Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K Setty Prasad vs The State Of Andhra Pradesh
2022 Latest Caselaw 8338 AP

Citation : 2022 Latest Caselaw 8338 AP
Judgement Date : 4 November, 2022

Andhra Pradesh High Court - Amravati
K Setty Prasad vs The State Of Andhra Pradesh on 4 November, 2022
      THE HON'BLE SRI JUSTICE RAVI NATH TILHARI

               WRIT PETITION No.35432 of 2022

JUDGMENT:-

1.    Heard Sri N.Prem Raj, learned counsel for the petitioner

and learned Government Pleader for Municipal Administration

for the respondent No.1, learned Government Pleader for

Revenue for the respondent Nos.2 to 4 and Sri P.Anand Surya,

learned counsel, representing Sri Suresh Kumar Reddy Kalava,

learned Standing Counsel for the respondent No.5.

2. With the consent of the parties counsels, the writ petition

is being disposed of finally at this stage.

3. This writ petition under Article 226 of the Constitution of

India has been filed for the following relief:-

"Under the above circumstances, it is therefore prayed that this Hon'ble Court may be pleased to issue appropriate writ or order or direction more particularly one in the nature of writ of mandamus declaring the action of the respondents in not issuing any prior notice or not initiating any proceedings as contemplated under the Provisions of Land Acquisition Act and earmarking the house of the petitioner in Sy.No.178-3 an extent of Ac.0.035 cents out of Ac.0.93 cents of bearing D.No. 17-1-150, Venugopal Nagar, Anantapur Town and District for demolishing to widen the 50 feet road in to 60 feet road is illegal, arbitrary and in violation of principles of

natural justice and contrary to the provisions of Right to Fair Compensation and transparency in Land Acquisition Rehabilitation and Resettlement Act, 2013 and in violation of Art 14 and 300-A of the Constitution of India and consequently direct the respondents not to demolish the house of the petitioner in Sy.No.178-3 an extent of Ac.0.035 cents out of Ac.0.93 cents of bearing D.No. 17-1-150, Venugopal Nagar, Anantapur Town and District in the interest of justice and to pass such other order or orders as this Hon'ble Court may deem fit and proper in the circumstances of the case."

4. Sri N.Premraj, learned counsel for the petitioner submits

that without following due process of law i.e. giving any notice

to the petitioner as also without acquiring the petitioner's

property, the respondent No.5 is trying to utilize and take the

petitioner's property for widening of the road which action

cannot be sustained in the eyes of law.

5. Sri P.Anand Surya, learned counsel representing Sri

Suresh Kumar Reddy Kalava, respondent No.5 based on the

written instructions from the Assistant city planner, Municipal

Corporation, Ananthapuramu submits that in the master plan

there exists 60 feet vide road, but on the spot after taking the

survey it was found that the road is 50 feet vide and to the

extent of the remaining 10 feet master plan road there are

encroachment. He submits that it is not the case of widening of

the road from 50 to 60 feet but to maintain the 60 feet master

plan road. He further submits that in implementation of master

plan road of 60 feet, the necessary action will be taken only in

accordance with law as per the rules for removal of the

encroachments.

6. In view of the aforesaid submission advanced and the

stand taken by the Corporation that it shall follow due process

of law, in removal of the encroachment, the writ petition is

disposed of finally, with the consent of the parties consents,

providing that the respondent No.5, shall proceed in counsels,

with law as per the rules in force for implementing the 60 feet

master plan road on spot.

7. Further, if there is no encroachment but for the public

purpose, the property of the petitioner is required, in that case

also, the authorities shall proceed only in accordance with law.

7. The writ petition is disposed of finally with the above

observations and directions.

No order as to costs.

As a sequel thereto, miscellaneous petitions, if any pending,

shall also stand closed.

__________________________ RAVI NATH TILHARI,J Date: 04.11.2022 SCS

THE HON'BLE SRI JUSTICE RAVI NATH TILHARI

WRIT PETITION No.35432 of 2022

Date: 04.11.2022

Scs

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter