Andhra Pradesh High Court - Amravati
Mis. Hayagreeva Farms And Developers vs The State Of Andhra Pradesh on 27 January, 2026
Author: B Krishna Mohan
Bench: B Krishna Mohan
IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVAT! iSPECIAL ORIGINAL JURISDICTION) TUESDAY, THE TWENTY SEVENTH DAY OF JANUARY, S@6 6 TWO THOUSAND ANO TWENTY SIX OS -PRESENT: HONOURABLE SRI JUSTICE B KRISHNA MOHAN WP/GS07/20285, WPg509/2025, WP/8256/2025, WP/Ss0g/2025, WP/8392/2025, WP/8336/2028, WP/8S2 7/2025, WP/8338/2025, WP/ESS 1/2025, WP/8385/2025, WPI8402/2028, WPR406/2025, WP/O108/20285, WPIS104/2025, WP/9105/20285, W971 08/2025, WP/O110/20285, WP/OT 14/2025, WP/S112/2025, WPYS113/2028, WPROT?4/2085, WP/g9T/2085 WPIiM5621/2025, WPA4T86/2025, WPIspg6/(2024, WPHegez20g4, WPRHToog/2024, WPF TOOg 2024, WP7o1ig024, WERNTO2320e4, WPHT194/2025, WPHST44/2024, WPMOTS8/2024, WPMOT48/20e¢, WPMSTST2024, WPMOTo2/e0s4, WPMOTS3/2024, WPMOTSS5i2024, WPIMSTS6/2024, WPMOTET/2024, WPMOTOR2024, WPM9801/2024, WPHRRTQ2024, WPMSETE/2024, WPMOBB12034, WPMOOS0/eded, WPiHggsa/2024, WPRIISS60/024 WP NO: 6807 OF 2028: | Setween: Mis. Hayagreeva Farms and Developers, A registered Partnership firm under the provisions of Indian Partnership Act, 1932, Having its Office af Poor. No.6 20-201, Flat.No.502, 4° Floor, Sukshetra - East Point, East Point Colony, Visakhapatnam- S80017 Rep. by its Managing Partner, Gadde Brahmaji, Aged 45 years, S/o. Si Muneswara Rao. . Petitioner "AND 1. The State of Andhra Pradesh, Rep. by Hs Principal Secretary, Department of Revenue, Secretarial, Velagapuch, Aryaraveatl, Guritur The District Collector of Visakhapainam, Visakhapainam. , My 3. The Revenue Divisional Officer, Shearmunipainam, Visakhapatnam 4 The Tahsikiar, Visakhapatnam Rural Visakhapainam Respondents Petition under Article 226 of the Canetitution of India praying that in the ~ circumstances stafed in the afidavit fled therewith, the High Court may be gigased fo issue an appropriate Writ or order ar direction more particularly in % the nature of Writ of Mandamus declaring the action of the Respondents mare a particularly the action of Resporeisnt No. herein in issuing proceedings vide Ro No. BOS F/200GVES, DL 16.03.2088 (Served upon the Fellioner on 41.05. 2085) by which the Respondents are seeking fo resume the jand admeasuring an extent of Ac. 12.51 Cents in Sy. No S2/8 of Yendade Vilage, Vishakhapainam Rural Mandal, Vishakhapatnam District as being flegal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justics, violative of the pravisians of the Transfer of Promerty Aci, 1881 Contrary to the Gyder OF 18.12.2017 of this Hon'ble Court in WP. Nos.o6419 of 2074 anc 26853 of 2015, and violative of Articles 14, 21 and S004 of the Constiution af india and Consequently, set aside the proceedings proceedings vide Ro No 8087 /200e/E2, DF 10.03.2025 (Served upon fhe Felltioner on iA NO: 4 OF 2025 Petitien under Section 1S1 CPC praying that in the circumstances slated in y the affidavit fled in support of the pefition, the High Court may bs nieased fo suspend the operation of proceedings vide proceadings wide ReNo 3037/2008/E2, 0110.08.2025 (Served upon the Pellfioner on 71.03.2025) issued by Respondent Nog, Pending disposal of WP No.GS0% af 2028, an the file of the High Court OB iA NO: 2 OF 2085 Patition under Section 157 CPC praying that in the circumstances stated in the afidavit fled in support of Ihe pelition, te High Court may be dieased to Direct fhe Respondenis not fo interfere with the possession, Lgdk occupation of the Petifioner and the construction activity being undertaken by the Petitioner in schedule property adrneasuring an extent of Ac. 12.51 cents in Sy.No.92/3 of Endada Village, Visakhapainam Rural Mandal, Visakhapatnam District, Pending di isposal bof WP No .G50% of 2026, on the He of the High Court. The Pelion coming on for hearing, upon perusing the Petition and the affidavit Hed in support thereat and the order of the High Court onier dated 13.03.2028 & 20.12.2025 made herein and upon hearing the argqurnents of on Ajay Kumar Kanaparihi, Advocate for ihe Petitioner, and of GP for Revenue for the Respondents; WP No.6809 of 20288 Setwesn: Ainampudi Nageswara Rao, S/o Ayyanna, Aged about 68 years Rie H No. 71409, Koyavaripalern, Enarm adala, Gunlur-522079 Petitioner "AND {. The Stete of Andhra Pradesh, Ren. by Hs PriSecy, Department of Revenue, Secretarial, Velagapuci, Amaravall, Guntur Distict. 2. The District Collector of Visakhapatnam, Visakhapainam. 3. The Tahsidar, Visakhapatnam Rural, Visakhapainam 4. Mis Hayagreeva Farms and Developers, DoorNo.6-20-20/1, Flat.No.502, 4° Floor, Sukshetra - East Point, East Point Colony, Visakhapatnam. 530017. Rep by its Managing Partner Respondents Petition under Article 226 of the Constitution of India praying thal in the crcumstances slated in the affidavit Hled therewlih, the High Court may be gigased fo issue sn appropriate Wri or order or clractlon more pariicularly in the nature of Writ of Mandamus declaring the action of the Ressandents more marticularly the action af 2° een herein in issuing proceedings vide ReNogoo7/2005/E2, DL 10.03.2025 (Served upon the Pellfioner an T1.08.8025) by which the Respondents are seeking fo resume the land * admeasuring an extent of Ac. 12 51 Gants in Sy.No.92/9 of Yendada Vilage, Vishakhagainam Rural Mandal, Vishakhapainam Districl, more pariicularly an extent of 385 Sq. Yds in Plot No. 14 as being legal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justice, violative of the gravisions of the Transfer of Property Act,1 881, Contrary to the Order DLIQ 2 201% of this Harn'ble Court in We PUNos 28413 of 2Ot4 & 8653 of 2075, and viniative of Aricles 14, S37 and 2004 of the Consivution of India and Consequantly, set aside the oroceerdings vide proceedings vide Re. No S037 /200G/E8, DL TOGO. 2085 issued by the Respondent Noal2 IANO: 4 OF 2038 RPativion under Section 154 oP © praying fhaf in the circumslance i stated in the affidavit fled in support of the petition, the High Court may bs pleased fo suspend the ope eration of proceedings vide Re No 3037 /200G/E2, . TELOQS 2085 issued by < S Respondent, mors particularly to an extent of 385 So.¥ds in Plat No. 14, Pending disposal af WP No.@509 of 2025, on the fle of the High Court. - The Pelion coming on for hearing, upon perusing the Petition and ine ws os affidavit fed in su pport thereof and the order of the High Court order dat 14.03.2028 & 20.12.2028 made herein and upon hearing the argumenis of on ued Wap A Javvall Sarath Chandra, Advocate for the Petitioner, and of REVENUE Advonate for the Respondents: WRIT PETITION NG: 8286 OF 2025 Setween: Gadde Sameswara Rac, Sio G Samachandra Rao, Aged aboul 62 years, R/O ore Dear No 1247, Gadde Vari Streef, Bullayagudem, Ganagavaram Mandal, Wrest Disticldadd4? . . Patiionear 1. The State of Andhra Pradesh, Rap. by is Pri. Secy, Department of Revenue, Secretariat, Velagagual, Armaravall, Guntur District. 2. The l istfict Collector of Vi isakhapainan, VYisakhasainam, Let hot a The Tahsicar, Visakhapatnam Rural, Visakhapainam 4 Mis. Hayagreeva Farms and Developers, Doar. No.8-20-20/9, Flat No. 502, €° Floor, Sukshetra - East Point, East Point Colony, Visakhapainam- 530017. Rep by its Managing Partner ure The Greater Vishakhapatnam Municipal Corporation, Vishakhapainam, -- Rep by iis Commissioner. o Meespondants Retiion under Articte 226 of the Constitution of India is Ned praying inal in the clrcurnstances stated in the affidavil Med therewith, the High Court may be pleased fo issue an appropriate Writ or order or direction more parlcularly in the nature of Writ of Mandarnus declaring the action of the Respondents more parficularly the action of 2" Respondent herein in issuing procesdings vide Re No SosreQgs/E2 Dt 10.08.2025 (Served upon the Pelitianer on F1.03.2028 by which the Respondents are seeking fo resume the land admeasuring an extent of Ac.12.51 Cents in Sy.No.92/o af Yendada Vilage, Vishakhapatnam Rural Mandal, Vishakhapainam District, more particularly the land in Piet No.4 admeasuring 585 Sq.yds as being legal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justice, vinlative of ihe provisions of the Transfer of Property Act,i881, Contrary to the Order DLIG 12.2017 of this Honble Court in WP .Nos.26473 of 2014 36053 of 2015 amd violstive of Articles 14, 27 and 3QGQA4 of fhe Constitution of india and Consequentiy, sel aside the | proceedings vide proceedings vide Ro.No. 03 7/200G/Es, DL1G.03.2085 issued by the Respondent No.2: iA NO: 7 OF 2028: Pettion uncer Section 751 CPC is fed praying that in the crcumsiances stated in the affidavit fled in support of the writ a the Nigh Court may be pleased to suspend the operation of p dings vide Reo. No.s0ar/200D/E2, dbhig.03.2025 issued by 2 Respondent, more parlicularly io an extent of the land in Plot No.4 admeasuring S85 Sayds, s gending disposal of WP No. S286 of 2025, an ihe Ale of the High Court. The petition coming on for hearing, upon perusing the Petition and the afiddavil Hed in support thereof and the order of the High Court order date O8.04.2025 & 20.72.2025 & 20.12.2085 herein and upon hearing the arguments of Sri Kalepu Yashwanth, Advocate for the Petiioner and GP for Revenue for the Respondent Nos.) fa 3 and Sn ASC Bose, Standing Gounsel for fhe Respondent No.5 WRIT PETITION NO: 8309 OF 20388. | Between: Kalluri indiramma, S/o Sd Ratlalah, Aged about 4 years, Rio Maddirala Mupoala, Naguinogaia padu, Prakasam District, Andhra Pradesh. Petitioner AND 1. The State of Andhra Rracdesh, Rep. by fs Pri Secy, Department of Reyenue, Secrelarial, Velagapud!, Amaravall, Guntur District! hea The Cistrict Collector of Visakhanainam, Visakhansinam. The Tahsildar, Visakhapainam Rural, Visakhapainam tet 4. Mis. Hayagreeva Farms and Developers, Door No.g-20-s0/%, Visakhapatnam- 530017. Res by is Managing Partner £34 The Greater Vishakhapainam | Munici imal Carporatian, Vishakhapainam, Rep by iis Commissioner. . Respoandenis Petition under Article S36 of the Consfiution of India is Ned praying Inat in the ciroumstances stated in the affidavit fled therewith, the Hi gh Court may be pleased fo issue an appropriate We or order or direction more garticularly in the mature of Writ of Mandamus de eee the action of ihe Reasnandanis more partic atarly the action of 2°" Respondent herein in issuing croceedings vide Re No S087 f200NES . DL 10.0 S025 (Served noon the Patiiioner on TEOS.2028 by which the Respondents are seeking fo resume the iand admeasuring an extent of Ac. 12.51 Cents in Sy.No.g2/ of Yendada Vilage. Vishakhapaingm Rural Mandal, Vishakhanpsinam District, more oarticiufarly the or land in Plot No.34 admeasuring 1687 Sq.yds as baing Hlegal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justice, vidiative of the provisions of the Transfer of Property Act188), Contrary to the Order OLS 12.2017 of this Honble Courf in W.P.Nos.36413 of 2014 AND 28653 of 2015, and violative of Ariicies 14, 24 anc 3004 of the Constitution of India and ahs Consequently, sel askie the proceedings vide proceedings vide Reo. No. S037/200G/E2, DL 16.03.2025 issued by the Respandent No.2) IANO: 1 OF 2028: Petition under Section 157 CPC is fed praying that in the clrournmstances stated in the affidavit fled in support of the wri petition, the High Court may be pleased to suspend the operation of proceedings vide Re No. 3037/200R/E2, DL1G.08.2025 issued by 2° Respondent, more parficularly to an extent of the land in Pint No.34 admeasuring 1667 Sq yes, pending disposal of WP No. 8308 of 2025, on the fle of the High Court. The peiitian coming on for hearing, upon perusing the Petition and ihe affidavit fled In support thereof and the order of the High Court order dated 08.04.2025 & 20.12.2025 & 20.12.2025 made herein and upon hearing the arguirienis of Sri Kalepu Yashwarth, Advocate for the Peltoner and GP for Revenue for the Respondent Nos.t ig 3 and Sri ASC Bose, Standing Counsel forthe Respondent No.3: WRIT PETITION NO: 8332 OF 2025 Seiween: Rorada Rukmuni Devi, Wio Late Korada Sankara Rao, Aged about 63 years, Rio H.No§-G4/1, Ralaveedhi, Vemulavalasa, Anandapuram Mandal, Visakhapainam. | .. Petitioner AND . The State of Andhra Pradesh, Rep. by iis Pri Secy, Department of ete Revenue, Secretariat, Velagapuci, Amaravall, Guntur District. ho Phe Distal Collector, of Visakhapainam, Visakhapatnarn:. a 3. The Tahsidar, Visakhapatnant Rural, Visakhapatnam 4. AV's. Hayagreeva Farms and Developers, Doar.No.8-20-20)9 , Fiat.No.502, 4" Floor, Subshetra - East Point, East Paint Colony, Visakhapatnam SS00T/. Rep by its Managing Pariner 8. The Greater Vihakapetner Municipal Corporation, Vishakhapatinam, Rep by is Cammissione . Respondents Petition under Article 226 of the Constitution of india is fled nraying thal in the circumstances stated in the affidavit ied therewith, the High Court may be mieased fo issue an appropriate Wit or order or direction more garticularly in the nature of Wirt of Mandamus declaring the action of ihe , Respondents yf more particularly the action of 2° Respondent herein in issuing proceedings vide Re No SuayfeQ0gre2 . DL YO, Oa.2028 by which the Respancdents are seeking fo resume the land adrneasuring an extent of Ac. 12.51 Cents in Sy. Na G2s of Yendada Vilage, Vishakhapainam Rural Mandal, Vishakhapainam District, more particularly the land in Plot No.8 acdmmeasuring xs wets, S28 Sq yds as being legal arbitrary, unjust, % without jurisdiction, violative o *, Principles of Natural Justice, vielative of the provisions of the Transfer of Property Act, 1887, Contrary io the Order DL TQ 2.2017 of this Hon'bie Court In WOR Nos 86413 of 2014 AND $8683 of 2078, and violative of Aricies 14, amd 300A of the Constitufion of India and Consequently, set aside the Aue > proceedings vide proceedings vide Re No SOQ7/2008/E2, DL10.03. 2025 St issued by the Respondent No.2) iA NO: TOF 2028: Petition under Section 181 CPC is Hed graying that in the cireamstances stated in the affidavit fled In support of the writ pelition, the High Court may be pleased fo suspend the operation of proceedings vide Ro No 2087 /So08/E2, OF 1G.05. S085 issued by 2" ssponn more oaricularly fo an. extent of the land in Plot NoS adrneasuring S28 Sq.yas, aS pending disposal of WP.No 6332 of 2025, on the fie of the High Court. The pefiion coming on for hearing. upon perusing the Felition and the affidavit fled in support thereof and the order of the High Court order dated 08.04.2028 & 20.12.2025 made herein and upon hearing the arguments of ori Kalepu Yashwanth, Advocate for the Petiioner and GP for Revenue for the Respondent Nos? fo 3 and Sri ASC Bose, Standing Counsel for the Respondent No}: WRIT PETITION NO: 8336 OF 2028 Sehween: Edupuganti Naga Dhanamjaya Rao, Sfo E.Gonalam, Aged aboul 60 years, Rio Flat No 202, Lalitha Manor, Near Tycoon Hotel, Balai Nagar, Visakhanpainam, | oo PRE ONEL AND 1. The State of Anchra Pradesh, Rep. by its PriSecy, Departrnent of Hevyenue, Secretariat, Velagapud!, Amaravati, Guntur District, 2 Phe Disinet Collector, of Visakhapainam, Visakhapatnam. &. The Tahsidar, Visakhapatnam Rural Visakhapsinam 4. Mis. Nayagreeva Farms and i Develor ers, Door No.g-20-20/4, Fiai.No.502, 4" Floor, Sukshetra - East Paint, East Point Colony, Visakhapatnam. S200T7. Rep by iis Managing Pariner S. The Greater Vishakhapatnam Municipal Corporation, Vishakhapainam, Rep by iis Commissioner. . . mespondents Petition under Article 225 of the Constitution of india is Aled praying thai in the circumstances stated in the affidavit fled therewith, the High Court may he pleased to Issue an appropriate Writ or order or direction more part oularly in the neture of Writ of Mandamus declanng the action of the Respondents more particularly the action of 2° Respondent herein in issuing proceedings vide Ro.No 30o7/sG0G/ES DY 10.05.2025 by which the Respondenis are seeking to resume the land admeasuring an extent of Ac.12.51 Cenis in oy.No.ge/o of Yendada Vilage: Vishakhapatnarm Rural Mandal, Vishakhapainam Cistrict, more particularly the land in Pilot No.1 admeasuring S30 Sqyds as being Hegal arbitrary, unfust, without jurisdiction, vidlative of Prindiofes of Natural Justice, vidlaiive of Ihe provisions of the Transfer of © 4, 65 aide o3 fetes 'i aerate oe) NS Cat wn es eetts, yrge Ze B aE ae ae ss ee aes roy Property Act, 1851, Contrary to the ¢ in WLP Nos 38415 of 2014 AND 268523 of 2015, and violative of Articies 14, aot and 300A of the Constitution of india and Consequently, set aside the groosedings vide proceedings vide Reo No SOS7/O0Q/E2, DL 1G.03 2025 issued by the Respancdent No.2) IA. NG: 1 OF 2028: Patiion under Section 787 CPC is fled praying [hat in. the clrourmstances stated in the affidavit fled in support of the writ pefition, the High Court may be pleased fo suspend the operation of proceedings vic Re No S037/200R/E2, Dt 16.03.2025 issued by 2" Respondent, more particularly fo an extent of the land in Plot No.t admeasuring 550 Sqyds, pending disposal of WP No 84868 of 2028, an the file of the High Cats. The pelition coming on for hearing, upon perusing the Petition and the affidavit fled in support thereof and the order of the High Court order dated 08.04 2095 & 20.12.2025 & 20.12.2025 