Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramisetti Vijaya Lakshmi vs The State Of Andhra Pradesh
2024 Latest Caselaw 4842 AP

Citation : 2024 Latest Caselaw 4842 AP
Judgement Date : 27 June, 2024

Andhra Pradesh High Court - Amravati

Ramisetti Vijaya Lakshmi vs The State Of Andhra Pradesh on 27 June, 2024

   IN THE HIGH COURT OF ANDHRA PRADESH : AMARAVATI

          HON'BLE SRI JUSTICE SUBBA REDDY SATTI

        WRIT PETITION Nos.39074, 39075 & 39076 of 2022

W.P.No.39074 of 2022

Ramisetti Vijaya Lakshmi, W/o Venkateswara
Rao, Hindu, Aged 49 years, R/o D.No.7-2-50,
Gollapalem, Kothapeta, Vijayawada, Krishna
District and two others.
                                                  ... Petitioners
                    Versus

The State of Andhra Pradesh, represented
by its Prl. Secretary, Land Acquisition
Department, Secretariat, Velagapudi, Guntur
District and three others.
                                                ... Respondents

Counsel for the petitioners         : Sri E.Venkata Rao

Counsel for respondents             : GP for Land Acquisition,
                                      Sri K.Jagan Mohan Reddy,
                                      Standing Counsel and
                                      Sri Dr.D.Venkata Ramana
                                      Reddy

W.P.No.39075 of 2022

Ramisetti Vijaya Lakshmi, W/o Venkateswara
Rao, Hindu, Aged 49 years, R/o D.No.7-2-50,
Gollapalem, Kothapeta, Vijayawada, Krishna
District and two others.
                                                  ... Petitioners
                    Versus

The State of Andhra Pradesh, represented
by its Prl. Secretary, Land Acquisition
Department, Secretariat, Velagapudi, Guntur
District and three others.
                                                ... Respondents

Counsel for the petitioners         : Sri E.Venkata Rao
                                 Page 2 of 6
                                                                               SRSJ
                                                 WP Nos.39074, 39075 & 39076 of 2022




Counsel for respondents                     : GP for Land Acquisition,
                                              Sri K.Jagan Mohan Reddy,
                                              Standing Counsel and
                                              Sri Dr.D.Venkata Ramana
                                              Reddy
W.P.No.39076 of 2022

Ramisetti Vijaya Lakshmi, W/o Venkateswara
Rao, Hindu, Aged 49 years, R/o D.No.7-2-50,
Gollapalem, Kothapeta, Vijayawada, Krishna
District and two others.
                                                              ... Petitioners
                     Versus

The State of Andhra Pradesh, represented
by its Prl. Secretary, Land Acquisition
Department, Secretariat, Velagapudi, Guntur
District and three others.
                                                           ... Respondents

Counsel for the petitioners                 : Sri E.Venkata Rao

Counsel for respondents                     : GP for Land Acquisition,
                                              Sri K.Jagan Mohan Reddy,
                                              Standing Counsel and
                                              Sri K.Lakshmana Sastry

                        :: COMMON ORDER :

:

The above writ petitions are filed to declare the action of

respondent No.3 in intending to release the compensation amount in

favour of respondent No.4 vide Award No.01/2019 dated

11.06.2019, despite pending the proceedings in O.P.Nos.94, 95 &

96 of 2019 on the file of respondent No.2, as illegal and arbitrary.

SRSJ WP Nos.39074, 39075 & 39076 of 2022

2. Heard Sri E.Venkata Rao, learned counsel for the petitioners

in all writ petitions; Sri Md.Ameen, learned counsel representing Sri

K.Jagan Mohan Reddy, learned Standing Counsel appearing for

respondent No.3; Sri Dr.D.Venkata Ramana Reddy, learned counsel

appearing for respondent No.4 in W.P.Nos.39074 & 39075 of 2022,

and Sri M.V.Raja Ram, learned counsel representing Sri

K.Lakshmana Sastry, learned counsel appearing for respondent

No.4 in W.P.No.39076 of 2022.

3. The issue involved in all these writ petitions are

interconnected, these writ petitions were disposed of by a common

order.

4. A perusal of the record, land admeasuring 1188.30 square

yards in R.S.No.88/1 in Gunadala was acquired for road widening

by respondent No.3 under the provisions of Right to Fair

Compensation and Transparency in Land Acquisition, Rehabilitation

and Resettlement Act, 2013 (hereinafter referred to as 'the Act').

Award No.01/2019 dated 11.06.2019 was passed by determining

compensation. In view of the disputes between petitioners and

respondent No.4 in each of the writ petitions, the Land Acquisition

Officer referred the matter to respondent No.2 under Section 64 of

the Act. Seems, the Land Acquisition Officer deposited the

SRSJ WP Nos.39074, 39075 & 39076 of 2022

compensation amount under Section 77(2) of the Act before the

authority.

5. Learned counsel for the petitioners would submit that pending

O.P.Nos.94, 95 & 96 of 2019 before respondent No.2, respondent

No.2 is trying to release the amount in favour of respondent No.4

without adjudicating the dispute. Hence, the above writ petitions are

filed.

6. A perusal of material available on record, there is no dispute

regarding the acquisition of land referred supra and deposit of

amount to respondent No.2. In fact, Appeal No.481 of 2013 is

pending on the file of this Court arising out of the suit for partition

filed by petitioner No.1.

7. Learned counsel appearing for respondent No.4 would submit

that till the appeal referred supra is decided by this Court and

determine the entitlement, the amount deposited before the

authority will not be withdrawn by any of the respective authorities.

8. Since the amount is deposited before the authority, pursuant

to, the reference under Section 64 of the Act coupled with the fact

that an appeal is pending, the Writ Petitions are disposed of

directing respondent No.2 to release the amount based on the

SRSJ WP Nos.39074, 39075 & 39076 of 2022

judgment and decree in A.S.No.481 of 2013 (O.S.No.2 of 2006).

There shall be no order as to costs.

Miscellaneous petitions, if any pending, in this case, shall

stand closed.

__________________________ JUSTICE SUBBA REDDY SATTI

Date : 27.03.2024 TVN

SRSJ WP Nos.39074, 39075 & 39076 of 2022

HON'BLE SRI JUSTICE SUBBA REDDY SATTI

Disposed of

WRIT PETITION Nos. 39074, 39075 & 39076 of 2022

Date : 27.03.2024

TVN

 
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