Citation : 2022 Latest Caselaw 6657 AP
Judgement Date : 9 September, 2022
1
HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
Main Case No.W.P.No.29009 of 2022
PROCEEDING SHEET
Sl.
ORDER
No DATE 1. 9.09.2022 DR, J
The Writ Petition is filed questioning
the notice dated 28.06.2022 issued under
Section 6 of AP Land Encroachment
At,1905 by the 4th respondent.
The contention of the learned counsel
for the petitioner is the absolute owner of
the subject land having acquired the same
from her parents in law. The petitioner and
her family members constructed house in
the subject property and residing therein.
To support his contention, the learned
counsel for the petitioner has placed the
house tax receipts and electricity bills along
with the Writ Petition. He further contended
that now the respondents with an intention
to evict the petitioner have initiated
proceedings under Land Encroachment
Act,1905 (for short 'the Act') and issued
notice under Section 6 of the Act to the
petitioner. On perusal of the impugned
notice issued under Section 6 of the Act, it
is clear that no reasons are mentioned in
the impugned notice except directing the
petitioner to evict the subject land. The
learned counsel for the petitioner further
submitted that as per the ratio decided by
this Court in Government of Andhra
Pradesh Vs. Thummala Krishna Rao and
another, it is categorically held that
summarily proceedings can be initiated
only on the unauthorized occupation of the
property which is not in dispute. But, when
the title of the property is in dispute, such
dispute must be adjudicated not by
summarily proceedings but by the civil
Court.
Learned Government Pleader appearing for the respondents has
submitted that the impugned order is
passed under Section 6 of the Act and
against the said orders, the petitioner have
separate remedy under Section 10 of the
Act. But, without availing the statutory
remedy, the petitioner have approached this
Court by filing the present Writ Petition
which is not maintainable.
Considering the submissions of thee
learned counsel for the petitioner and in
view of the observations made by the Apex
Court in the above judgment, there shall be
an interim suspension of the impugned
notice dated 28.06.2022 under Section 6 of
the Act, pending further orders.
For filing counter, post after four(4)
weeks.
_______ DR, J tm
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!