made herein and upon hearing the oe arguments of Sri Kalepu Yash wanth, Advacate for the Petifianer and GP fo: Ravenue for the Respondent Nosd to 3 and Sri AS.C.Bose, Standing Course! for the Respondent Noo: WRIT PETITION NO: 8337 OF 2028 Batwean: Vallabhaneni Satyanarayana, S'o Subba Rao, Aged about O.No.4-133, Korurnamuch, Nicadavaly, West Godavari District, Andhra wry fil i Of Pradesh, . .Patitioner | AND {. The State of Amihra Pradesh, Rep. by Hs FriSecy, Department of > Revers, Secretariat, Velagapual Amaravati, Guntur District The District Callector of Visakhapa ainam, Visakhapatnam, z The Tahsiidar, Visakhapainam Rural Visakhapatnam [ora 4. Mis. Hayagreeva Farms and Developers, Door.No. ~2O-20/1, Flat. No.502, 4° Floor, Sukshetra - East Point, East Point Colony, Visakhapatnam: BSO01?. Rep by iis Managing Pariner §. The Greater Vishakhapatnam Municinal Corporation Vishakhapainam Rep by Hs Commissioner, po ROSPONISES Potion under Ariicie 236 ¢ of the Const tution of India is fled praying that in the circumstances stated In the affidavit filed therewith, the High Gouri may be pleased io issue an appropriate Writ or order ar direction more partiowarly in the mature of Writ of Mandamus declaring the action af the Respondents more particularly the action of Respondent herein in issuing proceedings vide Ro. No G0a7/200QVES, DLiG.0d5.2025 Gerved upon the Peltioner on 14.03.2025) by which the Respondents are seeking to resume the land admeasuring an extent of Ac. 12.51 Cents in Sy.No.92/3 of Yendada Vilage. Vishakhapainam Rural Mandal, Vishakhapainam District, more particularly the land in Plot No.4? acdmeasuring BB? Sq yds as being Hegal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justice, violative of the rovisions of ihe Transfer of Property Act. 1881, Gontrary to the Order DLS TS. 2077 of this Nonble Court in WLP Nos. 36413 of 2014 and 26653 of 42075, and violative of Articles 14, 21 and 3004 of the Canstiution of india and Cansequently, set aside the "proceedings vide proceedings vide Ro No 3037 /200G/E2, DL. 10.05.2025 issued by the Respondent No.2) | IA NO: 1 OF 2025: | Petition under Section 1517 CPC is filed graying that in. the circumstances stated in the affidavit fled In support of ihe writ petition, the High Court may be pleased to suspend the operation of proceedings vide Roe No Shay /200e/Es, Dt 10.03 2028 issued by 27° ' Respondent, more 16 particularly fo an exient of the Jand in Plot No.4? adrneasuring G67 Saycds, pending disposal af WP No 8337 of 2025, on the file of the High Court. The petition coming on for hearing, upon perusing [he Fettion and the affidayii Tied in support thereof and the order of the High Court order dated O8.04. 2028 & 20.12.2028 & 20.12.2028 made herein and upon neaning ths arguments of Sri Kalepu Yashwanth, Advocate for the Pellianer and GP for Revenues for the Respondent Nes.{ to 3 and Sri ASA Boss, Standing Counsel for fhe Resrcondent No. WRIT PETITION NO: 8888 OF 2028 Seiwean Yellanu Satyanarayana, S/o Late Yellapu pre a Naidu, Aged about 68 years | Rio DUNo.41-15-/e1, E-Blnck, Qir-408 VUDA Apartments, Simhadrinuram, | Seethammadhara, Visakhapatinanrr. 530022. . Petitioner 1. The State of Andhra Pradesh, Rep. by fis Pr Secy, | Departme spf af Revenue, Secretarial, Velagapuc Y Amaravall, Guntur District istrict Collectar, af Vi jsakhapatinam, Visakhapainam. NG wo & -- The Tahsiidar, Visakhapatnam Rural Visakhapatnam 03 4. Mis. Hayagreava Farms and Developers, Doar No.G-20-20/4, Praad Flat No. S02, 4th Fleer, Sukshetra - East Point, East Point Cotony, Visakhapainam- 830017. Rep by its Managing | Partner ai Cx The Greater Vishakhapainam Municipal C oft Rep by ts Commissioner . Maspandeanis Petition under Artie 226 of the Conatitutian of India is Med praying that in the circumstances stated in the aff idawit fled therewith, te High Court rey be pleased fo issue an appronria ate Writor order or direction more particularly in the nature of Writ of Mandamus de sclaring the action of the Respondents more parficularly the action of 2°" Respondent herein In issuing praceedings vide Re No SOOv/200G@/Ee , DL 16.03.2025 by which the Respondents are seeking fo resume the land admmeasuring an extent of Ac. 12.57 Cenis in Sy.No.92 S2/2 af Yendada vitage, Vishakhanainam Rural Mandal, Vishakhanainam Uisirict, more particularly the land in Plat No.2 * samen 841.14 Sq.yds as being Meqal, arbifrary, unjust, wihout jurisdiction, vidlaiive of Principles of Natural Justice, violative of the provisions of the Transfer of Property Act, 1881 Contrary to the Order DL 18.12.2077 of this Hon'ble Court in W.P Nos.36413 of 2014 AND 26653 of 2015, and violative of Articles 14, 21 and SOOA of the Constitution of Incla ard Consequently, set aside ine proceedings vide proceedings vide Re.No.S0S7/200G@/Es, DL 10.03.2025 issued by the Respondent Na.2) iA NO: 7 OF 2028: Petition under Sectian 781 CPC is fled praying that in the circumstances stated in the affidavit fled in support of the writ petition, the High Court may be pleased to suspend the operation of proceedings vie Ro No 3037/2008/E2, DL10.03.2025 issued by 2° Respondent, more particularly io an extent of the land in Plot No.38 admeasuring 841.14 Says, mending disposal of WP.No.8338 of 2025, on the fle of the High Court. The pelifion coming on for hearing, upon perusing the Pelltion and the affidavit filed in support thereof and the order of the High Court order dated 08.04.2085 & 26.12.2025 made herein and upon hearing the arguments of Sri Kalanu Yashwanth, Advocate for the Petitioner and GP for Revenue for the Respondent Nos.i io 3 and sr AS.C.Sose, Standing Counsel for the Respondent No.5: WRIT PETITION NO: 8387 OF 2025 Between: FPachava Lakshmammsa, Wo Late Si Narasimbhulu, Aged about &1 years, R/o O.No.3-1-259, Nagendra Nagar, Setty Gunia Road, Nawabpat, Nellore- 524002 __ Patiioner "AND | 1. The State of Andhra Pradesh, Rep. by ifs Pri Secy, Department of Revenue, Secretarial, Velagapudi, Amaravall, Guntur Distinct. The District Collector, of Visakhapatnam, Visakhapainam. nS) The Tahsiidar, Visakhapatinarn Rural, Visakhapainam 4. Mis. Hayagreeve Farms and Developers, Door. No.6-20-20/4, Flat. No 508, 4th Floor, Sushetra - East Point, East Point Colony, Visakhanainam- 530017. Rep by is Managing Fariner & The Greater Vishakhapainam Municipal Corporation, Vishakhapainam, Rep by iis Commissioner. | RSs pondents Petition under Articia 228 of the Constitution of India fg Med praying that in the circumstances stated in the aff fidavil fied therewith, the High Court may be pleased fo Issue an appropriate Writ or order or direction more particularly in the mature of Wri of Mandamus declaring the action of the Respondents ore particularly the action of 2° Respondent herein in issuing proceedings vide Reo. Noe. Q037/200Q/E2 , DIIOS.2085 Gerved upon the Pellioner on $4.03.2025) by which the | admeasuring an extent of Ac. 12.51 Cents in Sy. No.g2/o of Yendada Vilage, 4 'fespondan{s are seeking to resume the land Vishakhapainam Rural Mandal, Vishakh apainan Custrict, more paricularly ihe land in Plot No.SY admeasuring 580 Sq.yds as bel ing Megal, arivfrary, unjust, without jurisdiction, violative of Pr] neiple es of Natural Justice, violative of the orovisions of the Transfer of Property Act, 1884, woneary fo the Order OL19.12 2017 of this Honble Court in WP .Nos.35415 of S014 and 26883 of a 2018, and violative of Aricies 14, 21 and 3004 of the Constitution of India anc Consequently, set aside the preceedings vide proceadings vie Ro No SOST/200eVES, Dh 10.03.2085 issued by the Respondent No.2) IANO: 7 OF 2088: Petifon under Section i981 CPC is fled prayin Ay Ty ON * * eiroumstances sated in the affidawt fled in support of the writ petition, the High Court may be sleased to suspend the operatiny of proceedings vide Ro No SO87006/F2 OLIG.O8. 2025 issued by 2° Respondent, more x particularly fo an axtent of the land in Plot No.8? admeasuring 590 Sq yds, 2 nending disposal of WE No. 8351 of 2025, on the fle of the High Court. The petifion coming on for hearing, upon perusing ihe Peltio fy and the R affidavit fled in sugmort thereat and the order of the High Court order dated 08.04.2025 & 20.12.2025 made herein and upon hearing the arguments of Sn Kalepu Yashwanth, Advocate for the Petitioner and GP for Revenue for ihe Respondent Nos.t to 3 and Sri -AS.C.Bose, Standing Counsel for the Respondent No.5: | | WRIT PETITION NO: 8385 OF 2028 Between: | Potluri Narasimha Rao, S/o Late Sq Krishnamurthy, Aged about 64 years, Rfo D.No 28-14-10, Oop Mefndy Theatre Suryabagh, Visakhapatnam, Andhra Fradesh-S30020. _. Petitioner AND 1, The State of Andhra Pradesh, Rep. by iis PriSecy, Department of Revenue, Secretariat, Velagapudi , Amaravall, Guntur District, S. The Distict Collector of Visakhapatnam, Visakhapainam. %, The Tahsiidar, Visakhapatnam Rural, Visakhapainam 4. Mis. Nayagreeva Farms and Developers, Door. No.6-20-20/1, Flat. No. 802, 4th Floor, Sukshetra - East Point, East Point Colany, Visakhapeinam- 530017. Ren-by its Managing Pariner. §. The Greater Vishakhapainanm Municipal Corporation, Vishakhapainam, . Rep by iis Cornrissioner . Respondents Petition under Article 228 of the Constitution of India is fled praying iat in fhe clrournstances stated In the affidavit fled therewith, ihe High Court may be pleased to issue an appropriate Writ or order or direction more panicularly in fhe nature of Writ of Mandamus deciar yng the action of the Respondents more particularly the action of 2° Respondent herein in issuing proceedings vide Ro. No 2037/200G/E2 , DL 10.03.2025 (Served upon the Petitioner on 14.03.2025) by which the Respondents are seeking fo resume the [and admeasuring an extent of Ac. 12.51 Cants in Sy.No.92/8 of Yerviada Village, Vishakhapainam Rural Mandal, Vishakhapatnam District, more particularly the land in Plot No.9 admeasuring 487 Sq.yds as being Hlegal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justice, vidlalive of the provisions of the Transfer of Property Acli8a%, Contrary to the Order OL19.12. 2017 of this Han'ble Court in WLP Nos 36473 of 20174 20653 of £075, and violative of Aricles 14, 21 and SOQA of the Constitution of India and Consequently, set aside the preceedings wee proceedings vide Ro No. O57 /200S/ES, OL10.05.2025 issued by the Respondent No.2; 1A NO: 1 OF 2025: Petition under Section 157 CPC is fled praying that in ihe circumstances stated in the affidavit fled im supgort of the writ geiiion, ie High Court may be pleased io suspend the operation of proceedings vide 16 Ro Ne OS7/2006/E2, DL 10.08.2088 issued by 2° Respondent, more wr gt f z particularly to an extent of the land in Plot No.@ admeasuring 407 Sq.yos, pending disposal of WP No. 8385 of 2025, on the fle of the High Court. The petition coming on for hearing, upon perusing the Petition and ihe affidavit fled in support thereof and the order of the High Court order dated 08.04.2088 & 20.12.2085 made herein and u Kalepu Yashwanth, Advecate for the Peliiener and GP for Revenue for the wal son hearing the arqumenis af Sn Reced Respondent Nos.1 io 3 and Sri AS.C.Bose, Standing Counsel for the Respondent Ned) WRIT PETITION NO: 8402 OF 2025 Sefwean: Lakarsani Krishnaveni, W/o Chakradhara Rao, Aged about 71 years Rio Door No 6482, Sn Satya Sai Nivas, Old CB! Qown, Visakhapatnand30 OTF os Petitioner AND | 4. The State of Anchiva Pradesh, Rep. by its Pri HSeey Department of Reyernis, Secretar Ed riat, Velagapuci Amaravall, Guntur District, 9 The District Collector of Visakhanairam, Visakhapainam. Lat The Tahsiidar, Visakhapatnam Rural Visakhapainam 4. Mis. Hayagreeva Farms and Devel apers, Door. No.8-20-20/1 Flat No Sos, 4° Floor, Sukshetra ~ Egat Point, East Point Colony, Visakhapainam-5a0017. Rep by iis Managing Partner The Greater Vishakhapainam Municipal Corporation, Vishakhapatnam, oF ~ Rep by iis Corrrissioner. . &espondants Peition under Article 226 of the Constitution of India is fled praying that in the circumstances stated in the affidavit fled therewith, the High Court may be pleased fo 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 2° Respondent herein in issuing proceedings vide Re No SOS 7/e00R/E2 , O.10.08.2025 by which the Respondents are seeking to resume the land admeasuring an extent of Ac i251 Cants in Sy.No92/38 af Yendada Vilage, Vishakhapatnam Rural Mandal, Vishakhapainam District, more particdarly the land in Flot No, 18 admeasuring 544.44 Sqyds as being (egal, arbitrary, unjust, withoul purisdiction, violative of Principles of Natural Justice, violative of the provisi ions of the Transfer of Property Act, 1881, i Contrary ta the Order DE 12.12.2077 af this Hanble Court in WP .Nos.36413 of 2014 and 26652 af 2015, and violative of Articias 14, 21 and SOOA of the Constitution of india and Consequently, set aside the proceedings vide. proceedings vide Re.No 3037/2000/Ee, Dt. 10.03.2025 issued by the Respondent No.2: iA NG: 1 OF 20285: Petiian under Section 157° CPC is filed praying that in the cirumstances stated in the affidavit fled in support of the writ petition, the High Court may be pleased fo suspend the operation of proceedings vide Ro. No S037 /2008/E2, Dt 16.08.2025 issued by 2™ Respondent more 18 particularly to an extent of the land in Pinot No.18 admeasuring o44.44 Sq.yds, pending disposal of WP_No.6402 of 2025, an the fle of the High Court The petition caring on for hearing, upon perusing the Petition and the Midavit fled in supgart thereof anc the order of the High Court order dated iy 08.04 2025 & 26.12.2025 made herein and upon hearing the arguments of Sn Kalepu Yashwanth, Advocate for the Petiiianer and GP far Revenue for the Respondent Nos.1 fo 3 and Sri ASC. Boss, Standing Counsel for the Respondent Nad: WRIT PETITION NO: 8406 OF 2025 Between: Sole Mohan Rao, S/o Golla Subbarayt adu, Aged about 82 years, Rfa D No. qe 307, Plot No dd, Kailasgiri Road, Co-operative Layout, Visalakshi Nagar, Vishakhapatnam, Andhra Pradesh-( 5300 aS . Petitioner y. The Stete of Andhra Pradesh, Rep. by is PriSecy, Qepariment of Revenue, Secretarial, Velagapudl Amaravall, Guntur District. fad The District Collector, of Visakhapatnam, Visakhapatnam. 3%. The Tahsiidar, Visakhapatnam Rural, Visakhapatnam Mis. Nayagreeva Farms ard Develope srg, Dror No 8-20-2041 , Flat No 508, 4th Floor, Sukshelra - East Point, East Paint Colany Visakhapatnam. 530017. Rep by ifs Managing Pariner in The Greater Vishakhanainan ' Mun cipal Corporation, Vishakhapainam, - Rep by iis Commissioner. . Respondents Pelifion under Article 228 of the Constitulion of India is fled praying that in the clroumsfaness stated in the affidavit filed therewith, the High Court may wae be pleased fo issue an appropriate Writ or order or direntian more particularly in the mature of Writ of Mandamus declaring the action of the Res poandants more particularly the action of 2°" Respondent herein in issuing proceedings vide Re No SOS7/200R/Es, ER 10.08 2025 Served upon the Reliioner on TTARLS025) by which ihe Respondents are seeking fo resume the land admeasuring an extent of Ac. 12.51 Gents in Sy. No O2/9 of Yendada Vilage, Vishakhapatnem Rural Mandal, Vishakhapainam (istrict, more parficularly the land in Plot No. 17 admeasuring 447 Sq yds as being Negal, arbitrary, unpast, without jurisdiction, viclative of Principles of Natural Justice, violative of the provisions of the Transfer of Property Act, 1881, Contrary to the Order DLIS 2017 of this Honble Court in W.P Nos oo4ts of 2014 AND 26685 of 2018, and violative of Articles (4, 37 anc S004 of the Constitution of india and Consequently, set aside ihe _ proceedings vide proceedings vide Reo. No S087 /200G/E3, D1.10.03. 2025 issued by the Respondent No.2: | IANO: 1 OF 2028: - Petition under Section 157 CPC is fled praying that in the circursiances stated in the affidavil fled in support of the writ pefition, the High Court may be gleased fo suspend the operation of proseedings vide Re. No. 30S7/2008/E2, DL 10.03.2025 issued by 2° Respondent, more particularly fo an extent of the land in Plot No.1? admeasuring 447 Sq. yds, pending disposal of WP.No.8406 of 2025, an the file of fhe High Court. The petition coming on for hearing, upon perusing the Petition and the affidavit fed In support thereof and the order of the High Court order dated 08.04.2025 & 20.12.2085 made herein and upon hearing the arguments of Sri Kalepu Yashwanth, Advocate for the Petitioner and GP for Revenue for the Respondent Nos.) fo 3 and Sri AS.C.Bose, Standing Counsel for the Respondent No.8; WRIT PETITION NO: $103 OF 2025 Between: | Vetcha Mural, S/o Veerralu, Aged about 62 years Réo Door No.55-8-10, Mangalavarapu Pela, Ralahmundry, East Godavari - 893 105 .. Petitioner " AND 1. The State of Andhra Pradesh, Rep. by iis Pri Secy, Department of Revenue, Secretariat, Velagapudi, Amaravati, Guntur District. med The Qistiot Collector of Visakhapainam, Visakhapatnam. eo The Tahsikdar, Visakhapatnam Rural, Visakhapainam 4. Mis. Mayagreeva Farms and Developers, Rep by is Managing Pariner Door. No.G-20-20/1, Flal No 50s, 4th Moor, Sukshetra - East Point, East Point Colony, Visakhapainarn- 530077. 