Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K. Syamsundar Reddy vs State Of Andhra Pradesh
2021 Latest Caselaw 1343 AP

Citation : 2021 Latest Caselaw 1343 AP
Judgement Date : 4 March, 2021

Andhra Pradesh High Court - Amravati
K. Syamsundar Reddy vs State Of Andhra Pradesh on 4 March, 2021
Bench: A V Sai
            THE HON'BLE SRI JUSTICE A.V.SESHA SAI

       WRIT PETITION Nos.43813 OF 2017, 12885 OF 2018,
              36710 OF 2016 AND 46011 OF 2018

COMMON ORDER:

     Since these Writ Petitions are inter-related and basically

pertain to one subject land, this Court deems it appropriate to

hear and dispose of them by way of this common order.


     2.    Heard Sri G.Vidya Sagar, learned senior counsel

appearing for the petitioners, Sri G.B.Sivaji, learned Government

Pleader for Municipal Administration, Government of Andhra

Pradesh and Sri Suresh Kumar Reddy Kalava, learned Standing

Counsel for Nellore Municipal Corporation, apart from perusing

the material available on record.


     3.    The Municipal Council, Nellore, vide resolution dated

20.03.1994, resolved to acquire an extent of Ac.0-35.22 cents of

land, situated in C.A.S. No.214 of Venkatrampuram, Nellore

Town, Sri Potti Sriramulu Nellore District.       The petitioners

herein acquired the said property from their father, one Sri

K.Radhakrishna Reddy, who passed away in the year 1991.


     4.    In   pursuance   of   the   above   mentioned   Council

Resolution dated 20.03.1994, the Municipal Commissioner

asked the petitioners to appear before him for negotiations,

obviously, in exercise of the powers conferred under Section 42
                                    2


of the Andhra Pradesh Municipalities Act, 1965. In response to

the said notice, the petitioners herein appeared before the

Municipal Commissioner and expressed their willingness for

giving the subject land subject to allotment of alternative land of

equivalent market value, belonging to Nellore Municipality in

lieu of compensation in terms of money. The Municipal Council,

Nellore, vide resolution dated 28.06.1996, agreed for allotment of

alternative land. But subsequently, the Special Officer, Nellore

Municipality,      addressed   a   letter    to   the     Tahsildar,      Land

Acquisition to initiate proceedings under the Land Acquisition

Act,   1894,    which    made      the      petitioners     to   submit      a

representation dated 19.11.1995 against the said action.


       5.   S/Sri K.Syam Sundar Reddy and K.Muralidhar Reddy

filed W.P. No.22270 of 1996 against the said proposals.                    The

composite High Court in W.P.M.P. No.12751 of 1996 in W.P.

No.22270 of 1996, passed the following order on 17.10.1996:

            "Mr.     M.V.Ramana        Reddy,     learned        Senior
       Counsel appeared for the petitioners fairly stated
       before the Court that the petitioners have no
       objection to give possession of the land, which is
       required for the purpose of providing approach road
       to the railway bridge and in respect of which the
       Municipal Council, Nellore Municipality has also
       passed      appropriate     resolution       for     providing
       alternative municipal site by its resolution dated
                                   3


      28.06.1996 and the same has also been forwarded to
      the Government for its approval.

             In the light of the above, there shall be stay of all
      further proceedings under the Land Acquisition Act,
      except to the extent that the respondent-authorities

shall be entitled to take possession of the land required for the purpose of approach road, for which the petitioners have no objection as stated above."

6. Vide order dated 11.11.1996, W.P. No.22270 of 1996

came to be disposed of by the composite High Court and the

operative portion of the said order reads thus:

"It is now stated that the Municipal Engineer and the Commissioner In-charge, Nellore Municipality by his proceedings Rc.No.G-1/14151/86 dated 06.11.1996, addressed to the 4th respondent herein i.e., the Secretary to Government, Municipal Administration informed of the above interim orders and further stated that the owners of the land (petitioners herein) have handed over the land of an extent about 35-22 cents in the said C.A.S. No.214 which was required for the formation of the approach road for box type sub-way and possession of the site had been taken over on 05.11.1996 and requested the State Government to pass appropriate orders in the matter for enabling the Municipality to proceed further in the matter.

