Citation : 2024 Latest Caselaw 10397 AP
Judgement Date : 18 November, 2024
APHC010335332023
IN THE HIGH COURT OF ANDHRA PRADESH
AT AMARAVATI [3510]
(Special Original Jurisdiction)
MONDAY, THE EIGHTEENTH DAY OF NOVEMBER
TWO THOUSAND AND TWENTY FOUR
PRESENT
THE HONOURABLE SRI JUSTICE NINALA JAYASURYA
THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY
APPEAL SUIT NO: 564/2024
Between:
Mr.G.Brahmaiah,
S/o. G.Ramanaiah, Age 69 years,
Occ:Business, R/o.H.No.8-3-167/46/102,
Susheela Sadan, Kalyan Nagar, Hyderabad,
and another
...APPELLANT(S)
AND
Mr Gurijala Mohan Reddy
S/o.Aswartha Reddy, Age 44 years,
Occ:Agriculture, R/o.Kothapeta Village,
Proddatur Mandal, YSR District.
...RESPONDENT
Counsel for the Appellant(S): 1. THOMAS LLOYD
Counsel for the Respondent: 1. K RAGHU VEER
The Court made the following:
Heard the learned counsel for the petitioners/appellants. Also heard Mr. K G Krishna Murthy, learned counsel for the respondent, who appeared through Online.
2. The learned counsel for the petitioners/appellants made submissions to the effect that the Judgment and Decree of the learned Trial Court is not sustainable for the various grounds raised in the memorandum of appeal.
3. He submits that though specific pleas with reference to limitation, forgery, etc., are raised, the learned Trial Court has not considered the same in the proper perspective. He submits that the petitioners/appellants without prejudice to their contentions, are ready to offer immovable property as security and requests for granting interim stay of execution of Judgment and Decree.
4. On the other hand, the learned Senior Counsel submits that the petitioners are having valuable properties, they are also running Engineering colleges and the security as offered, instead of depositing the decreetal amount, would indicate that the petitioners, in one way or the other deprive the respondent from enjoying fruits of the Decree.
5. We have considered the submissions made. It is a suit for recovery of amount which was decreed and its correctness or otherwise is required to be examined.
6. Therefore, pending consideration of the appeal, this Court deems it appropriate to grant interim stay of execution of the Judgment and Decree under challenge, subject to the condition of the petitioners/appellants, depositing half of the decreetal amount, including costs and interest within a period of eight (08) weeks from the date of receipt of copy of this Order. On such deposit of the amounts the respondent is permitted to withdraw the same.
List the matter on 20.01.2025.
____________________ NINALA JAYASURYA,J
________________________ NYAPATHY VIJAY,J Date: 18.11.2024 Ksj
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!