5. The Greater Vishakhapatnam Municipal Corporation, Vishakhanainan, Rep by its Coamnissioner, . Respondents Petition under Ariicle 225 of the Constitution of India is Med praying that in fhe circumstances stated in the affidavit Med therewith, ihe High Court may be pleased fo issue an appronrlafe Writ or order or direction more particularly in he nature of Writ of Mandamus deciaring {he action of the Respondents more particularly the action of 2° * Raspondent herein in issuing proceedings vide Reo No. S087/2006/FE2, Dig. 68.2025 by which the Respondents are oy sas ing an extent of Aci2.57 Cents in B. seeking to resume the land adr Sy.No.92/3 of Yendada Vilage Yishaxhanginam Rural Mandal ayy is Vishakhapainam Oietrict, more particularly the land in Plot No. 13 and admeasuring 487.78 So.yds each as being an arbitrary, unjust, withouf Bets ie jurisdiction, violative of Principles of Natural Justice, violative of ihe provisions ne of the Transfer of Property Act.1881, Contrary to the Onder Writ of Mandamus' PH.419.92 9017 of this Honble Court in WLP Nos.39413 af 2074 and 285539 of S045, and violative of Arficies 14, 21 and 3004 of the Constitution of india and Consequently, set aside the proceedings vide proceedings vide co Noe. S087 2008/83, OL 10.03 2085 issued by ihe Reapondent No.<, IA NOc 1 GF 2028: | Petiion under Section 181 CPC is fled praying that in| the cirournstances stated in fhe affidavit fled in support of the writ petition, the on Miah Court may } be pleased to suspend ihe operation of proceedings vie particularly io an extent of the land in Plat No. 13 and 18 ee AQ?.TS 4 Sq.yds each, pending disposal of WP.No.9105 of 2025, on the He of the High 3 ak The peitian coming on for hearing, upon perusing the Pelion and ihe affidavit Hed in support thereof and the order of the High Court order dated 08.04.2025 & 20.12.2025 made herein and upon hearing the arguments of Sri Jayvall Sarath Chancra, Advocate for the Petitioner and GP for Revenue for the Respondent Nos.1 to 3 and Sx ASC. Bose, Standing Counsel for the Respondent No.4: WRIT PETITION NO: 8104 OF 2025 Sehween: hedala Narayana Rac, S/o Eedala Veerraju, Aged about 65 years R/o Door no. 2-7/1, Munisibu Gari Veedhi, Katheru, East Godavari - 33 105, . Petitioner CAND 1. The State of Andhra Pradesh, Ren. by is PriSecy, Department of Revenue, Secretarial, Velagapucdi, Amaravati, Guntur District The District Gollector of Visakhapainam, Visakhapainam. . The Tahsidar, Visakhapainam Rural Visakhapatnam 4. Mis. Hayagreeva Farms and Developers, Rep by its Managing Pariner -- Door. No.6-20-20/1, Flat. No.S62, 4" Floor, Sukshetra - East Point, East Point Calony, Visakhapatnam §30d01?. | S. The Greater Vishakhapainam Municipal Carporation, Rep by its Cammissioner, Vishakhapainan, _. Respondents Petition under Artints 226 of the Constitution of India is fled praying that in the circumstances stated in the affidavit filed therewith, the High Court may be pleased fo issue an appropriate Writ or order ar direction rnore particularly in the nature of Writ of Mandamus dectari ng the action of the Respondent 8 more particularly the action of 2° Respondant herein in issuing proceeds Ings vide Ro.No Q0S7/S00G/E2, D10.03.2025 by which the Respondents are seeking fo e the land admeasuring an extent af Ac.i2.$1 Cents in Sy Noo of Yendada Village, Vishakhapainam Rural Mandal, Vishakhapainam District, more garticuiarly the land in Plot No. 38 admeasuring 590 Seyds as being dleqal, arbitrary, unjust, without jurisdiction, viclative of Principies of Natural Justice, violative of the provisions of the Transfer of Property Act, 1667, Cortrary io the Q Crder DUIS 12.2017 of this Hon'ble Court in WLP. Nos. 36415 of 2044 and 28893 of 2015, and violative of Articles 14, 24 and 300A of the Constitution of India ami? GCorisequeniiy, set aside the proceedings vide proceedings vide Re No SuorfeOUavEs, OC TO IS S088 ea issued by ihe Resnandent Nog iA. NOs 7 OF 2028: Petition under Section 151 CPC {6 fled graying that in the circumstances siated in the affidavit Hed In support of the writ petiion, the High Court may be 6 plea fo suspend fhe operation of proceedings vide a particularly fo an extent of the land in Plot No.S8 admeasuring 590 Say yok eit oy 2 Respondent, more e 'noe? eo area a yon Ee, ote SOS ma a@ % pending disposal of WP. No 9104 of 20 2, on the Ne of the Nigh Court. The petition coring on for + heating, upon perusing the Petition and the aftidavit fled in suppart thereat and the order of the High Court arder dated Sd 2ONSS & 2N.12 S025 mada he rein and ugoan hearing the arguments of Sri Naikala Rama Kireet, Advyocais for the Petitioner and GP for Revenue for the Respondent Nos.) fo 3 and Sr ASO. Bose, Standing Counsel for the Respondent Nod: WRIT PETITION NO: 9108 OF 2028 Retween: Pall Narayana Rac, S/o Late Pall Gurumurthy, Aged about 81 years R/o Door no, 27-662, Satya Nagar, Murali Nagar East, Visakhapatnam ~ 530 00°, | ..Patiioner AND 4. The State of Andhra Pradesh, Rep. by iis PriQecy, Sepaninen of Revenue, Secretariat, Velaganucdi Amaravall, Guriur Distric 2. The District Callecter of Visakhapatnam, Visakhapainam. The Tahsiidar, Visakhapainam Rural, Visakhapainam 4. Mis. Hayagreeva Farms and Develapers, Rep by iis Managing Partner, Door. No.6-20-20/1, Flat No 502, 4° Floor, Sukshetra - East Point, East -- Paint Colony, Visakhapainam- 535007. The Greater Vishakhapatnam Municipal Corporation, Rep by fs Carmmissioner, Vishakhapatnam, ; . Respondents Petition uncer Ariicie 226 of the Constitution of india is Med braying thal in the clrcurnstances stated in the affidavit Tied therewith, ihe High Court may be pleased fo issue an approoate Writ or order ar direction more pariicularly in the nature of Wit of Mandamus' declaring the action of the Respancdents more particularly the action of 2° Respondent herein in issuing proceedings vide Re No Sos7/200G/E2, DL10.03.2025 by which the Respondents are seeking to resume the land adme@asuring an extent of Ac.12.51 Cents in Sy. Nous of Yendada Village, Vishakhapatnarn Rural Mandal, Vishakhapatnam Uxstrict, more particularly fhe land In Plot No.1 admeasuring 382 So.yds as being legal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justice, violative of the provisions of the Transfer of Property Act, 1881, Contrary fo the Order DIAS. 12.2017 af this Nanourable Court in W.F.Nos.36413 of 2014 and 26853 of 2015, and violative of Articles 14. 31 and 9004 of the Constitution of India and Consequently, sel aside the nroceedings vide proceedings vide Re No Soa 7/200G/E2, DLiQ.0a. 20285 issued by the Rescondent No.2: IANO: TOF 2028: . | Petition under Section 16) CPC is fed praying that in) the eiroumsiances stated in the affidavit fled in support of the wrif petition, the High Court may be pleased to°suspend the operation of proceedings vide RoNo Q037/800G/E2, DL 10.03.2025 issued by 2" Respondent, more nartioularly Io an extent of the land in Plot No. 18 admeasuring 385 Sq.yas, pending disposal of WP .No.9105 of 2025, an the fle of the High Court, The petition coring on for hearing, upon perusing the Petition and Ins affidavit fled in support thereof and the order of the High Court order dated 08. O04 2085 & 20.12.2025 made herein and upon hearing the arguments of Sn x Javvall Sarath Chandra, Advocate for the Petitioner and GP for Revenue for LA. the Respondent Nos.t to 3 and Sf ASC.B fase, Standing Counsel for the Resnondent No.5; WRIT PETITION NO: S108 OF 2028 Setween: Uppalaoall Rachadevi, Dio Satyanarayana Finnamraju, Aged about Ss years Rio Door na. 50-1-59, Near Kshatriya Kalyanarnandapam, ASR Nagar, Seethammadhara, Visakhapatnam - S800g1S _ Patiioner AND 4. The State of AP, Rep. by fis PriSecy, Depariment af Revenue, Secretarial, Valagapuc! Ameravall, Guntur District, nN The District Collector of Visakhapainam, Visakhanainam. The Tahsildar, Visakhapatnam Rural, Visakhapatnam Mis. Hayagreeva Farms and Developers, Rep by iis Managing Pariner Door. No.§-20-20/1, Flat No.508, 4ih floor Sukshetra - East Point, East Paint Golary, Visakhapaina- SoOOTY The Greater Vishakhaoainam Municipal Carporation, Rep by its Cammmissioriay, Vishakhanatnam _ Respondents in the clroumstances stated In the affidavit filed therewith, the High Court may be pleased fo issue an appropriate Writ or order or direction more particularly & in the nature of Writ of Mandamus declaring the action of the Respondents mors pertiauarly the actian of 2° Respondent herein in issuing proceedings Wee Bc No 203572008762, DL TOOS. 2085 by whieh the Reseondents are seeking to resume the land admesgsauring an extent af Ac. 12.57 Cents in Sy. No.ge3 of Yendada Vilage, Vishakhapsinam ural Mandal ns Vishakhapainam District, more particularly the land in Plot No 39 admieasuring 7904.84 Sq.yds as being Megal, arbiirary, urgusi, wihoul jurisdiction, violative of Principles of Natural Justice, violative of the provisions of the Transfer af Property Act 1884, Contrary to the Order DLIG. 12.2017 of this Hanble Court im WP Nos. 36413 of S014 and 25653 af 2078, and violative of Ariicies 14, 2 and SO0A af the Constitution of india ard Consequently, set aside the proceedings vide proceedings vide Re.No doa7/2D06/E2, DL1O.00. 2025 issued by the Respondent No.2) LA NO: 1 OF 2028: Peftion under Section 781 CPC is fled praying that in the circumstances stated in the affidavit filed in supsart of the writ petition, the High Court may be pleased fo suspend the operation of proceedings vide Ro. Noa.SOS7/200G/ES, DL10.05.2025 issued by 2° Respondent, more garticularly ia an exten{ of the land in Plot No.33 admeasuring 1984.64 fe sa.yds, pending disposal of WP.No. S108 of 202 S, on the fie of the High Court. | | The pediion coming on for hearing, upon perusing the Petition and the affidavit fled in support thereof and the order of the High Court order dated 08.04. 2025 & 30.12.2025 made herein and upon hearing the arquments of Sri Mandava Abhiana, Advacate far the Pelftioner and GP for Revenue for the Respondent Nos.1 to 3 and Sr A.S.C.Bose, Standing Counsel for the Respondent Nos: WRIT PETITION NO: 8110 OF 2025 Reftween: Satru Sttamalakshir, Wio Late Sri Brahmanandam, Aged about 75 years, Rio Mat No. 302, MK Royale, Nowroji Read, Grand Bay Hotel, Maharanipeta, Visakhapainam - 530002. . Paettioner AND }. The State of Andhra Pradesh, Rep. by its PriGecy, Department of Revenue, Secretariat, Velaganud] Amaravati, Guntur District. 2. The District Collestor of Visakhapatnam, Visakhapainam, 3. The Tahsildar, Visakhapatnam Rural, Visakhapatnam 4. Wis. Hayagreeva Farms and Developers, Rep by Ys Managing Parins Door. No.8-20-20/1, Flat.No.502, 4" Fleor, Sukshetra - East Point, East Point Colony, Visakhapatnam. 53001? tft The Greater Vishakhapatnan: Munie sinal Corporation, Reg by is Cormmissioner, Vishakhapetinam . Respondents Petition under Article 286 of the Constitution of India is fled praying that in the circumstances stated In the affidavit led therewith, the High Court ra be pleased the pelifioners pray that the it is prayed that itis Hon'ble Court in the interests of justice be oleased fo issue an apprapriate Wri or order or direction more particularly in the nature of Wet of Mandamus declaring the action of the Reapondents more particularly the actlon of 3" ' Responden herein in issuing proceedings vide Re.No. 2097 /S008/E2, OL TOO. 2085 by which the Respondents are seeking to resume the Land admeasuring an axtent of Ac. 12.87 Cents in Sy No. oe/S of Yendada Vilage, Vishakhapainam Rural Mandal, Vishakhapatnan District, mor S particularly the land in Pint No.90 admeasuring 1667 Sqacs as being iNegal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justice, violative of the provisions of the Transfer of Property Act, 1881, Contrary to fhe Order DL 1S 72. 2077 of this Hon ble Court In WP Nos. 6413 of 2044 and 28659 of 2015, and violative of Aricies 14, 31 and 300A of the Consiitulion of India and Consequently, # SQ oy aside the proceedings vide proceedings vide Re. No. 2007 /2000/E2, os 46.08 2025 issued by fhe Respondent No.2; iA NO: | OP 2028: High Court may be pleased fo suspend the operation of sroceedings vide sarticularly fo an extent of the land in Flot No SO admeasuring 1887 Says r sanding disposal of WP. No. 8416 of 2028, on the He of the High Court Bet The petitian caming on for hearing, upen perusing the Petition and ihe affidavit fled in support thereof and the order of the High Court order dated O8.04. 2025 & 20.12.2025 made herein and upon hearing the arguments of Sri Kalkala Rama Kireeti, Advocate for the Pelitioner and GP for Revenue for ine Respondent Nos.? fo 2 and Sn AS.C.Bose, Standing Counsel for the Respondent Nod: WRIT PETITION NO: 9111 OF 2025 Between: Gadde Muniswara Rao, S'o Ramachandra Rao, Aged abou! 56 years Ro Door ne. 1-104, Bllina Vari Veedhi, Yernagudam, East Godavari -~o3¢4 313 _ Paetiiioner AND . The State of Andhra Pradesh, Rep. by Hs PriSecy, Department of nde, Revenue, Secretariat, Velagapuci, Amaravali, Guntur District i) The [istrict Collector of Visakhapatnam, Visakhapatnam. 3. The Tahsidar, Visakhapatnam Rural, Visakhapatnam 4. Mis. Hayagreeva Fanns and Developers, Rep by its Managing Partner, Door. No.6-20-20/1, Flat No.802, 4" Floor, Sukshetra - East Point, East ¥. : Foint Colony, Visakhanainam- S3004 ¥, y Oe: The Greater Vishakhapainam Municinal Corporation, Rep by its CGammissioner, Vishakhapainam. | . RESHGNGSNS Pelion urcder Article 226 of the Constitution of india is Med praying that in the circumstances stated in the affidavit Hed therewith, the High Court may be pleased to issue an appropriate Writ or order or direction more particularly in fhe nature of Writ of Mandamus declaring the action of the Respondents more particularly the action of 2° Respondent herein in issuing proceedings vide Re No Q037/200G/E2, DL10.02. 2025 by which the Respondents are seeking to resume the land admeasuring an extent of Ac. 12.51 Cants in oy Nog of Yendada Village, Vishakhapainam Rural Manca, Visnhakhanpainam District, more particularly the land in Plot No.S8 admeasuring #985 Sq.yds as being Heal, arblirary, uniust, without jurisdiction, vidlative o f Brinciples of Natural Justice, violative of the orovisions of the Transfer of Property Act, 1881, Contrary fo the Order DL 19 92 2017 of this Honble Gour in WLP Nos. 36415 of 8044 and 28 369 52 of 2018, and violative of Articles 14, 24 and SO0QA of the Constiufion of "india. and Goresquently, set aside the proceedings vide proceedings vide Re Nodo37/200¢/re, DLC OS 2029 issued by the Respondent No.2; IANO: 7 OF 2028: Sefition under Section 157 CPC is fled praying theft in the circumstances stated in the affidavit fled In support of the writ petidion, the High Court may be sieased to suspend the operation of proceedings vice Re Ne Soo 20onges, DE 10.03, e0e8 issued by 2 Reaponcenf, more nartioularfy fo an extent of the fan Win Flot No.38 admeasuring 1985 Sq.yds, pending disposal of WP_No.o11 1 of 2025, on the fle of fhe High Court The petifen coming on for hearing, upon perusing the Pelion and the affidavit fled in support thereof and the order of the High Court order dated 98.04.2085 & 20.12.2088 made herein and upon hearing the arqumanis of Sri Javvali Sarath Chandra, Advocate for the Petitioner and GP for Revenue for i the Respondent Nos.t to 3 and Sri ASC Boss, Standing Counsel for ihe Respondent NaS WRIT PETITION NO: 9142 OF 2028. Batween: Biyyagu Subbarayudu, wo Late Piyaps Ramaiah, Aged about 78 years Rio H.No, 8-1-284/0UM82, O U Colony, Shaikpet, Golkanda, Hyderabad - 500 008. Petitioner AND Secretanat, Velaganud, Amaravati Suntur District 2. The Distriet Callector of Visakhapatnam, Visakhapainam, The Tahsiidar, Visakhapainam Rural, Visakhapainam oo 4 Mis. Hayagreeva Farms and Developers, Rap by itis Managing Partner, Door No.6.20-20/1, Flat No 502, 4th Floor, Sukshetra - East Point, East Point Colony, Vi sakhapatnam- SS0017. on The Greater Vishakhanainam Municipal Corporation, Rep by is Goamnissioner, Vishakhapainam, Respondents Petition under Anicie 226 of the Constitution of India is Hied praying Thal in the circumstances stated in the affidavit fled therewith, the High Court may be pleased [to issuc an appropriste Writ or order or direction mare particularly in fhe nature of Wii of Mandamus' declaring the action of the Respondents more particularly the action of 2° Respondent herein in issuing proceedings vide Re No 037 /200G/E3, DOL.10.03. 