In the light of the above facts, it is apparent that the 4th respondent i.e., the State Government is now

seized of the matter with regard to the resolution of the Municipality for allotting alternative site of equivalent market value. Keeping in view the fact that the petitioners have handed over possession of the land in question, this Writ Petition is being disposed of at this stage with a direction to the State Government to pass appropriate orders on the request and resolution passed by the Municipal Council which have been forwarded by the Municipality to the Government. After such orders are passed, it would be open to the land acquisition authorities to pass the award. Accordingly, the State Government is granted three months' time from the date of receipt of a copy of this order for passing appropriate orders on the representation made by Nellore Municipality.

With the direction as above, the Writ Petition is accordingly disposed of and the interim orders granted by this Court are accordingly modified, giving liberty to the Land Acquisition Officer to proceed with the land acquisition proceedings and pass appropriate orders in accordance with the law."

7. In pursuance of the above said orders of the

composite High Court of Andhra Pradesh, the State Government

issued G.O.Rt. No.802 M.A. & U.D. (J2) Department dated

08.10.1997 and the last three paragraphs of the said

government order read as infra:

"The Commissioner and Director of Municipal Administration in his letter 5th read above, has

requested the Government to accord permission to the Municipal Council, Nellore, to exchange the municipal site in L.P. No.66/82, Balajinagar measuring an extent of Acres 1.06 cents for the petitioners' site taken possession of by the Municipality, Nellore, for formation of the approach road to the Box-type Rly. Under bridge.

The Government hereby accord permission to the Municipal Council, Nellore, to exchange municipal site in layout No.66/82 amounting to a value equal to that of the land taken possession of by the Nellore Municipality for formation of approach road to the Box-type Railway under Bridge.

The Commissioner and Director of Municipal Administration and the Commissioner, Nellore Municipality are requested to take necessary further action in the matter."

8. Subsequently, W.P. No.35515 of 1997 came to be

filed by Sri Muralidhar Reddy for the following relief:

"to issue an appropriate writ, order or direction, particularly one in the nature of Certiorarified Mandamus by calling for the records, relating to order of the 1st respondent in G.O.Rt.No.802 M.A. & U.D. (J2) Department dated 08.10.1997 and quash the same as arbitrary, illegal and direct the 1st respondent to grant permission to the Municipal Council, Nellore to all the sites as approved by the Municipal Council in its resolution No.1219 dated

28.06.1996 and the proceedings of the Municipal Commissioner, Nellore in ROC No.G1/14151/86 dated 21.07.1996."

9. The composite High Court, vide order dated

25.10.2002, allowed W.P. No.35515 of 1997 and the operative

portion of the said order is as follows:

"Under the above circumstances, the impugned order passed in G.O.Rt. No.802 dated 08.10.1997 is set aside and the 1st respondent is directed to reconsider and if the 1st respondent is of the opinion that the resolution and the proposals sent by the Municipal Council, Nellore, require modification, the same may be sent back to the Municipal Council with the suggestion or direction of the 1st respondent which could be considered afresh, after giving notice and opportunity to the owners of the land, which was already taken possession from the petitioner and the other owners of the land.

The respondent No.1 is further directed to expedite the matter and take appropriate action and pass orders, within a period of three months from the date of receipt of the order. If ultimately, the issue could not be settled by way of negotiations, the Municipality is directed to take appropriate proceedings for acquiring the land under the Land Acquisition Act.

The Writ Petition is accordingly allowed. No costs."

10. Assailing the above said order, Nellore Municipality

and the State Government filed W.A. Nos.1052 of 2004 and 1049

of 2004 and a Division Bench of the composite High Court, by

way of an order dated 18.02.2010, dismissed the said appeals

and directed the completion of the entire exercise within a period

of four months.

11. Thereafter, the Municipal Council, Nellore, vide

resolution No.88 dated 12.01.2011, allotted three sites, viz., (1)

Ac.0.40 cents in L.P. No.70/3, (2) Acs.1.06 cents in L.P.

No.66/91 and Ac.0.36 cents in L.P. No.55/95 (Totalling Acs.1-

76.5 cents). On the basis of the said resolution of the Municipal

Council, the State Government issued orders vide G.O.Rt.

