Citation : 2024 Latest Caselaw 4415 AP
Judgement Date : 18 June, 2024
1
NJS, J
WP_42111 of 2022
& batch
APHC010164122022
IN THE HIGH COURT OF ANDHRA PRADESH
AT AMARAVATI [3209]
(Special Original Jurisdiction)
TUESDAY, THE 18TH DAY OF JUNE
TUES
TWO THOUSAND AND TWENTY FOUR
PRESENT
THE HONOURABLE SRI JUSTICE NINALA JAYASURYA
WRIT PETITION Nos. 42111 of 2022;1456; 2006, 2536; 10466;10508;
10466;
10540 and 10562 of 2023
W.P.No.42111 of 2022:
Between:-
Maddana Anand and another ..... Petitioners
And
The State of Andhra Pradesh and others ..... Respondents
Counsel for the Petitioners : Mr. P.S.P. Suresh Kumar,, learned counsel
along with Mr.Bandi Srihari
Mr.A.K.Kishore Reddy and
Mr.O.Uday Kumar
Counsel for the Respondents : Mr.K.V.Raghuveer, learned Govt. Pleader
representing learned Addl. Advocate General
****
This Court made the following:
ORDER:
The issue involved in the present batch of writ petitions is with regard
to the acquisition of land for the purpose of construction of Road Over Bridge
NJS, J WP_42111 of 2022 & batch
(for short "ROB") and the proceedings in relation to the same under the
provisions of Right to Fair Compensation and Transparency in Land
Acquisition, Rehabilitation and Resettlement Act, 2013 (for short "the Act").
2) The relevant facts as culled out from the material on record, may
briefly be narrated for better appreciation of the case:
3) The Government of Andhra Pradesh issued G.O.Ms.No.27 Transport,
Roads & Buildings (Roads-II) Department, dated 28.01.2020 granting
administrative sanction for construction of two lane ROB in lieu of LC No.2 at
Railway Km.1/3-4 of Dharmavaram-Pakala Station on Damajipalli - Tadipatri
Road at Km.17/2 in Ananthapuramu District. The Commissioner, R&R
Vijayawada, vide proceedings dated 19.11.2020 appointed Social Impact
Assessment (for short "SIA") Agency i.e., Rural Integrated and Social
Education Society (RISES) Vijayawada as SIA Team to conduct SIA study
with regard to the land acquisition. On 03.12.2020, the SIA Team conducted
public consultation meeting as also a survey. Thereafter, on 13.07.2021, the
District Collector, Anantapuramu issued proceeding exempting the
provisions of Chapter II & III of the Act, 2013 and authorized the Land
Acquisition Officer & Revenue Divisional Officer, Dharmavaram to invite
claims from the interested persons for settlement by negotiations. A Gazette
Notification dated 18.07.2021 for exemption of Chapter II & III of the Act was
published in the Ananthapuramu District Gazette by the District Collector.
NJS, J WP_42111 of 2022 & batch
4) Subsequently, a Preliminary Notification in Form VI(A) under Section
11 (1) of the Act 2013, dated 19.12.2021, was issued in respect of the lands
in Sy.No.23-1B, 23-2B, 24-3B, 27-2, 67-27A, 68-1, 68-2, 396-2A, 401-1A1,
402-1A1, 403-2B to an extent of 1-88 cents for construction of two lane
ROB. The said Preliminary Notification was published in Sakshi Telugu Daily
Newspaper on 30.12.2021 and the Hindu English Daily Newspaper on
31.12.2021. Thereafter, notices were issued to 130 land losers, who were
covered under the above mentioned Preliminary Notification and objections
were called for vide RC No.1318/2019(F), dated 05.01.2022 and to attend
the enquiry on 16.03.2022. Pursuant to the said Notices, Objections dated
10.02.2022 were submitted and the Land Acquisition Officer was requested
to change the location of 'ROB' to other place, since the petitioners' houses
will be totally demolished.
5) On 11.07.2022 overruling the objections submitted by the petitioners
rejection orders were passed and Declaration under Section 19(1) of the Act
r/w Sub Rule 1 of Rule 25 of The Andhra Pradesh Right to Fair
Compensation and Transparency in Land Acquisition, Rehabilitation and
Resettlement Rules, 2014 (for short "the Rules, 2014") was published on
13.08.2022. Thereafter, notices dated 17.11.2022 were issued under
Section 21(2) of the Act, wherein, it is inter alia mentioned that an enquiry
would be conducted on 25.11.2022 at 11.30 a.m., in the office of the LAO /
NJS, J WP_42111 of 2022 & batch
RDO, Dharmavaram and the necessary documents in respect of the lands /
constructions of noticees were directed to be submitted.
6) Challenging the said notice dated 17.11.2022 and the preliminary
Notification under Section 11 dated _.12.2021, W.P.No.42111 of 2022 was
filed and an interim order dated 04.01.2023 was granted. Subsequently,
petitioners in W.P.No.42111 of 2022 filed W.P.No.2536 of 2023 challenging
the rejection Orders dated 11.07.2022. The other petitioners filed
W.P.Nos.1456 and 2006 of 2023 challenging the Notice dated 17.11.2022,
Declaration dated 13.08.2022 as also the preliminary Notification under
Section 11 dated _.12.2021. While the said Writ Petitions are pending,
Award No.1 of 2023 dated 29.03.2023 was passed. Challenging the said
Award, W.P.Nos.10466; 10508; 10540 and 10562 of 2023 have been
preferred.
7) Heard Mr. P.S.P. Suresh Kumar, learned counsel for the petitioners
along with Mr.Bandi Srihari, Advocate. Also heard Mr.K.V.Raghuveer,
learned Government Pleader representing the learned Additional Advocate
General.
Contentions of the respective counsel:
8) The learned counsel for the petitioners raised several contentions with
reference to the factual and legal aspects inter alia that the exemption dated
18.07.2021 under Section 10 A of the Act was not issued by the Government
NJS, J WP_42111 of 2022 & batch
in the Official Gazette, but by the District Collector, that too in the District
Gazette as such, the same is without jurisdiction, not in accordance with the
statutory provisions and the land acquisition proceedings are therefore
vitiated. Referring to Rule 10(a) (2) of The Right to Fair Compensation and
Transparency in Land Acquisition, Rehabilitation and Resettlement (Andhra
Pradesh) Rules, 2018 (for short "the Rules-2018) issued by the Government
vide G.O.Ms.No.562, dated 13.11.2018, he further contends that the
Requisitioning Department shall give requisition to the Revenue (Land
Acquisition) Department of the State through the District Collector,
requesting exemption of Chapter II and III of the Act and further as per
Section 3 (e) of the Act , the Government has to issue Notification by
declaring that the District Collector will act as an 'Appropriate Government'
and he can issue Gazette. He submits that no such Notification was issued
in the present case and the Gazette dated 18.07.2021 was published /
issued without any authority or jurisdiction by the District Collector and in
violation of the Section 10 A of the Act. He also submits that the said
Gazette is ante dated.
9) The learned counsel further contends that the Social Impact
Assessment may be exempted at the threshold, that too by the Government
and the Exemption Notification issued by the District Collector is not
sustainable in Law. He submits that as per the Social Impact Assessment
NJS, J WP_42111 of 2022 & batch
(SIA) Report, alternative road / route is suggested, without examining the
said aspect, the subject matter lands were acquired for the purpose of
construction of ROB and a copy of the report was also not furnished / filed.
He contends that the mandatory provisions of the Act i.e., Sections 15 to 19
etc., have not been adhered to and the land acquisition proceedings are
wholly unsustainable. In elaboration, the learned counsel submits that in
terms of Section 16 of the Act, the Administrator after conducting a survey
prepare a draft Rehabilitation and Resettlement Scheme and thereafter the
same has to be notified as per Section 16 (4) of the Act. He submits that
after conducting a public hearing, the Administrator shall submit the draft
scheme to the Collector, who in turn is required to review the draft scheme
as required under Section 17 of the Act and then only the procedure
contemplated under Sections 18 and 19 has to be followed. He contends
that the respondents without following the procedure in accordance with Law
had proceeded in the matter and passed the impugned Award and therefore,
the same is liable to be set aside. He also submits that pursuant to the
Notice dated 17.11.2022, objections were filed and without conducting any
enquiry and affording an opportunity of hearing, the Award dated 29.03.2023
was passed and it is not sustainable on the ground of violation of principles
of natural justice.