2028 by which the Respondenis are secking to resume the land admeasuring an extent of Ac.12.41 Cents in Sy. No.82/5 of Yendada Vilage, Vishakhapatinar Rural Mandal, Vishakhapatnam Disiric more pariicularly the land in Plot No. 42 admeasuring 560.35 Sq yds as being legal, arbitrary, unjust, without jureciction, violative of Principles of Natural Justice, violative of the provisions of the Transfer of Property Act, 1881, Contrary to the Order D119.12. S017 of this Hon'ble Court in WP Nos 56415 of 2014 and 26653 of 2015, and violative of Articles 14, 21 and 300A of the Constiiufion of India and Consequently, set aside the proceedings vide proogedings vide ReNo S037/2006/E2, DL10.03.2028 issued by ithe Respondent Nog. De IANO: 1 OF 2085 Petiion under Section 151 CRC is filed praying thet in the circumstances stated in the affidavit fled In support of the petition, the High Court may be pleased fo suspend the operation of proceedings vide Re No 2037 PU0G/ES, 10.03.2085 issued by 2 Respondent, more particularly to an extent of the land in Plot No 42 adrneasuring 560.38 Sq.yds, Pending disposal of WE 9112 of 2025, on the fle of the High Court. The petition coming on for hearing, upon perusing the Peliiign and ihe affidavit fled in suonart thereof anc the order of the High Court order dated OY Q O9.04 2025 & 20.12 2025 made herein and upon hearing the arqumenis af Sri Ralkaia Rama Kireefl, Advocate for the Petitioner, GP for Revenus for the Respondent Nos.i to 3: Sr ASO. Bose, Standing Course! for ihe Regoondent No.8 : WRIT PETITION NO: 8tis OF 2028 Sehween: Lavudya Rambal, VWwio Sri Ramulu, 'Aged about 85 years, Rfo NNo. 7-158, Pandurangapuram, Khammam District, Telangana- S07 001. .oPatifionar AND 1. The State of Andhra Pradesh, Rep. by its Pri.Secy, Oepariment of Revenue, Secretarial, Velagapuedl, Amaravall, Gurilur Distrat =. The District Collector of Visakhapatnam, Visakhapatnam. 3. The Tahsidar, Visakhapaina mt Rural, Visakhapatnam Mis. Hayagreeva Farms and Developers, Door. No.6-20- 20/4 Flat No5a2, 4" Floor, Sukshel tra ~ East Point, East Point Colony, Visakhanainam-8a0ot F, Rep by is Managing Fariner &. The Greater Vishaknapainar Municingl Corporation, Vishakhapatinam, | Rep by iis Commissioner. : . Respondents Petiion under Article 225 of the Canetitution of India is fled ves that in the circlansiances stated in ihe aficiavi Hied therewith, the High Court may be pleased fo issue an appropriate Writ or order or direction more particularly in the nature of Wrst of Mandamus declaring the action of the Resnondanis mores particularly the action of * Rasnandent Herein in issuing oroceecdings vide Ro No SOS7/S00N/E2, DLIG.OS. 2088 by which the Respondents are seeking io resume the land admeasuving an axtent of Ac 72.81 Cants in Sy. NegsS of Yendada Village, Visha shapainam Rural Mancal, Vishakhapainam Distnal, mare particularly the land in Plo No.20 admeasuring $67 Sq yds as being Segal, arbitrary, umhusi, without jurisdiction, violative of rinciples of Natural Justice, viniaive of fhe provisions of Ihe Transfer of tbe pero Property Act, 1887, Contrary to the Order DE 19.12.2017 of thus Honourable Court in WP.Nos.36413 of 2014 and 26853 of 2015, and violative of Articles 14, 21 and S004 of the C ~onetiiulion of india and Cansequ ianty, set aside the mroogedings vide proceedings vide Ro.Na.303 PROORES, DX. 16.03.2085 issued by the Respondent No.2; IANO: 1 OF 2ORS: Peiiion under Section 184 CPC is filed praying that in the circumstances stated in the affidavit filed In sugport of the writ pelltion, the High Court may be pleased fo suspend the operation of praceedings vice Ro. No. g0a7/2008/E2, DL 10.03.2025 issued by 2°° Respondent, more sarticulaly fo an extent of the land in Plot No.g0 admeasuring 467 Sq.yos pending disnasal of WP.No.9113 of 2025, on the fle of the High Court. The petition coming on for hearing, upon perusing the Petition and the atidevll fled in support thereal and the order of the High Court order dated O8.O4. 2029 & 20.12.2025 made herein and upon hearing the arguments of Sri Jawai Sarath Chandra, Advocate for the Petitioner and GP for Revenue for the Respondent Nos.i to 3 and Sri ASC Bose, Standing GCounsel for the Respondent Nad: WRIT PETITION NO: 8114 OF 2028 Bohween: Uppalapall Venkata Ramana Murthy Raju, Sfo Uppalapati Rajan Raju, Aged about 69 years Rio Door No. 2-111 A, Gandhi Nagar, Qnposite MDO Office, Visakhapainam ~ 537055. Petitioner AND {. The State of Andhra Pradesh, Rep. by its Pd Secy, Department of Revenue, Secretarial, Velagapudi Amaravall, Guniur Disinet, Ss. The District Collector of Visakhapatnam, Visakhapatnam. 3. The Yahsidar, Visakhapatnam Rural, Visakhapainam x 4. Mis. Hayagreeva Farms and Developers, Rep by lis Managing Partner, Noor No. 6-20-2017, Flat No 508, 4th Floor, Sukshelra - East Point, hast. Point Calony, Visakhapainant 530077. - The Greater Vishakhapatnam Municipal Corporation, Rep by is Commissioner, Vishakhanainam. ». Raspandents Petition under Article 230 of the Constitution of India is fled praying (hat in the circumstances stated in the affidavit Med therewith, the High Court may be pleased to issue an anpropriate Writ or order or direction more particularly in the nature of Writ of Mandamus declaring the action of the Raspandenis more particularly the action of 2° Respondent herein in Issuing proceedings vide Re No 8037 /2006/E2, OF 10.08.2088 by witch the Respondents are seeking io resume the land admeasuring an axtent of Ac. 12.57 Cents in Sy.Ne.s2ig of Yendada Village, Yishakhapainam Rural Manda Vishakhanainam Districl, more particularly the land In Plot No.3e aumeasuring 4887 Squyds as being legal, arbitrary, unjust, without jurisdiction, violative o Principles of Natural Justice, violative of ihe ~ provers of the Transfer of Pronerty Act. 188), Contrary to the Order OF 19.12.2017 of inis Honhle Court InP Nos 36473 of 2074 AND 28653 of 2018, and violative of Aricies 14, 24 as eraceedings vide proceedings vide Bo No. S087/2008/E2, DL10.08.2025 a and S0DA of the Constitution of India and Consequently, seat issued by the Responder No.2: IANO: 1 OF 20285: Petiien under Section iS] CPC is Hed praying that in the aircumstances stated in the affidavit filed in support of the wri petition, ihe High Court may be pleased fo suspend fhe operation of procee sings yids Re No S087 R006/E8, DLIG.OS 2085 issued by 2° Respondent, more particularly to an extent of the land in Plot No.S2 admeasuring 160? | Sas, poe pending disnosal of WP.No.O) 14 of 2025, on the fle of th s High Cour The petition coming on for hearing, upon perusing the Peafiion and ihe affidavit fled in suppert thereof and the order of the High Court order dated ed Sa. 08.04. 2025 & 20.12.2025 made herein and upon hearing the argurnents of Sr Javvali Sarath Chandra, Advocate for the Petitioner and GP for Revenue for the Respondent Nos.{ fo 3 and Sri A.S.C.Boase, Standing Counsel for the Resgondant No.5 WRIT PETITION NO: 9391 OF 2025 Between: Javvadi Gopaia Krishna Murthy, s/o Late Sri J Krishna Rao Aged about 64 years, Rio Plot Na. 18, Justice Colony, Road No. 10, Banjara Hills, Hyderabad - 500 034, | Petitioner AND . The State of Andhra Pradesh, Rep. by Hs PriSecy, Department of eral Revenue, Secretariat, Velagaoudi Amaravall, Guntur District. &. The Disinet Collector of Visakhapainam, Visakhapatnam, koa The Tahsidar, Visakhapatnam Rural, Visakhapainam 4 Mis. Hayagreeva Farms and Developers, Door No.6-20-20/1, Pia No.502, 4th Floor, Sukshetra - East Paint, East Point Colony, Visakhapainam- S3001T7. Rep by is Managing Partner 034 . The Greater Vishakhanainam Municipal Corporation, Vishakhanainam, Rep by is Commissioner. Resporndants Petition under Article 226 of the Constitution of India praying that in the circumslances stated in the affdawit fled therewith, the High Court may be gieased fo issue an appropriate Writ or order or direction more particularly ir the nature af Writ of Mandamus declaring the action of the Respondents more particularly the action of 2° Respondent herein in issuing proceedings vide Ro.No S00 7/2000/E2, DF 10.03.2025 by which the Respondents are sesking tx resume the land admeasuring an exfent of Ac. 12.81 Cants in Sy. No.92/s of Yendada Vilage, Vishakhasainam Rural Mandal, Vishakhanainam Cistrict, more particularly the land in Piof No.28 admeasuring 1394.64 Sq yds as being iiggal, arbitrary, unjust, without jurisdiction, violative of Frincinles of Natural Nt Justios, vidlative of the provisic as af the Transfer of Property Act, 1885, Cantrary to the Order DL (TQ 72 SOT? of this Honble Court in WLR Nos. 26419 of 2Oi4d and 28885 of 2015, and violative of Aninies T4, 27 and S004 of the Sonsttutien of India ard GConseq quently, sel aside the proceedings vitie srocgedings vide Re.No.d0or/et O08/E2, Of 16.03.2028 issued by the Resporcent No. . iA NO: 7 OF 2025 Petition under Section 151 CPC praying that in the circumstances steied in the affidavit fled in support of the petition, the High Court may be nleasead fo suspend the operation of proceedings wide Ro No S0o7/S00NE?, candent, mare garticularly fo an extent of the o DL 16.03.2025 issued by 2° Rese g o land in Plot No.2 admeasuring 1994.64 Sq.yels, Pending disposal of WE S891 of 2025, an the fle of the High Court. The petition corning on far reat ng, upan perusing the Petition and the affidavit fled in support theres! a ned the order of the High Court order dated 34 O04 9088 & 20.12.2025 made herein and upon hearing the arguments af Mis Mandava Appian, # Advocate for the Petitioner and of GF for Revenue for the Respondents { fo 3, Sri ASC. Bose, Standing counsel for Respondent WRIT PETITION NO: 12621 OF 2025 Setween: Gadwipatl Haribabu, S/o. Late G. Raghavalah, Aged about 73 years, Rio. Riot No, 853. Road No. 34, Jublee Hiis, Nycerabad - 500033 | ._ Fethioner ~ &ND 1. The State of AP, Rep. by its Pri Secy, Department of Revenue, Seerstariat, Velagapucll, Amaravall, Guntur District. ~ The (Netrict Collector af Visakhapainam, Visakhapatnam, Py The Tahsiider, Visakhagainam Rural Visakhapatnam tnd 4, Mis. Hayagreeva Farms and Developers, Door.No.6-20-20/4, Flat.No.5o2, 4" Floor, Sukshetra - East Point, East Point Colony, Visakhanpainam- S30017. Rep by ts Managing Partner af The Greater Vishakhapainam Municipal Corporation, Vishakhapainam, | Rep by is Gormissioner. _-- . Respondents Reiiion under Aricie 226 of the Canstifution of india is fded praying that in ihe circumstances stated in the affidavit fled therewith, the High Court may be pleased fo issue an appropriate Writ or order or direction more pariicularly in ihe nature of Writ of Mandamus declaring the action of the Respandenis more particularly the action of 2° Respondent herein in issuing proceedings vide ReoNo S037 /200G/E2, DLi0.03. 2025 by which the Respondents are sesking to resume the land admeasuring an extent of Ac. 12.51. Cents in Sy.Noo2/S of Yendada Vilage, Vishakhanainam Rural Mancal, Vishakhapatinam District, more particularly the Jand in Piet No. 75 adrneasuring 382 Sq.yds as being Megal, arbitrary, unjust, without jurisdiction, olative of Principles of Natural Justice, violative of the provisions of the Yransfer af Praperty Act, 18@1, Contrary to the Order DLS 2.201 fof this Hon'ble Court in WP .Nos.36413o0f 2044 and 28653 of 2015, and violative of Anicies 14, 21 and 300A of the Constitution of Indla and Cansequently, set aside {the proceedings vide proceedings vide Re.No.cos7/eO06/E2, OL 10.03 2025 issued by the Respondent No.3; IA NG: 1 OF 2028: Petition under Section 151 CPC is filed graying that in the croumstances stated in the affidavit fied in suppart of the writ petition, the High Court may be pleased fo suspend the operation of proceedings vide Ro No. S037/2006/E2, [M. TLOS. 2085 issued by 2™ Respondent, mors particularly fo an extent of the fand in Pint No. 28 admeasuring 1584.64 so.yds, gending disposal of WP No.13621 af 2025, on the file of the High IA NG: 2 OF 2828: Petition under Section 157 CPO is filed oraying that in the orcumptances stated in the afidavi Nec in supmeart of the wr oediion, the High Court may be oleased direct the respondents fo permif the Pelfioner to eantinue with the Construction being undertaken in the olof owned by Pottioner in land admreasuring an extent of Ac. 12.57 Cents in Sy.No.839 of Yendada Village, Vishakhanatnam Rural Mandal, Vishakhapainam District, At panding disposal of WP No. iS6e1 of 2025, on the He of the High Court. The petition corning on for hearing, upon perusing the Peiiticn and the affidavit fled in support thereof and fhe order of the High Court order dated 47.08.2085, 09.05.2085 & 20.12.2025 made herein are upon hearing the arguments of Sri Javvali Sarath Chancra, Advocate for the Petitioner and GP for Revenue for the Respondent Nos. 1 to 3: WRIT PETITION NO: 14168 OF 2025 Seiwa Sudhagan! Vilaya Lakshm! Narasimha Rao, Sia. SS. Papaiah, Aged abaut oO years, Rio. Door No.13-127, 2°" tine, Tulasi Nagar Colony, Kanuru, Vilayawada, A.R-S2Z00007. .. .Patiioner 1. The State of Andhra Pradesh, Rep. hy lis Pri Secy, Deparirient of Revenue, Secretarial, Velagapud! Amaravall, Guntur District. 2. The District Collector of Visakh napainam, Visakhapatnam. 3. The Tahsidar, Visakhapatnam Rural, Visekhapaina aa Mis. Hayagreeva Farms and Develapers, Door.No.d-20-20/ 1, Slat. No. S02, 4" Floor, Sukshetra - East Point, East Point Colony Visakhapatnam 830017, Rep by is Managing Rariner Ee x ~ The Greater V4 shakhapainam Mt cipal Carporation, Vishakhapainam, Rep by Hs Commissioner. . Respondents pay Petition under Anicle 228 of the Constitution of india is fled praying that in the circumstances stated In the affidavit fled therewith, the High Court may be pleased to issue an appropriate Writ or order or direction more parficuarly in the nature of Writ of Mandamus declaring the action of ihe Respondents more particularly the action of 2°" Respondent herein in issuing proceedings vide Ro No. 3087/2008/E2, DL1G.03.2085 by which the Respondents are seeking to resume the land admeasuring an extent of Ac.12.57 Cents in Sy.No.92/8 of Yendada Vilage, Vishakhapatnam Rural Mandal, Vishakhapainam Districi, more paricularly the land im Piet No. 18 admeasuring 382 Sq.yds as being Hegal, arbitrary, unjust, without jurisdiction, violative of Principles of Natural Justice, violative of the provisions of the Yransfer of Property Act, 1861, Cantrary to the Order DLIG 22017 of this Honble Court in WLP Nos.36413 of 2014 and 26653 of S015, and violative of Articles J4, 21 and 200A of the Constitulion of incha and Consequently, set aside the proceedings vide proceedings vide Ro No 2037 /2008/Ee, OL TO 04.2025 issued by the Respondent No.2) IA NO: TOF 2028: Petition urser Section 987 CROC is fied praying that in the crcumsiances stated in the affidavit fled in support af the wri pefifion, ihe Migh Court may be pleased to suspend the operation of proceedings vide ReNo 3037 /2008/E2, DBL1G.03.2025 issued by 2 Respondent, more particularly fo an extent of fhe land in Pilot No.28 admeasuring 1394.6¢ sa.yds, pending disposal of WE.No. 14168 of 2025, on the fle of the High Court. IA NO: 2 OF 2028: Patiion under Section 957 CPC is fled praying that in the clrournmstances stafed in the affidavit fied in support of the writ petition, tie High Court may be pleased direct the respondents to permit the Pelitioner to camtinus with the Construction being undertaken in the plot owned by Fettioner in land admeasuring an extent af Ac. 12.81 Cents in Sy. No. G2 of Yendada Vilage, Vishakhapainam Rural Mandal, Vishakharainam District, Ry ed sending disposal of WP. No. 74158 of 2025, on the fle of The High Court, The pefiion coming on for nea ring, upon perusing the Petition and the aidavit fled in support theraa? and the order of the High Cour order dated 17.06.2025, 08.05. 2085 & 20.12 2028 made herein and upon hearing the arguments of Sri Javvali Sarath Chandra, Advocate for the Petitioner and GF for Revenue for the Respondent Nos.4 to 3; WRIT PETITION NO: 15026 OF 2024 Between: Wis. Nayagreeva Farms and Gevelopers, A registered Parine rshi a fire ander ¥ the provisions of indian Parinership Act, 1992, Naving its Office af Doar No.G 20-201, FlatNo.Sd2, 4 Floor, Suks Visakhapatnam. SSO017, Rep. by the Fower of Attorney' Agent hetra . East Point, East Roint Catany, oh GS Venkateswara Rao, Aged 44 years, Sig. G. Janardhana Rao, . Petitioner AND 4. The State of Andhra Pradesh, Rep. by iis Pri Secy, Depariment of MA & UD, Secretariat, Velagapudi; Amaravati, Guntur District 3. The Greater Vishakhapainam Municinal Corporation, Vishakhapainam, Rep by is Commissioner, ga Vishakhapatnam Metropolitan Region Oevelopment, Authority Visakhapainam, Rep by Metropallan Comrrssioner ty a 4. The State of Andhra Pradesh, Rep. by its PriGecy, Depariment of Revenue, Secretanat, \ falagapud), Amearavati, Guntur District ost The District Calfectar of Visakhapatnam, Visakhapatnam. The Sevenue Divisional Officer, Sheamunipainam, Visakhagainam ?. The Tahsitdar, Visakhap atnam ural, Visakhaoainam 8. Ch. Jagadesawarudu, Gfo Rama Rac, Aged ahoul O4 years, Oce/Business, Rio D.No.2-340%, Krishna Poulifes, Old Oairy Farm, . Raspondents Lad Patition under Article 226 of the Canefiiution of India is fled praying that in the circumstances stated in the affidavit Hed therewith, the High Court may be nleased fo Issue an appropriate Wit or order or direction more partiouiarly in the nature of Wii of Mandamus declaring the action of the Respondents more particularly the action of mors particularly the action of Respondent No.2 herein in issuing proceedings vide BANOA1O88/S98O/BIZUYDA2081 fe offce- 299800) dated 06.07.2024 (Served upon the Petitioner on 47.07 20284) by which the Building permission granted to the Pelifioner is kept in abeyance and further directing the Petitioner fo stop the work and nat to proceed wilh any further construction activiy as being legal, arbitrary, unjust, withoul jurisdiction, violative of Principles of Natural Justice, violative af ihe provisions of the Greater Hyderabad Municipal Corporation Act, 1955, Cantary to the Order DE 14.03.9022 of this Honble Court in W.P.No.6984 of 2022, and yigiative of Articles 14, 31 and 3004 of the Consiiiution of India and Consequently, sef aside the proceadings vide B.A No. 1O88/Qe00/R/21A DA/2024 {e-office- 299800) dated 06.07.2024 (Served upon the Petitioner on 17.07 2024) issuad by the Respondent Nog: IA NG: 1 OF 2084: Petiion under Section {51 of CPC is fled praying that inihe circumstances stated in the afidavil Hed in support of the writ petHion, the High Court may be pleased fo suspend the operation of proceedings vide B.A No TO86/RO60/Bi2 VYDAZ021 -fe-office- 398800) dated Q6.07 2024 (Served upon the Petitioner on 11.07.2024) issued by Respondent No.e, pending disposal of WP. No. 15026 of 2024, on the fle of the High Court. IANO: 2 OF 2024: . Patition under Section 157 of CPC is fled praying thal inthe circumstances stated in the affidavit fled in support of the writ petition, the High Court may be pleased! fo Direct the Resoondents not io imerfere with construction activity being undertaken by the Petifioner in schedule property admeasuring an extent of Ac.12.57 cents in Sy.No.82/9 of Endada Vilage, Yisakhapainam Rural Mandal, Visakhanainam Cistrict, WP No. 15086 of 2024, on the He ° the High Court, The petiion coming on for hearing, upon perusing the Petition and the reniding disposal of of and the order of fhe High Court order dated $8.07. 