No.823 M.A. & U.D. (W1) Department dated 29.06.2011,

confirming the resolution No.88 dated 12.01.2011 of Nellore

Municipal Council and allotted alternative sites. Paragraph

Nos.8 and 9 of the said G.O.Rt. No.823 dated 29.06.2011 read

as under:

"Government, after careful examination of the entire matter, have decided to confirm the revised council resolution No.88 dated 12.01.2011, to allot alternative site which is of equivalent value of the site acquired from the owners for construction of approach road to Box-type under bridge in Nellore i.e., three pieces of land in L.P. No.70/91 to an extent

of Ac.0.040 cents, L.P. No.66/82 of Ac.1.06 cents and L.P. No.55/95 of Ac.0.305 cents totaling Acs.1.765 cents.

Accordingly, the revised council resolution No.88 dated 12.01.2011, to allot alternative site which is of equivalent value of the site acquired from the owners for construction of approach road to Box-type under bridge in Nellore i.e., 3 pieces of land in L.P. No.70/91 to an extent of Ac.0.040 cents, L.P. No.66/82 of Ac.1.06 cents and L.P. No.55/95 of Ac.0.305 cents totaling Acs.1.765 cents, is hereby confirmed. The apportionment among different claimants shall be decided by the Nellore Municipal Corporation, as per law in force, since the Corporation is competent to do so.

The Commissioner and Director of Municipal Administration, Hyderabad/ Commissioner, Municipal Corporation, Nellore, shall take necessary further action."

12. In pursuance of the said orders of the State

Government, registered deeds of exchange were entered into on

23.02.2013 between the Nellore Municipal Council on one hand

and K.Syam Sundar Reddy and K.Muralidhar Reddy on the

other hand. On 23.07.2014, an application was made to the

State Government, requesting to grant building permission.

13. Subsequently, assailing the inaction on the said

application, W.P. No.9982 of 2015 was filed by K.Syam Sundar

Reddy. The composite High Court, vide orders dated

18.08.2015, disposed of the said Writ Petition and the operative

portion of the said order reads as follows:

"Having regard to the same, without expressing any opinion on the merits of the matter, the Writ Petition is disposed of directing the respondents to consider the representation of the petitioner dated 28.07.2014, and pass appropriate orders, as warranted under law within a period of four (4) weeks from the date of receipt of a copy of this order and communicate the decision to the petitioner. There shall be no order as to costs. Miscellaneous petitions, if any, pending in this Writ Petition shall stand closed."

14. On 19.02.2016, Nellore Municipal Corporation, as per

the directions of the State Government, instituted three suits in

the Court of the District Judge, Nellore, praying for cancellation

of the registered exchange deeds dated 23.02.2013.

Subsequently, the State Government issued G.O.Ms. No.140

M.A. & U.D. (H1) Department dated 02.06.2016, stating that the

Government had no jurisdiction to convert the site reserved for

park or playground for some other purpose as per the Supreme

Court judgments and eventually, at paragraph Nos.5, 6 and 7 of

the said order, the State Government said in the following

manner:

"5. Finally, in the reference 18th read above, the Commissioner, Nellore Municipal Corporation has informed that the officers of Nellore Municipal Corporation inspected the sites along with Town Surveyor and identified a municipal site at Tekkemitta, Nellore, with an extent of Ac.0.28 cents in C.A.S. No.527 & 492/2 which is readily available for allotment to the applicant. Further, the proposed site at Tekkemitta is earmarked for residential use as per Approved Master Plan, Nellore and at present in the said site, an old municipal quarters is existing. The present value of the proposed alternate site situated in Tekkemitta is Rs.16,500/- per square yard as per Sub-Registrar valuation certificate dated 28.05.2016 and the value of the applicant's site which was acquired by the Corporation located at Vijayamahal Gate is also Rs.16,500/- as per Sub- Registrar valuation. Hence, the values of both the sites are same and there is no difference.