NJS, J WP_42111 of 2022 & batch
10) The learned counsel submits that though no Award has been passed
in respect of the petitioners in W.P.No.42111 of 2022, determination of
compensation when interim stay of all further proceedings with reference to
the Notice dated 17.11.2022 is in operation amounts to violation of the
orders dated 04.01.2023 and C.C.No.1720 of 2023 filed in this regard is
pending. He contends that the proceedings dated 11.07.2022 impugned in
W.P.No.2536 of 2023 have been issued with an ante date only to get over
the interim order dated 04.01.2023 passed in W.P.No.42111 of 2022 and
even the said proceedings are not sustainable as the objections of the
petitioners dated 10.02.2022 were not considered in the correct perspective
and issued without any opportunity to the petitioners.
11) Referring to Section 31 A of the Act (State Amendment), the learned
counsel further contends that even in case of payment of lump sum amount
in lieu of Rehabilitation and Resettlement, the respondents are required to
follow the Rules prescribed under the Rule 16 of the Rules, 2018. He
submits that the respondents have not adhered to the said Rules and no
Award as contemplated under the said Rules, has been passed. He
contends that the petitioners are not seeking enhancement of the
compensation and acceptance of compensation, if any, pursuant to the
impugned Award by some of the land owners, other than the writ petitioners
would not come in the way of this Court for considering the reliefs sought for
NJS, J WP_42111 of 2022 & batch
by the petitioners. He contends that principles of natural justice have been
violated as the objections of the petitioners were not taken into account and
no personal hearing as required under the provisions of the Act has been
afforded. He submits that as there is a gross violation of the procedure
contemplated under the Act and the relevant Rules, the entire Notification
dated ___12-2021 has to be set aside, that in view of the glaring
irregularities, the acquisition proceedings pursuant to the said Notification
cannot be allowed to be continued. Making the said submissions, the
learned counsel for the petitioners urges for allowing the Writ Petitions.
12) In support of the contentions the learned counsel placed reliance on
the following decisions:
(i) Pedamalli Venugopal Reddy & Others v. State of Andhra Pradesh1
(ii) Usha Stud & Agricultural Farms Pvt. Ltd., v. State of Haryana 2
(iii) M/s.Tirupathi Developers v. Union Territory of Dadra & Haveli 3
(iv) Sakunthala v. Govt. of Tamilnadu4
13) The learned Government Pleader on the other hand, inter alia
contended that the subject matter land is sought to be acquired for bonafide
public purpose and minimum land is sought to be acquired. He submits that
2021 (6) ALT 466
2013 (4) SCC 210
Civil Appeal No.4952 of 2023, Supreme Court of India (D.O.J. 07.08.2023)
AIR 1998 Madras 256
NJS, J WP_42111 of 2022 & batch
the District Collector being the head of the District issued the Notification for
the purpose of the land acquisition. The publication in the District Official
Gazette about the acquisition of land is for public information and the
Gazette publication was made in the District, wherein the land is situated,
the same is valid and in accordance with Law. He submits that the objections
to the notices issued under Section 15 of the Act were duly considered after
giving an opportunity of hearing and therefore, there is no violation of the
provisions of the Act much less, principles of natural justice. He further
submits that Notices as required under Section 21 of the Act have been
issued to the individual land owners to which some of them have submitted
objections and after conducting a joint inspection, the value of the property
sought to be acquired was assessed and thereafter Award dated 29.03.2023
has been passed as per Law and the contentions contra are untenable.
14) Insofar as the contentions with reference to the interim orders granted
by this Court in W.P.No.42111 of 2022, he submits that the Award
proceedings in respect of the subject matter property therein have been
deferred and the plea that the interim orders in the said writ petition have
been violated is not tenable.
15) The learned Government Pleader further submits that the Government
of Andhra Pradesh issued revised administrative sanction for an amount of
Rs.3,000 Lakhs vide G.O.Rt.No.47, dated 17.02.2023 and that out of 127
NJS, J WP_42111 of 2022 & batch
awardees, 93 awardees have claimed the compensation amount voluntarily
and submitted stamped Acquaintances along with Bank Account details for
payment of compensation for the land and structures acquired and bills were
uploaded in CFMS portal. He also states that the amounts were transferred
into the Accounts of 65 awardees and in respect of the remaining awardees,
the same is under process. He also submits that out of the 33 awardees,
who filed the writ petitions, five awardees subsequently furnished their bank
details voluntarily for depositing the compensation amount, that the
respondents have taken possession of the lands from the owners, who
received the compensation and as the construction of 'ROB' is essentially in
the interest of public, works have been commenced. While stating that the
various contentions about the non-compliance of the provisions of the Act /
Rules, violation of principles of natural justice are not tenable, he submits
that the authorities acted in compliance with the provisions of the Act / Rules
/ Law and as seen from the pleadings, the grievance of the petitioners
appears to be with regard to the determination of the compensation and the
same cannot be adjudicated by this Court in proceedings under Article 226
of the Constitution of India. He also submits that an expert team consisting
of R&B officials and Railway authorities has decided that the subject matter
land would be suitable for the purpose of construction of 'ROB', more
particularly as there is no other land available for perfect alignment of the
NJS, J WP_42111 of 2022 & batch
'ROB'. He submits that the Courts should be loathed to interfere in the
matters which falls within the domain of the experts and the scope of judicial
review in such matters is very remote. Making the said submissions, the
learned Government Pleader urges for dismissal of the Writ Petitions.