2024, O1.08.2084, 08.08.2024, 29.08, 2008. F208. 2024 S710. 2024, made herein and upan hearing the arqumernis of Sr Ajay Kumar Kananarth\, afidavil fled in suport there S02. cae: NA fe 3 Advosate for fhe Fetfioner and GP for Municipal Administration & Urban Development for the Respondent No.7 and Gr ASC Bose, Standing Counse for the Respondent No.2 and Sri Sornisetty Ganesh Babu, Standing Counsel for the Respondent No.3 and GP for Revenue for the Responder! Nos.4 to 7; WRIT PETITION NO: 18983 OF 20234: Satween: Javvadl Gopala Krishna Murthy, Sfo Late Sri d Krishna Rae, Aged about 66 _S x years Rio Flot No. 18, Justices Cofany, Road No. 10, Banjara HINs, Hyderabad. SOOO34. Petitioner 1. The State of AP. Sep. by fs FriSecy Department of MA& UD, Secretariat. Velagapudl, Amaravatl, Guntur District. 2s. The Greater Visakhapainari Muniginal Gorporation, Vishakhapainam, wie Sep by ds Commissioner. ot wets Wis. Hayadreeva Farme and Developers, Door.No.G-20-s0/1, FlatNo.50e, 4° Floor, Sukshetra East Point, East Paint Coofany, Visakhapatnam S300Ty. Rep by iis Managing Pariner 4 Ch. Jagadseswarudu, S/o Rama Rao, Aged about G4 years, Occ. Susiness. R/o D.Noe.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh Resnandents ~~ Patitian under Article 226 of the Constfution of india is filed praying that in the clrourmstances stated in the affidavit fled therewith, the High Court may be pleased to iSSue an appropriate Writ ar arder or direction more parlicularly in the mature of SAirit of Mandarnus' declaring the action of Ihe Respondents more particularly the action of Responcdent No.2 herein in issuing proceedings vide BLA No O88/G950/B/2 TY DARO021 (e-offics-299800) dated 06.07 20284 keeping the Building permission granted to the Respondent No.3 in abeyance and further directing the Respondent No.3 fo stop the work and nof ts proceed with any further construction actividy solely beosause of the civil disputes pending between the Respondent Nos.3& 4 as being Hegal, arbitrary, unjust, viniative of Princinies of Natural Justices, vidiative of the provisions of the (sreater Hyderabad Municipal Corporation Act, 1955 and violative of Aricies 14, 21 and 3004 of the Constitution of India and Consequently set aside the praceedings vide BLA No. TO88/ag6Q/B/2T/YDA/2021 toffice- 299800) dated 08.07 2024 issued by the Respondent No.2, IANO: 1 OF 2024: Pefttion under Section 151 of CPO is fled praying that in the circumstances stated in the affidavit Hed In support of the petition, the High Court may be pleased to suspend the operation of pracesdings vide BLA.No. 108G/S98Q0/B/2 1D DA/2021 (e-off ee 289800) dated 06.07 2024 issued by Respondent Nog, Pending dispasal of WP 18982 of 2024, on the fie of {he High Court. Tre peltion coming or for hearing, uport perusing the Petition and ihe afidavit Hied in support thereof and the order of the High Courf dated £8.37 2024, (212 2084, 03.07.2025, 98.07.2025, 24.01.2025, 08.02.2025, 43.02.2025, 19.02.2025, 18.03.2025, 09.08.2025 & 20.12.2025 made herein and upon hearing the arquments of SR] KALEPU YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEY AP for the Respondent No.l and of SRI JDILEEP RUMAR, Advocale for the Respondent No.2 and af SRI SRI} NIVAS RAO BODDULURY, Advocate for the Respondent Nos.S & 4. WRIT PETITION NO: 17008 OF 3034 Sehvean: Mullapudi Anasuya, Wo Mullapudi Venkata Rao, Aged about 78 years Rio H No 220, 1% Ward, Near Cinema Hall Center, Jang yareddygqudem Mandal, Lakkavaram, West Gndavarl-So4484. | Petitioner 1. The State of AP. Res. by fs PriSecy Department of MA& UD, Secretariat Velagapudi, Amaravall, Guntur District. 2 The Greater Visakhapatnam Municipal Corporation, Vishakhanainam, Rep by ts Conrrissioner, 3. Mis. Hayagreeva Farms and Oevelopers, Ooor.No.8-90-20/4 4 Visekhanainam- 8300r?. Rep. by fis Managing Pariner 4. Ch, Jagadeeawarudu, Sfo } Rama Rao, A ged about 64 years, Occ. Business, Rfo D.No.-34o)), Rishna Boultnes, Old Dairy Farm, Adarsh Nagar, Visakhapatnam. Respondents Petition under Aricie 226 of the Constitution of India is fied oraying tha in the ciroumstances stated in the affidavil Sied therewith, the Nigh Court may be pleased fo iasue an aporonriate Writ or order or direction more pariicuiarly in the qature of (Aint of Mandamus' decianng the action af the Respondents more particulary the action af Sesponcen! No.2 herein in issuing proceedings vide B.A No, TOSS/S980/BYS VYDASO21 (e-office-SO9800) dated OG.O7 2084 keeping the Suliding permission "granted t fo the Respondent Noo in abeyance and further directing the Responder! Nod fo stop the work and nat fo proceas Wi any further conatructiagn aciviiy solely because of ihe cad cdispuiss mending between the Respondent Nos 38 4 as deing egal, arbitrary, unjust, vinistive af Frincipies of Natural Justice, vinlalive of the provisions af the Greater Hyderabad Murdsigal Corporation Act, 1955 and violative of Articles i¢, 27 and 3004 of the Const tific on of India and Consequently set aside the proceedings vide BLA. No TO8G/S9QQ/AIZT/YDA@O21 (e-office 2G9800) dated O8.07 2024 issued by the Respondent No.2. IA NO: TOF 2044: Petition under Section 187 of CPC is filed praying that in the eiroumstances stated In the affidavit fled in support of the petition, the High Court may be pleased to suspend the operation af proceedings vide B.A.No 1O86/3980/B/2 VY DA/202 le-office-299800) dated 06.07 2024 issued by Respondent No.2,-Pending disposal of WP 17008 of 2024, on the fle of the High Court | The petition caring an for hearing, upon perusing the Petition and the afidavii Hed in support thereof and the order of the High Court daied 28.11.2084, 12.72.2024, 00.01. 2025, 08.04.2025, 24. 01 2025, 06.02 2025, 73.02 2025, 19.02 2025, 18.03. 2025, 09.05.2025 & 20.12.2025 made herein and upon hearing the argumenis of Sri Kalepu Yashwanth, Advocate for the Petitioner and of GP for Muncipal Admm 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 Badduluri, Advacate for the Respondent Nos. & 4, WRIT PETITION NO: 17008 OF 2024 Behvean: Kuchipudi Satyanarayana, S/o Ramarao, Aged about 82 years Rfo D No 25%, Tanuku Mandslam, Maddapuram, West Godavari-34 146, . Petitioner AND 1. The State of AP Rep. by fis PriSecy Deparment of MAK UD, Secretanat Velagapudi, Amaravall, Guntur District. 2. The Greater Visakhapatnam Municigal Corporation, Vishakhapainam, Reg by iis Conwnissioner. 3. AWis.Hayagreeva Farms and Developers, Onoor.No.e-80-20/1, Fiat\No.S02, 4"Floor, Sukshetra East Point, East Faint Colony, Visakhanainam- S20077. Rep by iis Managing Partner 4. Ch. Jagadeeswarudu, Sfo Rama Rao, Aged about 64 years, Occ. Business. Rio D. Ne 2-349/1, Krishna Pouliries, Old Dairy Farm, Adarsh Nagar, Visakhapatnam. Respondanis Patition under Article 226 of the Constitution of India is filed praying thal in the circumstances stated in the affidavit fled therewith, fhe High Court may be pleased fo issue an appropriate Writ or order or dinectlon mors particularly in the nature of 'Wri of Mandamus' declaring ihe action of the Respandents more particularly the action of Responcen No.s herein in issuing proceedings vide B A No TOS8/Q96Q EF TYDARO2) (e-office 299800) dated O6.07 2024 keeping the Bulding permission granted io the Respondent No.d in abeyance and further directing the Respondent No.S los stop the work and not fo pracead pending between the Respondent Nos.38& 4 as being diegal, arbitrary, urgusi, violative of Principles of Natural Justice, violative of the provisions of the ON Greater Hyderabad Municinal Corporation Act, 1985 and violative of Ariicies 14, 21 and SOOA of the Conatituiion of india and Consequently sef aside the sroceedings vide B.A No. 1O88/S9a0/Re V/YDAZDR1 (e-office-ce9eo) dated 08.07 2024 issusd by the Respondent No.2. IANO: 1 OF 2024: | Peftion under Section Si of CPC is Hed praying that ir ihe clroumetances stated in the affidavit Hed in support of the petition, the High Court may be pleased Io susmend the operation of proceedings vide BA.No 1085/8980/R/2 1 YDA2O8 {ie-ofice-299800) dated O5.07 2024 issued by Respondent No.2, Pending disposal af WP 17000 of £024, on the file of the High Court The patilon coming an for hearing, upan perusing ihe Pet tion and the affidavit fled in support thereof and the order of the Nigh Court dated 28.11.2024, 12.12.2024, 03.07.2088, 09.07 2025, 24.07.2085, 08.02 2025, 3.02 2025, 19.02. 2085, 18.03.2088, 09.05.2025 & 20.12.2085 made hergin and upor hearing the arguments of SRI RALEPU YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEV AP for the Respondent No.t and of SRE J OILEEP KUMAR, Advocate for ihe Respondent Nog and af SRI SR INIVAS RAG BODODULURI, Advocate for the Respondent Nos.3 & 4. WRIT PETITION NO: 17071 OF 2024 Beiween: Lavudya Rambal, Wo Si Ramulu, Aged about 87 years Rio H No 7986, Pandurangapuram, Khammam-507001. Pahtioner AND 1. The State of AP. Rep. by iis Pri Secy Department af MA& UD, Secretarial Velagapuadl, Amaravati, Guntur District. 2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainan, Reo by iis Commissioner. 3. Mis. Nayagreeva Farms and Developers, Ooor.No.g-20-20/1, Fiat No.2, 4° Floor, Sukshetra East Point, East Point Colony, Visakhapatnam 830017. Rep by iis Managing Partner 4 Ch. Jagadeeswarudu, Sfo Rama Rac, Agad about 64 years, Occ. Business. Rio D.No.S-349/1, Krishna Pouliries, Ole Dalry Farm, Adarsh Nagar, Visakhapainam. . Respondents Petition under Article 226 of the Constitufion of india is Hied praying that in the circumstances stated in the avidavil fled therewith, the 'e High Court may be pleased io issue an aporopriaie Writ or order or direction more particularly in the nature of 'Writ of Mandamus' declaring the action of he Respondents x more parficularly the action of Respondent No.2 herein in issuing proceedings vide B A No TORG/SSS0Q/RIZ TY DASO2 1 fe-office-298800) dated 06.07 202 skeening the Guliding permission granted to the _Bespone ent No.d in abeyance and further directing the Respondent No.3 in stoe the work and not fo proceed with any further construction activiiy solely because of the civ' disputes pending between the Respondent Nos.3& 4 as Oging Hegal, arbitrary, oy ne om wna Peco 0 el ip wee iolative of Principles of Natural Gustics, violative of ihe provisions of the Greater Hyderabad Municipal Corporation Act, 1985 and violative of Ariicies id 27 anc SQGA of the Constitution of India and Consequently sel aside the oroceadings vide BLA. No. 1088/Q900/8/2 TY DAO 1 Ge-office-2O9800) cated O6.07.2024 issued by the Respondent! No.2 io 1A AN YT OE 2Oe8: Patton under Seacharn a clroummstanoes stated in fhe affidavit fled in support of the pet tition, the High Courl may be pleased fo suspend fhe operafion of proceedings vice BLA No. 1G86/S060/EVe T/YDAS08 Tie-office- 2996800) dated 05.07 2024 issued iB 47044 of S024 on the Ge of the RA : by Reepondent No.2, Panding dispasal of ¥ Nigh Court. The petitian coming on for hearing, upon perusing the Petition and the affidavit fled in suc pon thereof are the order of ihe Fish Court dated 13.02 0025, 19.02.2025, 18.09.2025, 08.08.2085 & 20 12.2025 made herein am upon hearing the arguments of SRI KALERU YASHIVANTH, Advacate for the Petitioner ancl of GP MUNCIPAL ADMN AND URBAN DEV AP fo Respondent Nod and of SRI SDILEER KUMAR, Advocate far th Respondent Nos and of SRI SRINIVAS RAO BODDULURIE, Advosate for ihe Respondent Nos. & 4. rete + a WRIT PETITHON NO: T70¢3 OF 2024 Reiween: Ainampuc) Nageswara Rac, Slo Ayyanna, Aged about G8 years, Rio. WH No. 1405, Koyavaringiem, Enamadala, Gurtur-S2201 8. . .» Petitioner AND 1. The State of AP., Rep. by Hs PriSecy Deparment of MA& UD. Secretariat Velaganudi, Amaravall, Guntur District 2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam, Rep by iis Commissioner, 3. Mis. Hayagreeva Farms and Oevelopers, Door.No.@-20-20/1, Flat.No.802, 4 "Floor, Sukshetra East Point, East Point Colony, Visakhapainar- 530017. Rep-by ifs Managing Partner 4, Ch. Jagadeeswarudu, Sfo Rama Raa, Aged about 84 years, OQec. Business. Ria DUN 2340/7, Krishna Poultries, Old Dairy Farm, Adarsh Nagar, Visakhapatnam, . MeSHondents Patition under Aricle 226 of the Constitution of India is fled praying thal in the olrournstances stated in the affidavit Hed therewith, the High Court may be pleased fo issue an appropriate Wit or order or direction more particularly in the nature af 'Writ of Mandamus' declaring the actlon of he Respondents mare particularly the action of Raspandent Nog herein in issuing proceedings vide B A No TO86/SS60/B/21/YDAIZ021 {e-office-299800) dated 06.07 2024 keeping the Bullding permission qrar nied to the R aspondent No.3 in abeyance and further directing the Respondent No.3 fo stop the work and not io proceed with any further construction activify solely because of the civil disputes pending befween the Respondent Nos.3& 4 as being iHegal, arbitrary, unjust, violative of Principles of Natural Justice, violative of the provisions of the Greater Hyderabad Municinal Corporation Act, 1985 and vinlative of Anicies 14. 24 and SOOA of the Constitution of India and Consequently set aside the 4x nroceedings vide B.A.No. TQ8O/QaSWR/2T/YOAZORT (e-offies 299800) dated my 08.07 2024 issued by the Ressandant No.2. IA NO: 7 OF 2084: Petition under Section JS? of CPC is filed praying [hat in the cart of the petition, the Roogh hd circumstances stated in the affidayil fled in sung G Gourt may be pleased fo suspend the operation of proceedings vide &.A.No. TO86/S800/B72 1 YY DAZ Te-ofine- 289800) dated OS OF 2084 issued by Respondent Nog, Pending disposal of WE 17023 of 2024, on the Me of the High Court. | £4 Fre peition caming on for Nearing, uoon perusing the Peliion and the afiavil fied in support thereof oe the order of the oe Court alee F302, 2025, FUNS ZOS8, 16.08. 2025, OS O8. 2oS5 & 20.12.2025 made hersin and upon hearing the arguments of SREKALEPU YASHWANTH, Advocate for the Petiioner and of GP MUNCIPAL AQMN SNO URBAN DEV AP for the Respondent Net ard of SRI OS DILEEP KUMAR Acivocate for the Respondent Nog and of SRI SRINIVAS RAG BODDULURE Advocate far the Resgoandent Nas.3 & 4. WRIT PETITION NO: TF 184 OF 2028 Setween: ~ Smit. Mullagudi Anasuya, Wo. Mullapucl Venkata Rao, Aged about 80 1 as og st x Ut ears, Rig. Door No. 2-20 Ward, Near Cinemehali Center, ete Jangar eddygudem Mandal am, Lakkaveram, West Godavar District, Andhra Pradeshs-534454. Petitioner of AB Rep. by Hs RriSeoy, Department of Revenus, core wed _ % tA Panel os3 aaa 2B Secretanal, Velagapudi, Amoravali, Guntur Oistrc 2. ihe Dastict Coflectar of Visakhapatl nam, Visakhbanainam. ay The Tahsidar, Visakhapatnam Rural, Visakhapatnam ins 4. Mis. Hayagreeva Farms and Developers, Door. No.G-20-20/1, Fiat No. 802, 4th Floor, Sukshetra ~ East Point, hast Point Colony, Visakhapainam- Sa0017. Rep by its Managing Partner oS. The Greater Vishakhapainam Municipal Corporation, Vishakhapainarn by fis Commissioner. | Respondents Fetiian under Article 226 of the Constifutian of India praying that in the circumstances sisted in the affidayif fled therewith, the High Court may be nleased fo issue an appropriate Writ or order or direction more particularly in the nature of Writ of Mandamus declaring the action of the Respondents mare particularly the action of 2° Respondent herein In issuing proceedings vice RoNo. 3037/200G/E2, DL10.038.2025 by which the Respondents are seeking fo resume the land admeasuring an extent of Ac. 12.91 Cents in Sy No.G2/3 of Yendada Vilage, Vishakhapatnam Rural Mahdal, Visakhapatharh District particularly the land in Plot No. 15 admeasuring 382 Sq.yds as being illegal, arbitrary, unfust, without jurisdiction, violative of Frinciples of Natural Justice, Violative of the provisions of the Transfer of Property Act. 1851, Contrary to ihe Order DOL 19.12.2017 of this Honblé Court in W.P Nas. 36415 of 2014 & 26853 of 2015, and vwolative of Ariicies 14. 27 and 3004 of the Canstitution of India Consequently, set aside the more and proceedings vide proceedings vide Ro.No S037 /2000/E2, Bt10.03.2025 issued by the Respandent No.2. IA NO: 7 OF 2028 Petition under Section 1517 GPC is fled praying that in the clroummstances stated in the grounds filed in support of the petition, the High Court may be pleased to suspend the operation of proceedings vide Ro. No 3037 /2008/E2, Dt 10.03.2025 issued by 2° Respondent, more particularly fo an extent of the land in Plot No.15 admeasuring 388 Sq yds, Panding disposal of WP 17194 of 2025, on the file of the High Court. iA NO: 2 OF 2025 Petition under Section 191 CPC is fled praying that in the circumstances stated in the grounds filed in support of the pelition, the High Court may be pleased to direct ihe respondents to permit the Pelitoner fo continue with the Constructien being unsiertaken in the plot owned by Patiioner in land admeasuring an extent of Ac. 12.51 Cents in Sy. No 8k of Yendada Vilage, Vishakh ae Rural Mandal, Vishakhanainan: District, Pending disnasal of WP T7194 o 2025, on the fle of the High Court. The peffion coming on for hearing, upon perusing the Pelltien and the affidavit fled in support thereof and the order af the High Court order dated 44.07.2028 & 20.12.2025 made herein and upon hearing Ins argu mens of Sri Jayvall Sarath Chandra, Advocate for the Feitioner, GP for Ravenue for the Respondent Nos.1 to 3, Sri A.S.C Bose, Standing Counsel for the Respondent WRIT PETITION NO: 19744 OF 2024 hetween: oh Vallabhaneni Satyanarayana, s'o Subba Rao, Aged about 69 years, Rio Doar waa Bec) No 4133, Korumaridi, Nidadavelu, West Gedavarl-S04308, Potttioner AND 4. The State of AP. Rep by its FriSecy.Depariment of MA& UD, Secretariat Velagapuci, Amaravall, Guntur District. 2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam, Rep by ts Commissioner. Py M/s. Hayagreeva Farms and Developers, DoorNo.6-20-20/%, % 92 tong Flat No.S03, 4"Flear, Sukshetra East Paoimt, East Point Colany, 4. Ch. Jagadeeswarudu, Sfo Rama Rao, Aged about 84 years, Occ. Business, Rio O.No.2-345/1, Krishna Poulfrles, Old Dairy Farm, Adarsh Nagar, Visakhasainam. Respondents % Pafition under Article 228 of the Constitution of India is fled praying that in the circumstances stated in the affidavit Hed therewith, the High Court may be pleased fo issue an appropriate Writ or order or direction more particularly in the nature of 'Writ of Mandamus' declaring the action of the Ressondents more particularly the action of Respondent No. herein in issuing proceedings vide B A No 1086/9968 OBIZTYDA/202 1 ie-ofice-299800) dated 06.07 20e4 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 in proceex with any further construction activity solely because of ihe civ disputes pending belween the Respondent No.3 and Respondent No.4 as being egal, arivirary, unfust, violative of Principles of Natural Justice, violative of the provisions of the Greater Hyderabad Municipal Corporation Act, 1955 ane igiative of Articles 14, 21 and 3004 of the Constitution of India and consequent set aside the proceedings vide BLA.No. 1086/3880/B/2 /YDA/2021 (e-office-22980Q0) dated 06.07 2024 issusc by the Respondent Noe IANO: 1 OF 2084: | Pelion under Section 151 of CPC is filed praying thet in the circumstances stated in the affidavit fled in support of the petition, the High Coun may be pleased fo suspend the operation of praceedings vide B.A.No. 1086/Q980/B/2 V/YDAI202 He-office-289800) dated 08.07 2024 issued by Respondent No.2, Pending di sposal OP WP 19f44 of 2024, on the He of the Nigh Court, The petifion coming on for hearing, upon perusing the Petition and the affidavit fled In support thereof and the earlier Order of the High Court dh.25.77. 2024, 12.12 2084, O2.04 2025, 09.01.2025, 24.01.2028, 06.02 2025, WS.02. 2085, 19.02.2025, 16.03.2025, 09.08.2028 & 20.12.2025 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.} and of SRE J ILEEP KUMAR, Standing Counsel! for the Respondent No.s WRIT PETITION NO: 19748 OF 2024 Hehwean: Bite Narasingaraa, Sfo Pile Bangarayya, Aged about 63 years Rio Door No 500. PM Palem, Chandramoaiem, Pothinamallayapaiem, Visakhapatnan- Petitioner 4. The State of AP, Rap. by its OEE of MAS UD, Secretariat Velagapudi, Amaraval ntur Dis 2. The Greater Visakhapainam vranicina Carporafion, Vishakhapainam, Rep by its Commissioner. 3. WesHayagreeva Farms and Developers, Door No.6-20-20/1, Flat No.502, 4Floor, Sukshetra East Point, East Point Colony, Visakhapainam- 530017. Rep by iis Managing Pariner 4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about O¢ years, Occ. Susiness. Rio O.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh Nagar, Visakhapatnam, Respondents Petition under Ariicie 226 of the Consiitulion of India is fled praying that in the circumstances slated in the ath idavit fied therewith, the High Court ray be pleased to issue an appropriate Writ or order or direction more partic ularly in the nature of Writ of Mandamus' declaring action of the Respondents more particuerly the action of Respondent No.2 herein in issuing nraceedings vide B A No 1OS6/Q9S0/E/2 I YDARO21 (e-olfice- 209800) daled 08.07 2024 keeping the Building permission granted to the Respondent No.3 in abeyance and further directing the Respoandent No.3 to step the work and not fo pracead with any further construction acfivily solely because of the civil CISHUISS pending between the Respondent No.3 anc Respondent No.4 as being | Hegal, Pi arblirary, unjust, viclative of Princig es of Natural Justice, violative of the nrovisians of the Greater Hyderabad Municipal Corporation Act, 1955 and violative of Articles i4, 21 and 300A of the Constitufion of India and Consequenty = sel aside the proceedings wide BUA.No. (O86/S950/R/2 YY DA202 1 (e-0F ice- 299800) dated O6.07 2024 issued by the Respondent No.2. IANO: 1 OF 2024: Petiion under Seciion 151i of CPC is fled praying that in the circumstances stated in the affidavit led in support of the petition, the High Coun may be pleased fo suspend the operation of proceedings vice BLANo 1 OBS/S880/B/2 1/Y DAI 08 1 (e-office- 288800) dated 05.07 2024 issued ay 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 fled in support thereof and the order of the High Court dated 28.77. 2024, 12.72. 2024, 03.01.2025, 08.07.2085, 24.07.2085, 06.02 2025, 44,02.2025, 19.02.2025, 18.03.2028, 09.08.2028 & 20.12.2025 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 Respondenf No.? and af SRI LDILEEP KUMAR, Advocate for the Respondent Nag and of SRI SRINIVAS RAO BODDULURI, Advocate for the Respondent Nos.3 & 4. WRIT PETITION NO: 18746 OF 2024 Rehween: Abbina Hanumantha Rao, Sfo Abbina Subba Rao, Aged about 64 years Rio Door No.2146, Near Water Tank, Sangayagudem, Devarapalll Mandal West Godavan-$34312. | : Petitioner AND 1. The State of AP. Rep. by iis PriSecy Depariment of MA& UD, Secretarial Velagapucdi, Amaravall, Guntur District. tes é. The Greater Visakhapatnam Municipal Corporation, Vishakhanainam, Rep by is Comsmussioner. 3. Mis. Hayagreeva Farms and Developers, Door No.G-d0-20/\ eee wwtalts Flat.No.s02, 4° Floor, Sukshetra East Point, East Point Colony, Visakhapainam- S8a0017 Rep by ts Managing Partner. 4, Ch, Ja gadeeswaruchs, Sia Rama Rao, Aged about 84 years, Gee. Business. Ro O.No.2-349/1, Krishna Poultnes, Old Dairy Farm, Adarsh Nager, Visakhapainam. . Respondents Fatition under Article 226 of the Canstiution of india is fled praying that in the clrcumstances stated in the affidavit fled therewith, ihe High Courl may be pleased {o issue an anpropriate Writ ar order or direction more particularly in the nature of Writ of Mandamus' declaring the action of Ihe Respondents more garticularly the action of Respondent No herein in issuing prc ceedings vide B A No (O86/S98Q/R 2 YDAI208 1 (-office-299800) dated 06.07 20¢4 KeSONng the Building permission granied io ihe Respondent No. in abeyancs and further directing the Respandant No.3 fo sinp the work and nof to proceed wih any fucther construction activily solely because of the civil disputes pending between the Respondent No.9 and Respondent No.4 as being legal, arbitrary, unjust, violative of Principles of Natural Justice, violative of the provisions of the Greater Hyderabad Municipal Corporation Act, 1969 and vinlative of Ariiclas i4, 21 and 300A of the Consfitufion of india and Gansequenily sel aside the proceedings vide 8 A No TOSeSaeq/Be /YDASO2 1 (e-office- 299800) dated 06.07 2024 issued by the Respondent No.2. IANO: TOF 2024: Patiion under Section 7151 of OPC is filed oraying that in the clrournatances stated in the affidavl Med in support of the penton. the High Court may be pleased to suspend the operation of proceedings wde z BANG. TO86/S8e0/ Rie YOARL Jet -ffice-SOO8O0) dated O6.07 S024 issued Lhe st by Respondent Nog, Pending disposal of WP 19746 of 2024, on the file of the High Court, The getlion caming on for hearing, upean perusing the Petition and the atidavit fled im support thereof and fhe order of the High Court dated 28.11.2024, 12.12.2084, 03.01.2025, 09.04.2025, 24.07.2025, 06.02.2025, W302 2025, Oe 2025, 18.08.2025, 09.05.2025 & 20.12. 2025 made herein and upon hearing the arguments of Sn Kalepu Yashwanth, Advocals, Advocate for the Petitioner and of OF MUNGIPAL ADMN AND URBAN DEV AP for the Respondent No.} and of Sri J Ddeep Kumar, Standing Counsel for the Respondent No.g and of Srl Bodslulurl Srinivas Rao, Advocate for the Resgondent Nos.2 & 4. WRIT PETITION NO: 19781 OF 2024 Setween: Vallabhani Bujlraju, S/o Subbanna, Aged about 72 years RYo H.No 5: 38, Vedulakunia, Gopalguram Mandal, West Godavarl-534315. Petitioner AND 1. The Slate of AP. Rep. by te PriGecy Department of MA& UD, secretanal Velagapudi, Amaravati, Guriur District. 2. The Greafer Visakhapatnam Municipal Corporation, Vishakhapainam, Rep by is Commissioner. &. Mis Nayagreeva Farms: and Developers, Door No.6-20-20, Flat.No.S02, 4°Fioor, Sukshetra East Point, East Point Colony, Visakhapainam- 530017. Rep by its Managing Pariner 4. Ch. Jagadeeswarudu, S/o Rama Raa, Aged about 84 years, Gee. Business. Rio D.No 2-349), Krishna Poultries, Old Dairy Farm, Adarsh Nagar, Visakhapatnam. Raspondants . Ny Petition under Article 226 of the Constitution of india is Hled praying that %, in ihe ciroumstances stated in the affidavit fled therewith, the High Court may be Peased fo issue an appropriate Writ or order or direction more particularly in the nature of Wit of Mandamus' declaring the action of the Ragpandenis more particularly the action of Respandent No.2 herein in issuing proceed 'os vide BA No. 108s/S9d0/R/2 /YDAZ02 1 (e-ofice- 259800 keecing the Buliding germnission granted to the Respondent No.3 in abeyance Hy Bw. . O8 OF 3s dated 05.07 2024 snee? and further directing the Respondent No.3 fo stop the work and mot to proces with any further construction activiy solely because of the civil dispuies an pending between the Respondent No. and Resp pandent No.4 as being fegal, arbitrary, unjust, violative of Principfes of Natural Justice, violative af the orovisions of the Greater Hyderabad Municinal Corporation Act, {958 and werlative of Articles 94, 2{ and SOOA of the Constitutian of India and f, af, Pal BLANo TO8e/SSnny bye Ty DAVES 7 € by the Respandent No.2. fe-ofice 289800} dated OS OF 2024 issued JA NO 7 TOF 2028: Fetiion under Section 157 of CPO is filed praying that in the circumeiances stated in the affidavit fled In support of the petition, the High Coun may be pleased fo suspend the operation of prooceedirigs wide BLA.No. 1086/2880/B/2 PYDA208 {(e-office- 209800) dated 05.07 2024 issued by Respondent No.2, Pending disposal of WP 19751 of 2024, on the file of the High Court, work The petition coming on for hearing, upon perusing the Petition and the affidavit fied In support therenf and the earlier Order of ihe High Court 43,02 2025, 19.02 S025, 16.03. 8025, O9.05.c025 & 20.12. 3025 made herein d upon hearing the arguments of SRI RALERU YASHWANTH, Advocate for the Pedtioner and of GP MUNCISAL ADMN AND URSAN DEV AP for the th ae Respondent Net and of SRI JDILEEP KUMAR, Advocate for the Respondent No.2 and of SRI SODOULUR] SRINIVAS RAO, Advocate for the Respondent Nos.o & 4. WRIT PETITION NO: 19782 OF 2024 Between: Gadde Lakshmana Rao, S/o & Rariachancdra Rao, Aged about 80 yaars Rio Door No 1247, GaddeVari Street, ullayagudem, Ganapavaram Mandal, West Distichbadda ?. Petitioner AND The State of A.P., Rep. by is PriSecy.Depariment of MA& UD, Seeretarial Velagaoudl, Ameravali, Guniur District. vo 2. The Greater Visakhapainam Municipal Corporation, Vishakhapatnarm, Rep by lis Gammissioner, ¥ Wis.Hayeareeva Farms and Developers, ODoorNo.d-20-20/1, fad FlatNo.502, 4Fioar, Suishets East Point, East Point Colony, Visakhapatinarm- 530017 Rap by is Managing Pariner. | 4. Ch, Jagadeeswarudu, § So Rama Rao, Aged aboul 64 years, Occ. Business. Rio D.Ne.2-340/1, Krishna Poultries, Old Dairy Farm, Adarsh Nagar, Visakhapatnam. Respondents Patiiion under Ariicie 226 of the Cornstitulion of India is fled praying that in the circumstances stated in the affidavit fled iherewith, the Court may be pleased to issue an anpropriate Writ or order or clrection more particularly in the nature of Writ of Mandamus' declaring the action of the Respondents Fy mare particularly the action of Respondent No.¢ herein in issuing proceedings vide B UA No. TQ86/Q880/Bi21/YDAS021 (e-ofice-299800) dated 08.07 2024 Xeeping the Bullding permission granted to the Responcient No.2 in abeyance and further directing the Respondent No.3 to stop the work and nol io proceed wilh any further construction activity solely because of the civil disputes %. 3 kes =} KS sending bebvesn if violative of Ar ay fng ted ee t% ore o pea Ley ge 'A i. -- A Coo aa & : GF nan 4 e4 "ees 'Bron "7 ie Ge gay wo Bo es os ae (eee, aieed fod 3 Pog oe © "et ee wa : en ot : Xe t {OF 2024 a x 5 he Respondent Nod. IA NG Gunsequen byt xy WwW = Rant y 2 Petition and f aoe) A 3 Bs "eS e Ne of {he _ Petiiionsr 06.024 3 os s . Savy pty 4 af 20 " ae VSO28, 24 Mm KALEPL YASHWANTH, Achrocate for ihe Peliinner and of GF MUNCIPAL ADMN AND URBAN Respondent No.1 and of SRI JDE RS AND Ss " OF & wy the af 49783 OF eued 3 By x § g > Se > ydant No, High Court, y 3 g ° s > g The petiien coming an for heark wt may ES x rounistar ey Ne O28. 14.2084, 12.12.2002 Raspandent No.2. WRIT PETITION NO Botween Gadde Murisware and Ua ~ CO Re {. The State of AP. Rep. by Hs PriSecy Department of MAS UD, secretariat Velagapudi, Amaravati, Guntur District. 2. The Greater Visakhapainam Municipal Corporation, Vishakhapatnam, Reo by iis Comrssioner. Mis. Hayagreeva Farme .-and Developers, Door. No.G-20-20/1, Flat No.502, 4°Floor, Sukshefra East Point, East Point Colony, Visakhapainam- 530017 Ren by is Managing Partner. 4 Ch. Jegadeeswarudu, S/o Rama Rao, Aged about &¢ years, Occ. Business. Rfo D.No.2-349/1, Sishna Poulfries, Oid Dairy Farm, Adarsh Nagar, Visakhapatnam. : Respondents Petition under Anicie 226 of the Constitution of Indic is fied praying that in the circumstances stated in the affidavit fled therewith, the High Court rnay be pleased io issue an agpranriate Writ or order or direction more particularly in the mature of 'Writ of Mandamus' declaring the action of the Respondents more particularly the action of Respondent No.¢ herein in issuing proceedings vide BA No. 1086/S8D0/B/2 V/YDAR021 (e-office-299800) dated 06.07 2024 keeping the Building permission granied fo the Respondent No.3 in abeyance and further directing the Respandent No.3 to stop the work and not fo proceed WR any further canstruction activity solely because of the civil disputes pending between the Respondent No.3 and Respondent No.4 as being egal, arbitrary, unjust, violative of Principles of Natural Justice, violative of the grovisions of the Greater Hyderabad Municipal Corporation Act, 1985 and wolatve of Articies d4, 21 and SOOA of the Constitution of india and Consequently sef aside the sroceadings vide B.A No. 1O86/3980/R/21 AYDASO2) fe-office-2890800) dated 06.07. 2024 issued by the Respondent No. IANO: 1 OF 2024: Fetiion under Section TSi of CPC is fled praying that in the crourstances Steted in the alfidavi fled in suppert of the petition, fhe High Court may be pleased fo suspend the operation of proceedings vide SANG TO88/S98 OBZ UY RAROS Te office-299800) dated 08.07.2024 issued by Respondent Nog, Fencing ci isposal ofr 19753 af 2024, an the fle of the eet The pelitian coming on for he rng, "pon perusing the Petition and the Bw alidavit Hed in support thereof and the order of the High Court dated SS.t1 2084, 12.12 2024, 03.01.2028, OS 07 2oS5, AON eee, GOS 2025, 13.02. 8008 19.02.8025, 18 G8. 2088, 08.05.9088 & 26.49.2025 made herein and upon hearing the arqumients af Ms.halenu Yashwanth, Advocate for the EER RUMAR, Stancing Counsel for the Respondent No.t and of SRI J Pa Respondent No.2 WRIT PETITION NO: 19788 OF 2024 Hehweean: Achania Venkateswar Rao, Sfo A Satyanarayana, Aged about 62 year oh onan Door Ne S17, Sangayaqudem, Deverapalll Mandal, West Godavarl-S34aig, . Petitioner ANB {. The State of AP. Rep. By Hs Frisecy Depariment of MAS UD, Secretarial, Velagapucl, Amaravali, Guntur District. *. The Greater Visakhapatnam Municipal Cornoration, Vishakhanainam, Rep by is Commissioner. 