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

M/S. Water User Association ... vs The State Of Andhra Pradesh,
2023 Latest Caselaw 2943 AP

Citation : 2023 Latest Caselaw 2943 AP
Judgement Date : 8 May, 2023

Andhra Pradesh High Court - Amravati
M/S. Water User Association ... vs The State Of Andhra Pradesh, on 8 May, 2023
                                   1



          THE HONOURABLE SRI JUSTICE D.RAMESH

                  WRIT PETITION No.26686 of 2022
ORDER:

This Writ Petition is filed under Article 226 of the Constitution of

India, seeking to declare the action of the 2nd respondent in refusing to

register the documents of the petitioners vide impugned orders

bearing (1) Refusal No.15/2022 dated 28.06.2022 (2) Refusal

No.16/2022 dated 07.07.2022 (3) Refusal No.11/2019 dated

27.06.2019 as illegal, null, void and against the principles of natural

justice; consequently direct the 2nd respondent to receive, register and

release the respective Sale Deeds of petitioners, executed by their

vendors, forthwith.

2. Heard learned counsel for the petitioners and learned

Government Pleader for Revenue appearing for the respondents.

3. Learned counsel for the petitioners submitted that the

petitioners have purchased small extents of housing Plots from their

vendors through various sale deeds. The 2nd respondent by similar

orders, refused to register the said sale deeds of the petitioners on the

ground that the property is covered by the Injunction Order of this

High Court in C.R.P.M.P No.1546 of 2012 in C.R.P.No.1147 of 2012.

Therefore, the petitioners herein filed the present Writ Petition jointly

and the case is covered by various judgments of this High Court and

the composite High Court for the state of Telangana including

W.P.No.19746 of 2020 dated 22.10.2020.

4. Though the learned counsel for the petitioners has taken this

Court to the injunction orders passed in C.R.P.M.P No.1546 of 2012 in

C.R.P.No.1147 of 2012, the vendors of the petitioners were not a party

to the said proceedings.

5. Since the issue involved in this Writ Petition is covered by the

order dated 10.02.2020 passed in W.P.No.2789 of 2020, this Writ

Petition is allowed setting aside the impugned orders bearing

(1) Refusal No.15/2022 dated 28.06.2022 (2) Refusal No.16/2022

dated 07.07.2022 (3) Refusal No.11/2019 dated 27.06.2019 of the 2nd

respondent and directed the 2nd respondent to receive, process and

register the documents in respect of the land in question within a

period of four (04) weeks from the date of receipt of a copy of this

order. There shall be no order as to costs.

As a sequel, miscellaneous applications pending, if any, shall also stand closed.

_____________________ JUSTICE D.RAMESH Date : 08-05-2023 Note: Issue C.C. in one week B/o.

Pnr

 
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