16) This Court has considered the submissions made by the Learned
Counsel on both sides and perused the material on record. On due
appreciation of the same, the following points arise for adjudication of this
Court:
i) Whether the Gazette dated 18.07.2021 published in
Ananthapuramu District Gazette by the District Collector is not
sustainable in law?
ii) Whether the Notification dated __-12-2021 issued under Section 11
of the Act is liable to be set aside?
iii) Whether the Order dated 11.07.2022, the subsequent Declaration
dated 13.08.2022 and the Notice dated 17.11.2022 are liable to be
set aside? And
iv) Whether the Award dated 29.03.2023 is liable to be set aside on
the ground of non-compliance of the provisions of the Act or
violation of principles of natural justice?
NJS, J WP_42111 of 2022 & batch
POINT No.1:
17) Learned counsel for the petitioners addressed elaborate arguments
and also filed written submissions vide Memo dated 25.01.2024 with
reference to the Gazette Notification dated 18.07.2021 exempting Chapter II
and III of the Act in respect of the lands in question. Contentions were also
raised with reference to the Social Impact Assessment and the report
purportedly suggesting alternative route for construction of 'ROB'. Be that
as it may. The main emphasis of the Learned Counsel for the Petitioners in
so far as the Gazette Notification dated 18.07.2021 is concerned is that the
District Collector has no jurisdiction to grant exemption of Chapter II and III
of the Act and it is the State Government, which is empowered to grant such
exemption in terms of Section 10 A of the Act (State Amendment). In the
written submissions, a contention is raised that the said exemption after
submitting the SIA Report is null and void and the said Gazette is ante
dated. The said contentions though are noteworthy, this Court is not inclined
to appreciate the same for more than one reason. Firstly; there is no
challenge to the said Gazette Notification dated 18.07.2021 in any of these
Writ Petitions and secondly; in the pleadings no specific ground was raised
with reference to the issuance of the Gazette Notification dated 18.07.2021,
much less the power or jurisdiction of the District Collector, atleast by filing
appropriate application seeking amendment of reliefs. In the absence of the
NJS, J WP_42111 of 2022 & batch
same, the contentions with reference to the Gazettee Notification dated
18.07.2021, much less any declaration about the jurisdiction or otherwise of
the District Collector merits no consideration. This view of the Court is
fortified by the decision of the learned Judge in Pedamalli Venugopal
Reddy referred to above. In the said case, the petitioners therein raised a
contention that the exemption granted under Section 10A of the Act for
conducting Social Impact Assessment study is an invalid exemption as it
was given by the District Collector, while the Act requires the said exemption
to be granted by the State Government. The learned Judge was not inclined
to appreciate the said contention and rejected the same, while accepting the
plea of the learned Government Pleader for Land Acquisition that the said
exemption has not been challenged.
18) In view of the above factual and legal position, point No.1 is answered
against the petitioners.