6. Government, after careful examination, hereby permit the Commissioner, Nellore Municipal Corporation to allot the municipal site at Tekkemitta belonging to Nellore Municipal Corporation with an area of Ac.0.28 cents in C.A.S. No.527 & 432/2 to the applicants i.e., Sri K.Syam Sundar Reddy, Sri Gopinatha Reddy and Sri K.Muralidhar Reddy duly repealing the earlier orders issued by the Government in G.O.Rt. No.823 M.A. & U.D. (W1)

Department dated 29.06.2011. The Commissioner, Nellore Municipal Corporation is further directed to identify the balance land to an extent of Acs.7.22 cents for allotment immediately.

7. The Commissioner, Municipal Corporation, Nellore, shall take necessary further action accordingly."

15. Subsequently, W.P. No.36710 of 2016 came to be

filed by Sri K.Muralidhar Reddy, questioning G.O.Ms. No.140

M.A. & U.D. dated 02.06.2016 and Memo No.56249/H1/2015

dated 02.06.2016 and for a direction to grant layout permission

for the lands allotted through the order of the State Government,

vide G.O.Rt. No.823 M.A. & U.D. dated 20.06.2011. The

composite High Court on 28.10.2016 passed the following

interim order:

"This is a case where the petitioner's land has been taken over without issuance of the Land Acquisition Proceedings. BN is clearly admitted.

Even as per the G.O.Ms. No.140 dated 02.06.2016, the petitioner was offered to be given land at Tekkemitta of Nellore Municipal Corporation, which is being valued at Rs.16,500/-. In other words, the rate at which the petitioner is required to be compensated already stands determined at the rate of Rs.16,500/-. It is the case of the petitioner that the land which is now sought to be allotted to

the petitioner is of no value and it is not suitable for him in any manner. Inasmuch as the petitioner had agreed to take either the value or the suitable land as the present land which is offered being not suitable, no prejudice as such would prima facie case to the respondent-authorities to make the payment in lieu of the land at the rate of Rs.16,500/- per square yard as equivalent value as per G.O.Ms. No.140. As it is a s matter which has been pending since 1994, it requires to be given a quietus consideration that this is a fit case for referring for mediation. In that view of the matter, learned counsel appearing for the respondents shall get instructions on the aspect of referring the matter to mediation, so as to make the petitioner as well as the competent authorities from the respondents to sit across and settle the same."

16. Subsequently, on 19.05.2017, a mediation was

conducted in the office of the Municipal Commissioner, Nellore,

and in the said meeting, the petitioners refused to accept the

land allotted through G.O.Ms. No.140 dated 02.06.2016 and

requested to allot any other lands or otherwise to pay

compensation as per the latest Land Acquisition Act.

17. On 23.06.2017, the Commissioner, Nellore Municipal

Corporation addressed a letter to the State Government, stating

that there are no other lands available and requested for

payment of compensation to the erstwhile lands of the

petitioners as per the then market value and prevailing rules in

force.

18. Then the State Government issued memo

No.56249/H1/2015 dated 03.07.2017 which reads as under:

"The attention of Director of Country and Town Planning, Andhra Pradesh, Guntur/Commissioner, Nellore Municipal Corporation is invited in the reference 24th cited, Government, after careful examination hereby permit the Commissioner, Nellore Municipal Corporation, Nellore, to pay the compensation to the petitioners Sri K.Muralidhar Reddy and Sri K.Syam Sundar Reddy in W.P. No.36710 of 2016 as per the then market value and the prevailing rules in force to conclude the long pending issue and to avoid legal complications in the matter.

2. The Commissioner, Nellore Municipal Corporation shall take necessary action, under intimation to Government as well as Hon'ble A.P. High Court, immediately."

19. Subsequently, Sri K.Muralidhar Reddy instituted

W.P. No.43813 of 2017, assailing the above said memo dated

03.07.2017. On 22.12.2017, the composite High Court of

Andhra Pradesh passed the following interim order in the said

Writ Petition:

"Notice before admission.

Heard the learned counsel for the petitioner, who submitted that the land of the petitioner was taken in 1996 and exchange deed was also executed and later a G.O. was issued for cancellation of the same and challenging the same the petitioner filed a writ petition and the same is pending. Now, unilaterally the respondents cannot say that they will pay the compensation as per the then market value.

Sri A.Panduranga Rao, learned standing counsel for the 4th respondent vehemently opposed the writ petition saying that the earlier writ petition is pending and the petitioner is not entitled for any compensation.