3. We. Nayagreeva Farms and Develoners, Door NoG-20-20)), Elat No. sug. 4° Einar, Sukshefra East Point, East Point Colony, Visakhapainan. 530017. Rep by tis Managing Farner 4 Ch. dagacseswaruc i, Sfp Rame Ras, Aged about S64 years, Onc. Business, Rio D.Nos-49/1, Krishna Pouties, Old Dalry Farm, Adarsh Nagar, Visakhapainam. . RBSHGNGeRES Petition under Article 226 of the Consiitutian of india is fled praying that in the circurnstances stated in the affidavit filed therewith, the High Gourt may be deased to iasue an apprapriate Writ or order or direction more particularly in the nature of Writ of Mandamus' declaring the action of Ihe Respandenis more particularly the action of Respondent No.2 herein in issuing proceedings vide BUA No. 1088/9960/R/Z 1/YDA/2021 fa-office- 299800) dated O6.O7 2024 keeping ihe Building permission granted fo the Respondent No.3 in abeyance and further directing the Respondent No.3 fo siop the work and not io procesd with any further construction activiiy salely because of the cll disputes pending between the Respondent Nos.38 4 as being Hegal, arbitrary, unjust, violative of Pnnciples of Natural Justice, vialative of the provisions af the Greater Hyderabad Municipal Corporation Act, 1955 and violative of Articies ¥4, 27 and QQGA of the Canstitulion of India and Consequently set aside the proceedings vide B_ANo TOSB/S9SO/B/2 T/YDAR0S1 (e-office-299800} dated 06.07 2024 issued by the Respondant No.2. IANO: TOF 2624: Petition under Section 784: of CPC is fled praying that in the creumstances stated In the affidavit filed In support of the petition, the High Court may be pleased fo suspend the operation of orocesdings vide BLA.No. TOBE Q98O/ Bie TY DA/208 1(e-office- 298800) daled QG.07 2024 issued by Respondent No.2, Pending disposal of WP 19755 of 2024, on the Hie of the a Migh Gourt. Tre peltion coming on for hearing, upon perusing the Peliion and the alidavit Med in support thereaf and fhe order of the High Court dated S86. 21.2024, 12.72.2024, 09.01 2025, 09.01.2025, 24.07.2028, 08.02.2085, and upon hearing the arguments of SRI RALEPU YASHWANTH, Advocate for the Petitioner anc of GP MUNCIPAL ADMN AND URBAN DEV AP for the 4 Respondent No.t and of SRE J.DILEES KUMAR, Advocate for the Respondent No.2 and of SRI SRINIVAS RAO BODDULURI, Advocate for the Respondent Nos.o & 4. Botween: Golla Mohan Rac, S/o Goila Subbarayudu, Aged about 81 years Rio Doar No (307, Plot no 44, Kallasagir] road. Cooperative Layoul, Vieglakshi Nagar, Visakhanainan-S30042. Petitioner AND 4. The State of AP. Rep. by Hs Pr.Sery Deparment of MA& UD, ae Secretarial Velagapudl, Amaravall, Guntur District. 3. The Greater Visekhanpainan: Municinal Corporation, Vishakhanainam, Reo by ts Commissioner Mis Hayagreeva Farms. and Developers, Doar. No 8-20-2074, Flat No.sde@, 4"Fioor, Sukshetra East Point, East Point Colony; Visakhapainam- S007). Rep by ts Managing Partner 4 Ch. Jagadeeswarudu, Sfo Rama Rao, Aged about G4 years, Qee. Rusiness. Rio D.No 2-340/1, Krishna Poullries, Old Dairy Farm, Adarsh Nagar, Visakhapainam. Respondents en Petition under Anicie $26 of fhe Constitution of India is fied praying that in the circumstances stated in the affidavit fled therewith, the High Court may be pleased to issue an appropriate Writ or order ar direction more partict larly in fhe nature of Wit of Mandamus' declaring the action of the Respondents more particularly the action of Respandent No.2 herein in issuing ro sroceedings » keeping the Building permission granted to the Respondent No.8 in abeyance ey and further directing ihe Respondent Nod to stop the work ancl nol io proceed with any further cansiruction activity sdlely because of ihe chAL dismiuses pending between the Respondent No.d and Respondent No.4 as being Hegal, arbitrary, unjust, violative of Principles of Natural Justice, violative of the nravisions of the Greater Hyderabad Municipal Corporation Act, 7955 and violative of Arficies 14, 21 and B00A of the Constiiutien af india and Consequently set aside {he proceedings vide B.A.No, 1086/G080/B/2 TY DA/2021 (e-office- 209800) dated 06.07.2024 issued by the Respondent No.2. iA NO: 7 OF 2024: Pelion under Section 151. of CRC is fled praying that in the clrournstances sisted in the affidavit fled in support of the petition, the Nigh Court may be pleased fo suspend the operation of preceedings vide B.A No, 1086/3960/B/Z 1/YDA/202 t(e-office e-2909500) dated 06.07 2024 issued by Respondent No.2, Pending disposal of WP 19756 of 2024, on the file of the High Court. The petition coming on for hearing, upon perusing the Petition anc the afidavit fled In suport thercof and the order of the High Court dated 2s.i120e4, P2728 2084, 03.07.2025, 08.07.2025, 24.07 2025, 06.02.2025, 13.02.2025, 19.02.2025, 18.05.2028, 09.05.2025 & 20.12. 2025 rade herein and upon hearing the argquinants of SRI KALEPU YASHWANTH, Advocate for the Petitioner and of GR MUNCIPAL ADMN AND ORBAN DEV AP for the Respondent No.l and of SRI JOILEEP KUMAR, Advocate for the Respondent No.¢ and of SRI BODOGULURI SRINIVAS RAO, Advocate for the Respandant Nos. & 4. WRIT PETITION NO: 787867 OF 2024 Between: Gadde Someswara Rac, Si o&% Ramachandra Rao, Aged about B8 years, H/o Dow No 1247, Gadde Vari Street, Bullayagudem, Ganapavaram Mandal, West Godavart Disinet- 834447. Ot Petitioner AND {. The State of AP. Rep. by iis PriSesy. Department of MA& UD, Secretarial Velagapudi, Amaravall, Guntur District. 2. The Greater Visakhapainam Municipal Corporation, Vishakhapainam, Rep by is Commissioner. tse Ms. Hayagreeva Farms and Developers, Dao No. 6-20-20) . Kiet Ne. 508, 4°Floor, Sukshalra East Poini, East Point Colony, Visakhapainan- SS0017, Rep by itis Managing Pariner 4.0. Jagadeeswaruch. Sia Rama Raa, Aged about 64 years, Oce. Rusiness. Gfo O.No.2-849)1, Krishna Pouttries, Old Dairy Farm, Adars sh Nagar, Visakhapatnam | Respondents Fas Petition under Article 226 of the Constitution of India is fled praying that RY ahs, in the circumstances stated In the affidavit fled therewith, the High Court may os be pleased fo Issue an appropriate Writ or order or direction more partinwarly in the nature of Wnt of Mandamus' declaring the action of the Respondents more particularly the action of Respondent No.2 herein in ISSUING proceedings vide B A No JOSeGcsa ne Ty yDA20e 1 (s-office-299800) daled Q6.07 2084 keeping the Building permission granted * io the Respondent No.d in abeyance and further directing the Respondent No.3 to stop ihe work and not fe proceed with any further construction activity solely because of the civi aispules pending between the Respondent No.3 and Respondent No.4 as being Heal, arbitrary, unjust, violative of Principles of Nelural Justice, vielaive of ihe provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and alative of Articles 74, 27 and SGQA of the Constitution of india and B.ANow4 526/79601B02. NDAZO21 fe-office 209800) dated 06.07 2024 issuse by the Respondent No.2, iA NO: 1 OF 2084: . Petition under Section 181 of CPC is fled praying frat in the circumstances stated in the affidavit fled in support of the petition, the High Gaunt may oe pleased fo suspend the operation of proeceedings wide B.A.No. 1086/S880/Bi2 TY DA/202 T(e-office-290800) dated 05.07 2024 issued by Respondent No.2, Pending disposal of WP 19787 of 2024, on the file of the The pelican coming on for hearing, upon perusing the Felifian and the atidavit fiec In support thereof and the order of the High Court dated SB. 947.2024, 12.72.2024, 03.07. 2085, 08.07.2085, 24.07.2085, 06.02 2025, TSOR 2025, 102 20E5, 16.03.2025, 09 05 2025 & 20.12. 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 Respandent Not and of SRI JLOILEERP KUMAR, Advocate for the Respondent No.2. os : WRIT PETITION NO: 19798 OF 3024 Retween: Lakamsan! Krishmavers, Wio Chakradhara Ran, Aged about 71 years Rio Door No 8492, Sri Satya Sai Nivas Old CBI Down, Visakhapainam-Sa0 047. Petitioner AND | {. The State of AF. Rep. by fs PriSecy Department of MAX inn Secretarial, Velaganudi, Armaravati, Guntur UNstrict. 2 The Greater Visakhapainam "Municipal Corporation, Vishakhapainam, Reo by is Commissioner. Mis Hayagreeva Farms and Developers, Door.No.6-20-80/), Fiat No.50e, 4° Finer, Sukshetra East Point, East Paint Colony, Visakhapatnam 530017. Rep by ts Managing Partner 'a 4. Ch. Jagadeeswarudu, S/o Rama Rao, Aged about O¢ years, Occ. Business. Rig O.No.d-cdavt, Krishna Pauliries, Old Garry Farrn, Adarsh Nagar, Visakhapatnam. Respondents Petition uncer Aricle 226 of the Corstiution of india is fled oraying that 3 in the clroumstances sieted in the att lavit Ned therewith, the High Court may be pleased io issue an agorooriate Wt or order or direction more particularly in fhe nature of 'Writ of Mandamus' declaring the action of the Resmancdenis more particularly ihe action of Respancdent No. herein in issuing proceedings vide BUA No TO8a/SS60/R/2 UYTIAR 021 (e-olfice- 299800) dated O47 2026 keeping the Bulding permission granted fo the Respondent No.3 in abeyance and further directing tha Respondent No.3 fo stop the work and not io proceed with any further construction acthdfy solely because of the chil disputes pending beiween the Respondent No.3 and Respondent No.4 as being Megal, arhtirary, unjust, violative of Principles of Natural Justice, Wolative of the x provisions of the Greater Nycerabad Municipal Gorsoratio: Act, 1955 and x vindative of Articles %4, 2) and SOOA of the Constiition af india and Cansequemly set askie the proceedings vide BA No TOSh! S880 BF PY DAISO21 (p-office-299800) dated O6G.O7 2084 issued by the Respondent No.2. IA NG: 1 OF 2088: Pattian under Secfion TSd- af CRC is Hed praying that in On, tot ceri roumstances stated in the affidavif Med in support of the petition, the High Caurt may be pleased to suspend the operation of proceedings vide 3 BLA.No. TO88/S880/Bi2 VY DAIZOS He-ofice- 2ou800) dated O6.OF 2024 issued by Respondent No.2, Pending disposal of WP 19788 of S024, on the fle of the The peliion coming on for hearing, upon perusing the Petition and the AS oe, nee 28.17.2084, 12.12.2024, 03.01.2085, 09.01.2025, 24.01.2085, 06.02.2028, 13.02.2025, 18.02.2025, 18.03.2025, 09.08.2025 & 20.12.2025 made herein and upon hearing the arguments of SRI KALEPU YASHWANTH, Acvacate for the Petitioner and of GP MUNCIPAL ADMN AND URBAN DEY AP Jor the espondent No.t and of SRI JDILEEP KUMAR, Acvorate for the Respondent No.2 and af SRI SRINIVAS RAO BODDULURI, Advocate for the Respondent Nos 3 & 4. wd WRIT PETITION NO: 19804 OF 2024 Matwean: iedala Nerayana Rao, Sio E. Verraju, Aged about 67 years, Rio. Door No. 21371, Munisibu Gari Veechi, Katheru, East Godavari - 533708. | . Petitioner "AND t. The Stafe of AP, Rep. by Hs PriSecy Department of MA & UD, secretariat, Velagapuci, Amaravall, Guntur District. *. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam, Reo by iis Cormmissioner, 3. Mis. Hayagreeva Farms and Developers, DoorNo.6-20-0/1, FlatNo.s08, 4"Floor, Sukshetra East Point, East Paint Colony, Visakhapainam- 830017 Rep by is Managing Pariner. 4. (nh. Jagedesswarudu, S/o Rama Rao, Aged about 64 years, Occ. Business. Rfo 0.No.2-349/1, Krishna Poultries, Old Dairy Farm, Adarsh Nagar, Visakhapatnan. » @aspondents Patition under Ariicie 226 of the Constitution of india is fled praying that in the circumstances stated in the affidavil fied therewith, the High Court may be pleased in 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 procesdings vide BA No 1086/3900/B/21/YDAIS021 G-office-299800) dated 06.07 2084 keeping the Buliding permission granted fo the Respondent No in abeyance ep nd further directing the Respondent No.3 to sing the work and not io pracead with any further corefruction activity solely because of the chil dispute @ panding between the Respondent No.3 and Respondent No.4 as being egal, ariitvary, unlusl, violative of Principles of Natural Justice, vidlalive of the mravisions of the Greater Hyderabad Municipal Corporation Act, 1955 and inlative of Articles 14, @1 and S0QA of the Constitution of India and Gorsequenty set aside the proceedings vide BLA. No TOSGSO8Q/B/S YY DARO2 1 (e-offine- 299800) dated O6_07 2024 issued hy the Respondent No.2 1A NO: 1 OF 20284: Patiion under Section 187 of CPC is filed praying thet in ine x figc WP SupN port of the setlion, fhe High clraumstiances stated in the affidavit Cowt may be pleased to suspend the operation of proceedings vide BL A.No TORG/SS8 OBS TY DAS {fe-office- 299800} dated O6.07 2624 issued by Respondent No.3, Pencing disposal of WP 19801 of 2024, an the file of the High Court. regen B oe. Varad foe, ced oo salt tua pen, vote me toh cote @ The peftion coming an for hearing, upon: perusing the P affidavit fled in support thereof and the order of the -- Court dated TS.02 2028, 19.02.2025, 18.05.2088, 09.08. 2088 & BQ 12.2025 made hergin and upon hearing the arguments of SRE RALEPU YASHWANTH, Advocate for the Petitioner and of GP MUNCIPAL AOMN AND URBAN DEV. AP for the Respondent Nos and of SRE BODDULUR! SRINIVASA RAO, Advouais for ~ the Resnondent Nos.3 & 4, WRIT PETITION NO: 19873 OF 2024 Between: Alluri Rao Venkala, S/o Alluri Rathaiah, Aged about 72 years, R'o Door No 1230, Kornagndam, Buttayagudern, Ganapavaram Mandal, Weel Godavar- Saad? 4. Petitioner AND . The State of AP. Rep. by its PriSecy.Deparimeant of MA& UD, Secretariat. Velagapudl. Amaravati, Gunlur District. 2. The Greater Visakhapatnam Municipal Corporation, Vishaknapainam, Reo by iis Camriussioner. 3. Wis.Nayagreeva Farms and Developers, DoorNo8-20-20/4, Fiat No. 502, 4°Floor, Sukshet ra East Point, East Point Ooiony, Visakhapainam- 520017. Rep by is Managing Pariner 4. Ch. Jagadeeswarudu, Sia Rama Rao, Aged about G4 years, Qce. Business. Rio O.No.2-348, Krishna Poultries, Old Dairy Farm, Adarsh Nagar, Visakhapatnam. Ressondeants RPatition under Article 226 of the Consiiufion of India is Hed oraying that in the cirecumsiances stated in the affidavil led therewith, the High Court may be pleased to issue an appropriate Writ or order or direction more pariicularly in the nature of 'Whit of Mandamus' declaring the action of the Respondenis more particularly the action of Respondent No.2 herein in issuing pracesdings vide B A No. 1088/GOS0/B/F UY DAS021 (e-office- 290800) dated 08.07.2024 keeping the Building permission granted fo the Respondent No.3 in abeyance and further directing the Respondent No.3 to stop the work and not io proceed with any further construction activily solely because of the civil disputes pending between the Respondent No.3 and Respondent No as being Hegal, arbitrary, unjust, violative of Princigles of Natural Justice, violaiive of ihe provisions of the Greater Hyderabad Municipal Corporation Aci, 1955 and iative of Articies 14. 21 and SGDA of the Constitution af india and Consequently set aside the proceadings vide | f BLA. No TO88/SS8O/BZT/YDAZ02 1 fe-offies- 299800) dated 08.07 2024 issued by the Respondent Naz. IA NO: 1 OF 2088: Petition under Section JS51 of APG is fied graying fhat in ine ercumstances stated in the affidavit fled in supgort of the petition, the High Court may be pleased io suspend the operation of proceedings vide BLA. No. 1 O88/80S0/E/F TY DAG02 1 is-ofios-299800) dated OG OF 2024 issued by Respondent No.2, Pending disposal af WP 19873 of 2024, an the Ne of the The petition coming on for hearing, upon perusing the Petition and the affidavit Med in support thereof and the arder of the High Court dated 38.44.9004 12.12.2084, O8.07. 2085, 09.04.2025, 24.01 2025, 06.02 2025, 49.02.9025, 19.028 2028, 18.08.2085, 09.05.2025 & 20.12.2025 made herein and upen hearing the arguments of SRI KALEPU YASHWANTH, Advocate for the Petifioner and of GP MUNCIPAL ADMN AND URBAN DEV AP for ihe Respondent Not and of SRL J DILEEP KUMAR, Standing Counsel for the Respandent No.2 and of SRI BORDULUR! SRINIVASA RAO, Advocate for the Resnancent Nas S & 4. WRIT PETITION NO: 19878 OF 2024 Between: Achania Ramarao, Sfo Jagadesswararac, Aged about 72 years Rfo Door No { 3748, Gandhi Nagaram, Yernagudern, West Godavan-294313. Petitioner AND 1. The State of Andhra Pradesh, Rep. by its Pri Secy Department of MA and UD, Secretariat Velaganudi, Amaravall, Guntur District b3 The Greater Visakhapatnam Municipal Corporation, Vishakhapaiiam, Rep by ie Commissioner. 3. Mis.Hayagreeva Farms and (Chevelopers, Door.No.6-20-204, Flat.No.s02, 4° Floor, Sukshelra East Point, East Point Colony, Visakhapainan- 530017. Rep by its Managing Pariner 4. Ch. Jagadeeswarudu, Sfo Rama Rao, Aged aboul &4 years, Occ. Business. Rio D.No.2-349/1, Krishna Poullries, Old Dairy Farm, Adarsh Nagar, Visakhapainam. Respondents Petition under Article 228 of the Constitution of India is fled praying that in the clrcumstanoes stated in the affidavit fled therewith, the High Court may be pleased to issue an appropriate Writ or order or direction more particulary in the nature of 'Writ of Mandamus' declaring the action of the Respondents more particularly the action of Respondent No.2 herein in issuing praceedings vide B LA No TOSS/SQSQ/BYP TY DAS027 (e-office 299800) dated 00.07. 202 eeping the Buliding permissio on granted fo the Respondent No.3 in abeyance and further directing the Respondent No .3 fo stop the work and not io proceed with any further construction activity solely because of the civil dispufes pending between the Respondent Noo and Respondent No< as being Hegal, arbiirary, unjust, vidlative of Principles of Natural Justice, vigiative of the provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and violative of Aniicles 14, 21 and 300A of the Gonsiltufion of India and Consequenly set aside the proceedings vide A.No LO88/S88Q/ BIS UY DARO21 (e-office- 298800) dated 06.07 2024 issu by the Respondent No.2. Bo IA NOr TOF 2024: Petition under Section 157 of CPC is fled praying that in the clrcurnstances otated in the affidavit fled in support of the petition, the High x Court may be oleased to suspend the operation of ee vide BLA No 1086/S900/8/2 TY DAS02 T(e-olfice- 399800) dated 06.07 2024 issued by *y Respondent No.2, Pending dispasal of WP TQ87S af 2024. an the fle of the High Court, The peiltian coming on for hearing, upan perusing the Petion and the affidavit fled in support thereof and the order of the High Court dated 28.11.2084, 12.12.2084, OS.O1.8025, 08.01 S088, 24.01.2085, O8.02 208 T3.O2.2085, 19.02. 2028, '08.2008. ° O8.05 2025 & 20.12.2025 made here and upon nearing the argumenis of KALEPU YASHWANTH, Advocate for the Fettioner and of GP MUNCIPA L ADMN AND URBAN 0 Raspondent No.l are of SRE J DILEER KUMAR, Standing Counsel for the Respondent No.2 and of SRI BODDULURI SRINIVASA RAO, Advocate for the Respondent Nos.3 & 4. om Hs: YoAP far the ; o. WRIT PETITION NG: 18950 OF 2084 Helwan: Lanka Sri nivasa Rao, S/o Srirame fu, Aged about GS years, Rio Door No 213130, Saibaba Street, Dahagardens, Visakhapatnam-S30001. Petitioner i. The State of AR. Rep: oy fs Pr Secretariat Velagapudl, Amaray ati, Guntur District. Secy Deparment of MA& UD, "Ps wits ®. The Gresier Visakhapatnam Municinal Corporation, Vishakhapainam, Rep by is Commissioner, M/s. Nayagreeva Farms oand Developers, OoorNo.g-20-20/4 Fiat No.50e, 4° Fleer, Sukshelra East Point, East Point Colony Visakhapatnam. 530017. Rep by ts Managing Partner 4 Oh. Jagadeeawa aruda, Sfo Rama Rao, Aged about 64 years, Oee. Business. Rig D.No 2340/1, Krishna Pouttries, Old Dairy Farm, Adarsh Nagar, Visakhapatnam, Respondents Petition under Article 228 of the Constitution of India is fled praying thal in the circumstances slated in the affidavit fled therewith, the High Gourl may be pleased fo issue an appropriate Writ or order or direction more particularly in the nature of 'Writ of Mandamus' declaring the action of the Respandenis more particularly the action of Respondent No.2 herein in issuing proceedings vide B A No 1086/398Q/B/Z1/YDA/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 Nod fo stop the work and not to proceed with any further construction activity salely because of the civil disputes sending between the Respondent No.S and Respondent No.4 as being Negal, arbitrary, unjust, violative of Principles of Natural Jusiice, violative of the provisions of the Greater Hyderabad Municipal Corporation Act, 1955 and vidlative of Articles 14, 21 and 300A of the Constitution of India and Cansequently set aside the proceedings vide BA.No. 1086/S980/B/2 1/YDAI202 1 (e-office- 289800) dated 06.07 2024 issued by the Respondent No.2. | IANO: 1 OF 20284: Petition under Secfion 151 of CPC is fled praying that in the circurrstances stated in the affidavit fled in support of the petition, the High Court may be pleased fo suspend the operation of proosedings vids 8.A.No. 1086/S980/Bi7 1 /YDA202 1(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 Gourt The petiion coming on for hearing, upon perusing the Petition and the aifidavit fled in support thereof and the order of the High Court datec 28412024, 12.12 2084, 03.01.2085, 08.04.2025, 24.07.2085, 08.02.2025. {3.02 2085, 19.02.2025, 18.03.2085, 09.05.2025 & 20.12 2025 made herein and upon hearing the arqumnents of Sri Srikalepu Yashwanth, Advocate for the Petitioner and of GP MUNCIPAL ADMN AND URBAN BEV AP for the Raspondent Not and of SRE JDILEEP RUMAR, Standing Counsel! for the Respondent Nog and of SRI BOL OOULURE SRINIVASA RAQ, Advocate for ihe Respondent Nas.3 & 4. WRIT PETITION NO: T9889 OF 2024. Sehwveen: Potiuri Narasimha Rao, S/o Late Krishnamurthy, Aged about 63 years Rio Door No 287410, Oop. Melody Theatre, Suryabagh, Visakbapatnam-S30020. Pehtianar AND (. The State of AP. Rep. by ds me secy Deparment of MAS UD, oN Secretariat Velagapudi, Amarayal, Guiiur District. Bas The Greater Visakhapainam Municipal Corporation, Vishakhapainam, Rep by is Commissioner. Sasa Wis. Hayagreeva Farms and Oevelapers, ODoor.No.@-20-20/1, Flat No.902, <° Floor, sukshots East Point, East Point Colony, Visakhapatnam 300717. Rep by is Managing Partner 4, Ch. Jagadeeswarudu, S'o Rama Rao, Aged about 54 years, Qec. Business. Rio D.No.2-348/1, Krishna Poullries, Old Oairy Farm, Adarsh Nagar, Visakhapainam, Respondents Petition under Article 228 of the Constifution of India is filed praying that in the circumstances stated in the affidavit fied therewith, the High Court may be pleased fo Issue an appropri late Writ or order or direction mare particularly in the nature of 'Writ of Mandamus' declaring the action of the Respondents more particularly the action of Respondent No.¢ hergin in issuing graceadings vide B A No TOSSsS950/R/F VYDAS0eT (e-ofice-298800) dated O8.DY 2084 Reening the Buildin gq permission granted fo the Respondent Noo in abeyance and further directing the Respondent No. to stop the work and not fo procead pending befween the Respondent No.3 and Resonndent No.4 as being Megal, arbirary, unjust, violative of Principles of Natural Justice, violative of the provisions of the Greater Hyderabad Municinal Corporation Act, 1955 and violative of Ariicies 34, 21 and 300A of the Constiiution of india and Consequently set aside the proceedings yicie BANo. 1086/S9n0/Bi2 TY DAI202 1 (e-office-299800) dated 08.07 2024 issued by the Respondent No.2. IA NO: TOF 2024: Pelion under Section 157 of CRC is filed praying fhaf in the circumstances stated in the affidavit fled in support of the petition, the High Court may be pleased to suspend the operation of proceedings vide BA.No. 1086/3880/B/2 1/YDA/202 eoffice-299800) dated 08.07.2024 issued by Respondent No.2, Pending disposal of WP 35999 of 2024, on the fe of the High Court, The petition coming on for hearing, upon perusing the Petition and the affidavit fled in support thereof and the order of the High Court dated 28.11.2024, 12.42.2024, 03.01.2025, 09.01.2085, 24.01.2085, 06.02. 2025, 73.02.2025, 19.02.2025, 18.05.2025, 09.05.2028 & 20.12.2028 made herain and upon hearing the arguments of SRI KALEPU YASHWANTH, Advocate for the Pellioner and of GP MUNCIPAL ADMN AND URBAN DEV AP for the Ressondent Ne} and of SRI OLEEP KUMAR, Advocate for the Respondent Nog and of SRI SRINIVAS RAO BODDULURI, Advocate for the Respondent Nos.3 & 4. WRIT PETITION NO: 19560 OF 3024 Between: Dapartht Salyanarayana, S/o 0 Narayana, Aged about 68 years Ro Doar No adi, Ramalayam Veedhi, Gowripainam, West Godavari-S34312, Patiioner AND ye 1. The State of AP. Rep. by ds Prisecy Denariment of MA& OD, secretarial Velagapudi, Amaravall, Guntur Distric PSs 2. The Greater Visakhapatnam Municipal Corporation, Vishakhapainam, _ Rep by Ys Garmnissioner. fd Wis. Hayagreeva Farms and Developers, Door No.8-20-20), Flat.No.502, 4° Fioor, Sukshetra East Point, East Point Colony: Vieakhapatnam- Sa001Y. Rep by its Managing Pariner 4, Ch. Jagacdeeswarudu, S/o Rama Rao, Aged about 64 years, Gon. Business. Rig D.No.2-S49/1, Rrishne Pouliries, Old Dairy Farm, Adarsh Nagar, Visakhanainam. : Respondents Patition under Ariicie 226 of the Cansfiiution of india is fled praying tat in the circumstances stated in the affidavil fled tharawith, the High Court may be pleased to issue an appropriate Wnt or orcler or direction more particuls mk in the nature of "Writ of Mandamus' declaring the action of the Respondents more particularly the action of Respandent No.2 herein in Ssang B proceadings vide BUA No TOSQ/A96Q/ B/E TYDA2021 (e-office-299800} dated G6 07 2024 keeping the Budding permission granted to the Respondent No.3 in abeyance and further directing the Respondent No.3 fo siap the work and not fo proceed with any further construction activty solely because of the civil di iaputes mending between ihe Resoandent Nos.38 4 as being thecal, arbitrary, uniust, violative of Principies of Natural Justice, violative of the provisions of the Greater Hyderabad Municipal Corporation Act, 1958 and violative of Articles 78, 21 and SOOA of the Constitution of India and Consequently sat aside the procesdings vide BLA. No TOSS/QSSQ/E V/YDAZ0S1 (e-office- 99800) dated 06.07 2084 issued by the Respondent No.2. IANO: 1 OF 2084: 4 Peifion under Section 147 of CRC is fled graying that in ths aroumsiances stated i the afficavil fled in support of Ihe petition, the Nigh sey by Respondent No.s, Pending disposal of WP 19980 of 2024, on the fle af the Nigh Court rhe petition coming on far hearing, upon perusing the Petition and the aflidavii Hed in support thereof and the order of the High Court dated 28.79 2084, T2728 2084, O3.O7 2025, 09.07. 2025, 24.07.2025, 06.02 2025, 13.02.2025, 19.02.2025, 18.04.2085, 09.05.2025 & 20.12.2085 made here! and upon hearing the arqurnenis of SRI RALERPU YASHWANTH, Advonate for ine Pelitioner and of GP MUNCIPAL ADMN ANC URBAN DEV AP for the Respondent No.f and oof SRI J.DILEEP KUMAR, Advocate for the Respondent No.2 and of SRI SRINIVAS RAO BODOULURE Advocate for the Respondent Nos.3 & & WP NO: S807 OF 2025: Between: M/s. Hayagreeva Farms and Developers, A registered Partnership firn under the provisions of Indian Partnership Ac . 1832, Having ite Office al Door No.6- 20-20/1, Flat.No.802, 4" Floor, Suksheira - East Point, East Point Colony, Visakhapainam- S30017 Rep. by its Managing Pariner, Gadde Brahrnai, Aged 45 years, Sio. Sri Muneswara Rao. Petitioner AND YRe State of Andhra Pradesh, Rep. by its Princinal secretary, oa Deparment of Revenue, Secretariat, Velagapuci, Amaravati, Gurtur Olstrict, . S$. The District Collector of Vi ei Vesakhargainam. , ond The Revenue Divisional Oficer, Bheemunipainarm, Visakhapatnam & The Tahsildar, Vicaknapatiam Rural Visakhapainam Respondents Petition under Article 226 of the Constitution of indie praying that in the crcumsiances stated in the affidavit fled therewith, the High Courf may be pleased fo issue an appropriate Writ or order or direction more particularly in the nature of Wri of Mandamus declaring the action of the Respondents more. particularly the action of Respon schearet No.2 herein in issuing proceedings vide Ro. No GOOF /S00G/Es, DF. VOSS. 2028) by which the | ? rite (G.08.2088 (Served upon the Petitioner on = Saspondenis are seeking fo resume the land crags of Was cm acmeasuring an extant of Ac. 12.57 Cents in Sy.No.92/3 of Yendada Vilage, \ishakhapainam Rural Mandal, Vishakhapainam District as being Uegal, arblirary, unjust, without jurisdiction, velative of Principles of Natural Justice, vinigtive of the provisions af the Transfer of Fraperfy Act, 1887 Contrary to the Order DL TS.12. 2017 of this Han'ble Court in WOP Nos.d6413 of 2014 and 28953 of 2015, and violative of Articles 14, 21 and SOQA of the Constitution of india and Consequently, set aside the proceedings proceedings vide Ro. No Sooyf200Q/E2, Df 10.03.2025 (Served ugon the Peltioner on x ts 14.03.2025) issued by ihe Rasponcent Nos. IANO: 7 OF 2025 Petition under Section 167 CPC praying that in the oroumstances a pee fated in the affidavit fle support of ise petiiion, the High Court may b Diseased fo Suspene the operation of praceedings vide proceedings vide Ro. No SOa7200G/E OL iOdS 2085 Gerved upon the Petitioner on 14.03.2025) issued by Respondent No., Pencling disposal of WE No 8507 af 225, on the file of the High Court. | IA NG: 2 OF 2028 Petition under Section 151 CPC praying that in the croumstances stated in the afidavit fled in support of the petition, the High Court may be gieased to Direct the Respondents not to interfere wih the possession, pecupation of the Petifioner and the construction activity being underiaken by the Petitioner in schedule groperfy admnegsuring an axtent af Ac. 12.51 cents in Sy. Ne Se/S of Endada Vilege, Visakhapainam Rural Mandal, YF Visakhapatnam District, Pencing disposal of WP No 8507 of 2025, o of the High Gourt The Pefitian coming on for hearing, upon gerusing the Petitien and the eee afidavit Hled in sumpart Inereof and the earlier order of the High Court datad ¥3.03.2025, 18.06.2025, 09.65. 2025 5 & 2ZOI2. 2085 made herein and upon hearing the arguments of Sri Alay Kumar Kanaparihi, Advecale for the Petitioner, and of GP for Revenue for the Respondents: WF NO: 6569 OF 2025: Sehvyeen: Ainampucdi Nageswara Rao, Sfa Ayyanna, Aged about 68 years Rio HUNo. 71409, Koyavarignaiem, Enamadaia, Guriur-A2z2019 Petitioner AND The State of Andhra Pradesh, Rep. by Hs PriSGecy, Department of an Revenue, Secretariat, Velagapudi, Amaravati, Gurtur District. & The District Collector of Visakhanainam, Visakhapainam. ?. The Tahsidar, Visakhapatnam Rural, Visakhapatnam 8. Mis. Hayagreeva Farms and Developers, DoorNo.d-20-20/1, Flat No.502, 4° Ficor, Sukshetra - East Point, East Point Colony, Visakhanainam- 830017. Rep by its Managing Pariner Respondents Patition under Article 226 of the Constitution of India praying that in the circumstances stated in the affidavit fied therewith, the High Court may be pleased fo issue an appropriate Wit or order or direction more parlicularly in the nature of Writ of Mandamus declaring the action of the Respondents more narticularly the action of 2°° Respondent herein in issuing proceedings vice Re No BO372008/E2, Dt 10.02.2028 (Served upon the FPelilioner on 17.03.2025) by which the Respondents are seeking fo resume the land admeasuring an extent of Ac.12.57 Cents in Sy. No. 92/6 of Yendada Vilage. Vishakhapainam Rural Mandal, Vishakhapainam District, more particularly an extent of 885 Sa. Yds in Plot No. 14 as being legal, arbitrary, unjust, without jurisdiction, viclative of Principles of Natural Justice, violative of the provisions af the Transfer of Property Act. 1881, Contrary to the Order DLI9. 12. 207% of this Hon'ble Court in W P.Nos.38413 of 2014 & 26853 of 2015, and violative af Articles 14, 1 and 300A of the Canstitulion of India and Consequently, sel aside the proceedings vide proceedings vide Re.No. BOST AOR ES Of 40.073 2088 issued by the Respondent No.2 (A NO: TOF 20256 Petition under Sectan 181. CPC praying that in the circumstances stated in the affidavit Aled | nm support of the petition, the High Cour may be oleased fo suspend the operation of proceedings vide Rel o GOST BOONES, OY. 10.03.2025 issued by 90 Respondent more pariicularly fo an extent o 885 Sq Yds in Plot No. 74, Pending dispasal af WP No. 5508 of 2025, on ihe fle of the High Court. The Patifion coming on for hearing, upon perus ing the Petition arn ihe * oN afiidavit Hed in Oe thereof and the eariler arder of the High Court dated hearing the arguments of Sn Jay mall Sarath Chandra, Advocate for ihe Petitioner, and of GP for Revenue Advocate for the Raspondent, the Cour made the following: COMMON ORDER:
For Hing counter-affidavit either in the Writ Petition or in the LA's, ifany, liston 17.02.2026, finally.
interim order granted earlier by this Court is extended fil then.
Sd/-U SRIDEVI DEPUTY REGISTRAR HTRUE COPY } SECTION OFFICER | To anede One CC io Sri Alay Kumar Kanaparihi, Advanais (OPUC) sue. High Court of Andhra Pradesh (OUT! os ae Ee x PAA bo 3 fo wah FOr Re SYS i ~~ fo Adversate Gen §. One CC fo Sri. "ey Kuna Kanapart Advoogie fORUC) iM, i?
> x ?. Two OCs fo GP far Municipal Administration & Urban Deveinonent, High Court of Andhra Pradesh. (OUT]
8. One CC to Si AS.C.Base, Standing Counsel [OPUC)
9. Gne CC to Sri Somisetty Ganesh Babu, Standing Counsel [OPUC} 1, One OC to Sr Kalepu Yashwanth, Advocate [OFPUC]
14. One SO to Sri i Dileap Kumar, Advocate. FOPUC] 12, One CC to Sri Jawvali Sarath Chandra, Advocate [OPUC}
13. One CC to Sri Srinivas Rao Boddulurl, Advocate. fOPUC] 1a. Two GCs to GP for Revenue, High Court of AP [OUT] 18, Two (Cs fo Advocate General, Nigh Court of Andhra Pradesh POUT] 48, One CC to Sr. Kalepu Yashwanth, Advocate [OPUC] V7. One CC to Sri Kaikala Rama Kireeti, Advocate [OPUC]
18. One OC to M/s Mandava Abhigna, Advocate [OPUC} 1g. One spare copy HIGH COURT BRN DATED: 27 AN (2028 LEST ON 17,02. 2028, FINALLY ORDER WPiS807/2025, WRISSO2/2025, WPYSS81/2028, WRISTOS/2025, WPISTTQ2025, WEST 14/2025, WPM 8026/2024, WRT? OU 1/2024, WER S7 49/2024, WPT OT S3/2024, WR S7 8/2024, WPA S881 2024, WRISS0a/2028, WPS256/2085, WPIOSSO/ 2086, WRSTOA S028, WRIST T2088, WPISS@ T2028, WPI G88 2/2086, WEA SP 46/2024, WPI 8 755/204, WRIA S8O 7/2024, WRT SOS0/s024, INTERIM ORDER EXTENDED WRPIS286/2025, WP/S33 7/2028, WiS402/2028, WRISTOS 2028, WIS TY S/2025, WIS 3820/2028, WPA POOg/ 2024, WITT S4/20258, WPITO7 51/2024, WPA STES/2024, WIS S87 3/2024, WPI 8959/2024, WPIB309/2025, WE/8398/9028 WP/E8406/2025 WPYOTOR/2028, WPIOT 13/9028, WPM 4168/2088, WEA TOOO2024, WP/TOT 44/2024, WPM OTSRZ024, WPASTOT2024, WP/O87 5/2024, wersgesage24