POINT No.2:
19) Some of the petitioners challenged the Notification dated _.12.2021
issued under Section 11(1) of the Act. In the affidavit filed in support of the
W.P.No.42111 of 2022, a plea was taken that the said Notification issued
under Section 11 of the Act is lapsed in view of the non-compliance of the
provisions of Sections 14, 15, 16, 17 and 18 of the Act. Except that, no plea
much less with regard to the power or jurisdiction of the District Collector in
NJS, J WP_42111 of 2022 & batch
issuing the said Notification is raised. Lapsing of Notification under Section
11 of the Act on the purported non-compliance of the steps / procedure
contemplated under Sections 15 to 18 of the Act does not arise. Be that as it
may. Section 11 of the Act contemplates publication of Preliminary
Notification and power of officers thereupon and Section 11 (1) of the Act
reads as follows:
"11. Publication of preliminary notification and power of officers.- (1)Whenever, it appears to the appropriate Government that land in any area is required or likely to be required for any public purpose, a notification (hereinafter referred to as preliminary notification) to that effect along with details of the land to be acquired in rural and urban areas shall be published in the following manner, namely:--
(a) in the Official Gazette;
(b) in two daily newspapers circulating in the locality of such area of which one shall be in the regional language;
(c) in the local language in the Panchayat, Municipality or Municipal Corporation, as the case may be and in the offices of the District Collector, the Sub-divisional Magistrate and the Tehsil;
(d) uploaded on the website of the appropriate Government;
(e) in the affected areas, in such manner as may be prescribed."
20) As per Rule 2(1)(b) of the Andhra Pradesh Right to Fair Compensation
and Transparency in Land Acquisition, Rehabilitation and Resettlement
Rules, 2014 "appropriate Government" means:
"the State Government and includes the District Collector of the concerned District for any extent of land to be acquired for public purpose within the jurisdiction of the revenue district."
NJS, J WP_42111 of 2022 & batch
21) In view of the above mentioned statutory provision, this Court is of the
considered view that the Notification dated _.12.2021 is valid and legal. At
this juncture, it may also be appropriate to reiterate that there is no specific
challenge to the exemption Notification. Be that as it may. In view of the said
notification exempting the provisions of Chapter II & III of the Act, non-
furnishing of the SIA report is of no consequence. Even assuming that the
argument advanced by the learned counsel for the petitioners with reference
to Section 3(e) of the Act is applicable to the Notification dated _.12.2021, in
the light of the above extracted Rule, it has to be concluded that the
Notification dated _.12.2021 is well within the statutory competence of the
District Collector, in accordance with Law and accordingly Point No.2 is
answered against the petitioners.
POINT No.3:
22) As seen from the material on record, pursuant to the Notification dated
__.12.2021, the petitioners filed objections dated 10.02.2022 and the same
were overruled vide Proceedings dated 11.07.2022 of the 2 nd respondent.
As seen from the said proceedings, the same were directed to be served
through Tahsildar, Dharmavaram. The learned counsel for the petitioners
contended that only after the interim orders were granted in W.P.No.42111 of
2022 on 04.01.2023, the Proceedings dated 11.07.2022 were filed along
NJS, J WP_42111 of 2022 & batch
with the counter and copies of the said proceedings, as is evident from the
record, were dispatched through Registered Post on 02.02.2023. It is his
submission that the said proceedings were issued without affording an
opportunity of hearing to the petitioners behind their back and without
considering the objections, in a proper perspective, as such the same are
liable to be set aside and the consequential notice dated 17.11.2022 is liable
to be set aside. On the contrary, the learned Government Pleader argued
that a meeting was conducted with the land owners and thereafter the
proceedings dated 11.07.2022 have been issued, therefore the contentions
contra are not tenable. As per the counter affidavit, the petitioners refused to
receive the proceedings dated 11.07.2022, therefore the same were placed
in the Village Secretariat, Dharmavaram.
23) In the light of the material available on record, this Court is not inclined
to appreciate the submissions made by the learned Government Pleader
with reference to the service of proceedings dated 11.07.2022 on the
petitioners. This Court is at loss to understand as to what made the
concerned officers to send the proceedings dated 11.07.2022 through
Registered Post dated 02.02.2023 when the petitioners have refused to
receive the same, as long back as in the month of July, 2022 and see no
justification for communication of the same, after passing of interim orders
dated 04.01.2023. This shows the lack of bona fides on the part of the
NJS, J WP_42111 of 2022 & batch
respondents. Be that as it may. On a perusal of the said proceedings dated
11.07.2022, it appears that a meeting was conducted on 16.03.2022 and the
same is sought to be projected that in the said meeting, the objections of the
petitioners were considered.
24) At this juncture, it may be appropriate to mention that the District
Collector vide communication dated _.12.2021 directed the RDO / Land
Acquisition Officer, Dharmavaram to conduct an enquiry within 60 days from
the date of publication of Notification under Section 11 (1) of the Act, by
giving an opportunity of being heard in person. That being the position,
conducting of meeting on 16.03.2022 with 130 land losers would not, in the
opinion of this Court, amount to affording an opportunity of being heard in
person or satisfy the principles of Law. There is no mention in the order that
such an opportunity of hearing was afforded to the land losers, either.
25) In Usha Stud and Agricultural Farms Pvt Ltd and others v State of
Haryana and Others5, while dealing with Sections 5A and 6(1) of the Land
Acquisition Act, 1894 and allowing the Appeals filed against the order of the
Punjab and Haryana High Court, the Hon'ble Supreme Court of India in the
light of the ratio laid down in various judgments held that Section 5A(2) of
the Land Acquisition Act, 1894, which represents statutory impediment of the
(2013) 4 SCC 210
NJS, J WP_42111 of 2022 & batch
rule of audi alteram partem, gives an opportunity to the objector to make an
endeavour to convince the Collector that his land is not required for the
public purpose specified in the Notification issued under Section 4(1) or that
there are other valid reasons for not acquiring the same. In M/s Tirupati
Developers v The Union Terriotry of Dadra and Nagar Haveli & Ors., the
Hon'ble Supreme Court of India in the context of determination of fair and
just compensation within the statutory scheme of the Act, inter alia, held that
"It is imperative that a fair opportunity of hearing is given to the person
whose rights are affected. This requires that the interested person is given
an effective opportunity to put forth his or her claim. Any deviation to the
prescribed procedure, especially when it has seemingly affected the
interested person, would militate with the very object of legislative mandate."
26) The above said decisions in the opinion of this Court, applies in all
fours to the proceedings under Section 15 of the Act, 2013. The opportunity
of hearing should be effective, but not a mere eyewash. In the present case,
in the considered opinion of this Court, no such effective opportunity of
hearing was afforded to the petitioners and the proceedings dated
11.07.2022 are therefore not sustainable. In such view of the matter, the
Declaration dated 13.08.2022 and the consequential notice dated
17.11.2022, are also not sustainable. The point No.3 is answered in favour
of the petitioners, accordingly.
NJS, J WP_42111 of 2022 & batch
POINT No.4:
27) With reference to the Award dated 29.03.2023, it is the contention of
the learned counsel for the petitioners that in view of the non-compliance
with the procedure contemplated under Sections 15, 16, 17 and 18 of the
Act, the Award is vitiated. Section 16 of the Act deals with preparation of
Rehabilitation and Resettlement scheme by the Administrator as per the
procedure contemplated. Sections 17 and 18 of the Act contemplates a
review of the Rehabilitation and Resettlement scheme and approval of such
scheme, respectively. No material is placed before this Court with regard to
the compliance of the above provisions of Law relating to the Rehabilitation
and Resettlement scheme. No Notification providing for payment of lump
sum amount in terms of Section 31 (A) (State amendment) is placed on
record. The specific pleas raised in the writ affidavit with regard to the non-
compliance of the above mentioned provisions, have not been specifically
traversed in the counter affidavits. In the aforesaid circumstances, this Court
finds merits / in the submissions made by the learned counsel for the
petitioners that the impugned Award dated 29.03.2023 is vitiated on the
ground of non-compliance with the above mentioned statutory provisions.
Therefore, the Award dated 29.03.2023 is set aside and the Point No.4 is
answered in favour of the petitioners.
NJS, J WP_42111 of 2022 & batch
28) In the result, the proceedings dated 11.07.2022, the notice dated
17.11.2022, Declaration dated 13.08.2022 and the Award dated 29.03.2023
are set aside, in so far as the writ petitioners alone are concerned. The
concerned authority shall issue notices afresh to the writ petitioners and after
affording opportunity to them, proceed in the matter in tune with the
provisions of Law and complete the acquisition proceedings, as
expeditiously as possible.
29) Accordingly, W.P.No.42111 of 2022 and W.P.Nos.1456, 2006 of 2023
are allowed in part and W.P.Nos.2536, 10466, 10508, 10540, 10562 of 2023
are allowed. No order as to costs.
30) Consequently, Miscellaneous Applications pending, if any, shall stand
closed.
__________________________ JUSTICE NINALA JAYASURYA Date: 18.06.2024 Ssv
NJS, J WP_42111 of 2022 & batch
THE HON'BLE SRI JUSTICE NINALA JAYASURYA
WRIT PETITION Nos. 42111 of 2022;1456; 2006, 2536; 10466;10508;
10540 and 10562 of 2023
Date: 18.06.2024
BLV
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!