Heard the learned Assistant Government Pleader for Municipal Administration for respondents 1 to 3.

It is to be seen that a reading of the facts narrated in the writ petition goes to show that the respondents are acting arbitrarily. Having executed a registered exchange deed exchanging the property of the petitioner, they realized the mistake and filed suits and also issued G.O. for cancellation of the same and now they cannot again come forward saying that they will pay the then prevailing market value of the land.

A.Panduranga Rao, learned standing counsel for the 4th respondent and the learned Assistant Government Pleader seek time for filing counters.

Post after six weeks in motion list.

Till then, there shall be interim suspension as prayed for."

20. The said interim order was extended until further

orders on 07.02.2018.

21. Sri K.Syam Sundar Reddy filed W.P. No.46011 of

2018, questioning the action of Nellore Urban Development

Authority in calling for tenders for construction and

development of parks at Adhithyanagar and Vepadaruvu of

Nellore Municipal Corporation Area covered by exchange deed

bearing document No.2113 dated 23.02.2013. This Court on

08.02.2019, granted interim stay of all further proceedings

including construction and development pursuant to the new

tender notification in ID No.218508 and Notice

No.14/Eng/NUDA/18-19/EPC.

22. Sri K.Syam Sundar Reddy also filed W.P. No.3825 of

2019, questioning the action of the respondents in interfering

with peaceful possession and enjoyment of the land in

Sy.No.611-B covered by layout No.66/82 of Balajinagar, Nellore,

without issuing any notice and without following due process of

law. This Court, by way of an order dated 20.03.1999, while

dismissing W.P. No.3825 of 2019 with costs of Rs.10,000/-, at

penultimate paragraph, held that the petitioner is entitled for

compensation as per the prevailing market value as on the date

of surrendering of the land.

23. It is also not in dispute that the said order was

carried in appeal vide W.A. No.427 of 2019. The Division Bench,

while taking into consideration the contention of the learned

counsel for the appellant that the observations made by the

learned single Judge in the order dated 20.03.2019 in W.P.

No.3825 of 2019 would come in the way while deciding W.P.

No.36710 of 2016, W.P. No.43813 of 2017, W.P. No.12885 of

2018 and W.P. No.46011 of 2018, had set aside the order of the

learned single Judge to the extent of declaring that the

petitioners would be entitled for compensation as per the

prevailing market value as on the date of surrendering of lands.

A copy of the judgment in W.A. No.427 of 2019 is placed on

record.

24. It is contended by Sri G.Vidyasagar, learned senior

counsel appearing for the counsel on record for the petitioners

that the action of the respondent-Municipal authorities in not

finalizing the issue is highly illegal, arbitrary and unreasonable

besides being violative of Articles 14 and 300A of the

Constitution of India. It is the further submission of the learned

senior counsel that in view of the conduct of the respondent-

authorities, the petitioners, who parted with their valuable

property, keeping in view the public interest, are being driven

from pillar to post. It is further submitted by the learned senior

counsel that in the second alternative site shown by the

Municipal authorities at Tekkemitta, Municipal quarters are

existing and the same also is not acceptable to the petitioners

herein.

On the contrary, it is vehemently contended by the learned

Government Pleader so also Sri Kalava Suresh Kumar Reddy,

learned Standing Counsel for the respondent-Corporation that

having agreed for the exchange of the lands, it is not open now

for the petitioners to go back from the same. It is further

submitted by the learned Standing Counsel that since the land

was taken possession of as long back as on 28.10.1996, the

compensation cannot be claimed under the provisions of the

Right to Fair Compensation and Transparency in Land

Acquisition, Rehabilitation and Re-settlement Act 30 of 2013

(Act 30 of 2013).

25. In the above background, now, the issue that

emerges for consideration of this Court in this batch of Writ

Petitions is "whether the petitioners are entitled for any relief

from this Court under Article 226 of the Constitution of India?"

26. Right to property is a very valuable right and is also a

constitutional right as enshrined under Article 300A of the

Constitution of India, which, in equivocal terms, mandates that

no citizen of this country shall be deprived of his/her property

except in accordance with the procedure established by law.

27. In the instant case, the Municipal Council by way of a

resolution took a decision to acquire the property of the

petitioners obviously by way of negotiations as per Section 42 of

the Andhra Pradesh Municipalities Act, 1965. It is absolutely

not in controversy that it is always open for the authorities to

acquire the property either by way of negotiations and with the

consent of the land owners or by way of compulsory acquisition

by invoking the provisions of the Land Acquisition Act. There is

absolutely no dispute with regard to the title and ownership of

the petitioners in respect of the land admeasuring Ac.0-35.22

cents situated in Sy.No.1576/2018 in C.A.S. No.214 of

Venkatramapuram, Nellore. It is also not in controversy that

pursuant to the order of the composite High Court in W.P.M.P.

No.27510 of 1996 in W.P. No.22270 of 1996, the respondents

took possession of the land from the petitioners for formation of

approach road for box type sub-way on 05.11.1996. Though

initially, the State Government accorded permission in favour of

the Municipal Corporation to grant three bits of alternative lands

and even though registered exchange deeds were executed on

23.02.2013 by the Nellore Municipal Corporation, the Nellore

Municipal Corporation thereafter, instituted three suits before

the Court of District Judge, Nellore, seeking cancellation of the

said registered exchange deeds. Subsequently, on the ground

that the authorities had no jurisdiction to convert the site

reserved for parks and playgrounds for some other purpose, the

State Government, vide G.O.Ms. No.140 M.A. & U.D.

Department dated 02.06.2016, repealed the earlier orders issued

in G.O.Ms. No.823 M.A. & U.D. Department dated 20.06.2011,

wherein permission was accorded for handing over of the

alternative lands suggested initially and covered by L.P.

No.70/91 (Ac.0.40 cents), L.P. No.66/82 (Acs.1.06 cents) and

L.P. No.55/95 (Ac.0.35 cents). Obviously, in view of the

arbitrary actions on the part of the respondent-authorities, the

petitioners herein are compelled to come to this Court on a

number of occasions by way of filing various Writ Petitions at

different intervals. Though the respondents came forward by

offering the land admeasuring Ac.0.28 cents situated at

Tekkemitta, Nellore, the petitioners herein did not express their

consent for the same. The said land was offered to the

petitioners pursuant to G.O.Ms. No.140 dated 02.06.2016. The

State Government, vide memo No.56249/H1/ 2015 dated

03.07.2017, directed the Municipal Corporation to pay

compensation as per the then market value prevailing in the

year 2016. The above narration, in clear and manifest terms,

discloses that despite lapse of more than 2½ decades, still, the

petitioners are being driven out from the pillar to post. It is not

in dispute that the respondents are empowered to acquire the

private lands by way of negotiations also, but the same cannot

be in a unilateral manner and without the consent of the land

owners. In the instant case, though the authorities offered

alternative land pursuant to G.O.Ms. No.140 dated 02.06.2017,

the petitioners herein did not express their consent for the same,

as such, the petitioners herein cannot be compelled to agree to

the said request.

28. In fact, questioning G.O.Ms. No.140, Municipal

Administration & Urban Development (H1) Department, dated

02.06.2016, petitioners instituted W.P. No.36710 of 2016. It is

significant to note that when Sri K.Muralidhar Reddy

approached this Court by way of filing W.P. No.35515 of 1997,

questioning G.O.Rt. No.802, Municipal Administration & Urban

Development (J2) Department, dated 08.10.1997, the composite

High Court, vide order dated 25.10.2002, allowed the Writ

Petition and, while setting aside G.O.Rt. No.802 dated

08.10.1997, directed the State Government to reconsider the

issue leaving it open for the State Government to send back the

resolution and the proposals sent by the Municipal Council,

Nellore, for modification with any suggestions. The composite

High Court in the said order, also observed that if the issue

could not be settled by way of negotiations, the Municipality

should take appropriate proceedings for acquiring the land

under the Land Acquisition Act. The Municipality and the State

filed W.A. Nos.1052 of 2004 and 1049 of 2004 and a Division

Bench of the composite High Court, vide order dated

18.02.2010, dismissed the Letters Patent Appeals, while

directing that the entire exercise be completed within a period of

four months from the said date. Despite the same, no finality

could be reached in the matter till date. It is also to be noted

that the petitioners herein are not in favour of accepting the

second offer shown by the respondents vide G.O.Ms. No.140

dated 02.06.2016. It is also clear from the pleadings available

on record that no other lands are also available within the limits

of the Municipal Corporation of Nellore District.

29. With regard to the contention of the learned Standing

Counsel as to the applicability of the provisions of the Act 30 of

2013, it is to be noted that Right to Fair Compensation and

Transparency in Land Acquisition, Rehabilitation and Re-

settlement Act, 2013, came into force with effect from

01.01.2014. Having regard to the provisions of the said

legislation, in general and Section 24 of the Act in particular, the

contention advanced by the learned Standing Counsel cannot be

sustained in the eye of law.

30. In the considered opinion of this Court, the only

alternative left to the authorities is the payment of compensation

to the petitioners herein for the subject lands in accordance with

the provisions of the Land Acquisition Act. In order to have a

quietus for the entire litigation, the said course of action is

highly reasonable to be adopted by the respondents herein.

31. For the aforesaid reasons, the Writ Petitions are

disposed of, directing the respondents herein to press into

service provisions of the Right to Fair Compensation and

Transparency in Land Acquisition, Rehabilitation and Re-

settlement Act 30 of 2013 and to fix compensation payable to

the petitioners and pay the same. This exercise shall be

completed within a period of six months from the date of receipt

of a copy of this order.

Miscellaneous Petitions pending, if any, in these cases

shall stand closed. There shall be no order as to costs of the

Writ Petitions.

__________________________ JUSTICE A.V.SESHA SAI

04.03.2021 siva

THE HON'BLE SRI JUSTICE A.V.SESHA SAI

WRIT PETITION Nos.43813 OF 2017, 12885 OF 2018, 36710 OF 2016 AND 46011 OF 2018

Date: 04.03.2021

siva

*THE HON'BLE SRI JUSTICE A.V.SESHA SAI

+ WRIT PETITION Nos.43813 OF 2017, 12885 OF 2018, 36716 OF 2016 AND 46011 OF 2018

% 05.03.2021

# Between:

W.P. No.43813 of 2017 K.Muralidhar Reddy, S/o.late K.Radhakrishna Reddy, 57 years, Occ: Advocate, Flat No.504, Srinilayam Apartments, Tejaswi Nagar, Attapur, Hyderabad - 500 048.

- - - Petitioner And

1. State of Andhra Pradesh, rep. by Principal Secretary, Municipal Administration and Urban Development (H1) Department, Secretariat, Velagapudi, Guntur, Guntur District.

      and others                                 - - - Respondents


! Counsel for the Petitioner    : Sri G.Vidya Sagar

^ Counsel for Respondents       : Sri G.B.Sivaji, Government for
                                      Municipal Administration
                                  Sri Suresh Kumar Reddy Kalava,
                                  Standing Counsel for Nellore
                                   Municipal Corporation

< Gist:

> Head Note:

? Cases referred:

Nil


This Court made the following:



           IN THE HIGH COURT OF ANDHRA PRADESH AT
                          AMARAVATI
                                     ****

                 WRIT PETITION Nos.43813 OF 2017,

12885 OF 2018, 36716 OF 2016 AND 46011 OF 2018

Between:

W.P. No.43813 of 2017 K.Muralidhar Reddy, S/o.late K.Radhakrishna Reddy, 57 years, Occ: Advocate, Flat No.504, Srinilayam Apartments, Tejaswi Nagar, Attapur, Hyderabad - 500 048.

- - - Petitioner And

1. State of Andhra Pradesh, rep. by Principal Secretary, Municipal Administration and Urban Development (H1) Department, Secretariat, Velagapudi, Guntur, Guntur District.

    and others                                   - - - Respondents


DATE OF ORDER PRONOUNCED:                 04.03.2021


SUBMITTED FOR APPROVAL:

             THE HON'BLE SRI JUSTICE A.V.SESHA SAI

1. Whether Reporters of Local Newspapers                    Yes/No
   may be allowed to see the Judgments?


2. Whether the copy of order may be                         Yes/No
   marked to Law Reporters/Journals.


3. Whether His Lordship wish to                             Yes/No
   see the fair copy of the order?




                                                            ___________________
                                                             A.V.SESHA SAI, J
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter