Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. G.R. Thanga Maligai Private ... vs The State Of Telangana And 5 Others
2021 Latest Caselaw 4540 Tel

Citation : 2021 Latest Caselaw 4540 Tel
Judgement Date : 22 December, 2021

Telangana High Court
M/S. G.R. Thanga Maligai Private ... vs The State Of Telangana And 5 Others on 22 December, 2021
Bench: K.Lakshman
                 HON'BLE SRI JUSTICE K. LAKSHMAN

         WRIT PETITION Nos.8612, 12858 AND 13740 OF 2021

COMMON ORDER:

         W.P. No.8612 of 2021 is filed to declare the action of respondent

No.2 - GHMC in rejecting the petitioners' application dated 04.02.2021

to accord permission for construction of building in Plot Nos.1-11-250 in

Sy.Nos.53/5 and 89/1, situated at Shyamlal Building, Begumpet,

Secunderabad vide letter No.3/C30/02438/2021, dated 05.03.2021 as

illegal, and for a consequential direction to respondent No.2 to grant

building permission order.

2. W.P. No.12858 of 2021 is filed by the petitioner - M/s. G.R.

Thanga Maligai Private Limited & GRT Hotels & Resorts Private

Limited, to declare the action of respondent No.2 - GHMC in issuing

notice vide Lr.No.E-261677/01/C30/15066/2018/GHMC, dated

04.05.2021 as illegal.

3. W.P. No. 13748 of 2021 is filed by the very same petitioner to

declare the action of respondent No.2 - GHMC in issuing the impugned

order vide Lr.No.E-261677/01/C30/ 15066/ 2018/ GHMC/ 458, dated

05.05.2021 as illegal.

4. The parties in these writ petitions and the lis involved are one

and the same and, therefore, all these writ petitions are disposed of by

way of common order.

5. Heard Mr. B. Chandrasen Reddy, learned Senior Counsel

appearing on behalf of petitioners in W.P. Nos.12858 of 2021 and 13740

KL,J W.P. No.8612 of 2021 & batch

of 2021; Dr. K. Lakshmi Narasimha, learned counsel representing Mr. B.

Jithender, learned counsel for petitioners in W.P. No.8612 of 2021 and

respondent Nos.5 and 6 in W.P. Nos.12858 and 13740 of 2021 and Mr.

Chatla Madhu, learned Standing Counsel for GHMC.

6. The petitioners in W.P. No.8612 of 2021 are respondent Nos.5

and 6 in W.P. Nos.12858 and 13740 of 2021 and they will be hereinafter

referred to as 'unofficial respondents', while the petitioner in W.P.

No.12858 and 13740 of 2021, M/s. G.R. Thanga Maligai Private Limited

& GRT Hotels & Resorts Private Limited will be referred to as 'the

Company' and the official respondents in all the writ petitions being

Greater Hyderabad Municipal Corporation will be referred to as

'GHMC'. Therefore, for the sake of convenience, the parties arrayed in

W.P. No.12858 of 2021 will be hereinafter referred.

7. The unofficial respondents claim that they are the absolute

owners and possessors of House bearing No.1-11-250/B/A (Old No.1-11-

250) with open space of land admeasuring 1000 square yards in Survey

Nos.53/5 and 89/1, situated at Shyamlal Buildings, Begumpet,

Secunderabad. They have purchased the said property through registered

sale deed bearing document No.4910 of 1993 in the month of September,

1993.

i) Besides the above said property, there is another property

admeasuring approximately 7528 square yards bearing H.No.1-11-249.

The same was purchased by the Company in the year 2006. When the

said Company tried to encroach the land of the unofficial respondents,

KL,J W.P. No.8612 of 2021 & batch

they have filed a suit vide O.S. No.258 of 2017 on the file of I Junior

Civil Judge, Secunderabad for declaration. In the said suit, they have

also filed I.A. No.231 of 2017 for grant of interim injunction, and the

same was dismissed. Feeling aggrieved by the same, the unofficial

respondents had preferred an appeal vide CMA 19 of 2018 and the same

was allowed on 13.11.2018 by the learned XXVII Additional Chief

Judge, City Civil Court, Secunderabad. Feeling aggrieved by the said

order, the Company filed a revision vide C.R.P. No.483 of 2019, and this

Court in I.A. No.1 of 2019, granted status quo on 17.04.2019 with regard

to the schedule property for a period of two months. The said two months

period was lapsed and no further extension was made.

ii) While so, the GHMC had granted building permission dated

11.09.2019 in favour of the Company without notice to the unofficial

respondents and without following guidelines issued by the Government

vide G.O.Ms.No.168, Municipal Administration and Urban Development

(M) Department, dated 07.04.2021 and G.O.Ms.No.50 of Municipal

Administration and Urban Development (Plg.II) Department, dated

22.04.2019. The total area is covered in two house numbers is 1000

square yards of land purchased by the unofficial respondents and 7528

square yards of the land purchased by the Company.

iii) The unofficial respondents had submitted an application dated

04.02.2021 with the GHMC seeking building permission in respect of the

premises bearing House No.1-11-250/B/A (Old No.1-11-250)

admeasuring 1000 square yards by paying requisite fee and submitting

KL,J W.P. No.8612 of 2021 & batch

necessary documents, but the same was rejected vide order dated

05.03.2021 without assigning any reasons. The unofficial respondents

had also submitted another application dated 05.03.2021 with the GHMC

with a request to accord permission for construction of compound wall.

In the said rejection order dated 05.03.2021, the application dated

04.02.2021 submitted by the unofficial respondents was rejected on the

ground that their land is shown in the sanctioned plan of the Company

vide Building Permission Order dated 11.09.2019. The GHMC did not

consider the fact that the Company purchased the land from the same

land owners to an extent of 7528 square yards in the same survey

numbers viz., Sy.Nos.53/5 and 89/1, situated at Shyamlal Buildings,

Begumpet, Secunderabad, whereas, the unofficial respondents had

purchased the land way back in the year 1993. The GHMC is also a

party to O.S. No.662 of 1994 filed by the unofficial respondents. They

have filed a writ vide W.P. No.228 of 2021 before this Court seeking

cancellation of the building permission granted in favour of the Company

and the said writ petition is pending. Without considering the same, the

GHMC had rejected the application submitted by the unofficial

respondents, vide order dated 05.03.2021.

8. In W.P. No.12858 of 2021, the petitioner - Company claims

that originally late G. Mahalakshmi, M/s. GRT Hotels and Resorts

Private Limited, M/s. Macur Hospitality India (P) Limited and M/s.

Mamallapuram Hotels (P) Limited and others had purchased the

immovable property admeasuring 7528 square yards bearing M.No.1-11-

KL,J W.P. No.8612 of 2021 & batch

249, 1-11-249/B/1 to 1-11-249/B/6, situated at Begumpet, near Shyamlal

Building, Hyderabad falling in Sy.Nos.53/5 and 89/1 of Begumpet

Village, Balanagar Mandal, Ranga Reddy District, from their vendors,

i.e., M/s. Sairam Carriers, represented by its Managing Partner, Mr. G.

Sudarshan Reddy and 17 others under seven (07) different registered sale

deeds dated 11.05.2006. The said property was earlier mortgaged by the

predecessors-in-title to M/s. Vasavi Co-operative Urban Bank Limited

(Mortgagee/Decree-holder) and the said property was put for auction by

the said Bank on several occasions from 2003 onwards. The Vendors of

the Company had purchased the said property after taking the consent of

M/s. Vasavi Co-operative Urban Bank Limited and from the Government

of Andhra Pradesh. M/s. Vasavi Co-operative Urban Bank Limited was

under reconstruction scheme, and later obtained clearance from the

Government of Andhra Pradesh vide Memo No.19201/Co-op III (1)

2005-1, dated 18.04.2006, approved the sale of the said property.

i) While so, M/s. Macnur Hospitality India (P) Ltd. And M/s.

Mamallapuram Hotels (P) Ltd., were merged into M/s. GRT Hotels and

Resorts Private Limited by virtue of the orders passed by the High Court

of Madras dated 13.04.2009 in Company Petition Nos.8 to 10 of 2009.

Subsequently, the name of M/s. G.R. Thanga Maligai Pvt. Ltd., was

changed to M/s. GRT Hotels and Resorts Private Limited w.e.f.

21.03.2007. The other six purchasers have executed and registered lease

deed in favour of the company i.e., M/s. GRT Hotels and Resorts Private

Limited vide document Nos.2258, 2259, 2260, 2261, 2262 and 2263 of

KL,J W.P. No.8612 of 2021 & batch

2008, dated 26.06.2008. Thus, the total property is 7528 square yard and

it is a single block having a compound wall and the owners are the

individual family members and the Company run and owned by the same

family members. Though the property was 7528 square yards and

physically the land available is only 7167 square yards.

ii) One Mr. Bakthula Yadagiri and others have filed a suit for

injunction vide O.S. No.489 of 2011 and a suit for declaration, vide O.S.

No.594 of 2012, and both the suits were ended in compromise. As per

the terms of the said compromise, Mr. Bathula Yadagiri and others have

received an amount of Rs.13.00 Crores from the Company. The legal

heirs of the Bathula Ramaiah were the parties to both the said suits, and

the same legal heirs along with some others were the Vendors of the

unofficial respondents. The Company had filed L.G.C. No.26 of 2013

and the Special Court under A.P. Land Grabbing (Prohibition) Act,

Hyderabad, recorded the compromise memo and closed the LGC case

vide order dated 20.06.2013. Thus, the Company and others are enjoying

the possession of 7528 square yards (physically available area is 7167

square yards).

iii) The unofficial respondents had filed a suit vide O.S. No.2106

of 2013 for perpetual injunction and the same was dismissed for default

on 28.12.2018. In the said suit, they had filed I.A. No.1599 of 2013

seeking interim injunction and the same was dismissed vide order dated

30.11.2015. Challenging the same, they had field an appeal vide C.M.A.

No.5 of 2016 and the same was dismissed as withdrawn on the memo

KL,J W.P. No.8612 of 2021 & batch

filed by the unofficial respondent on 30.06.2017. They have also sought

liberty to file fresh suit by filing a memo dated 13.04.2018. During

pendency of the said suit, the unofficial respondents had filed a suit vide

O.S. No.258 of 2017 seeking declaration. They have also filed an

application vide I.A. No.231 of 2017 seeking interim injunction and the

said petition was dismissed vide order dated 17.04.2018. As against the

same, they have filed appeal vide CMA 19 of 2018 and the same was

allowed. Challenging the same, the Company has preferred a revision

vide CRP No.483 of 2019 and this Court has passed an order of status

quo. The unofficial respondents have also filed another suit vide O.S.

No.483 of 2020 for perpetual injunction and the same is pending. The

Company has filed a petition seeking rejection of the plaint and the same

is also pending.

iv) While the matter stood thus, the Company had submitted an

application on 10.04.2008 seeking permission to construct high rise

commercial building consists of 3 cellars, ground + 11 Upper Floors.

The GHMC vide its letter dated 01.06.2009 requested the parties to remit

an amount of Rs.8,24,38,220/- towards building permit fees,

development charges, impact fee and others. Pursuant to the same, the

Company had deposited an amount of Rs.2,78,72,820/- and

Rs.1,43,51,780/-. Thereafter, the Company has backed out of the said

Project due to non-feasibility.

v) The Company had also filed an application on 26.02.2016

seeking building permission and the GHMC vide proceedings dated

KL,J W.P. No.8612 of 2021 & batch

21.07.2006 granted permission for construction of ground + 1st floor for

the purpose of construction of function hall. Subsequently, on

06.08.2018, the Company had filed another application for revised

building permission and the GHMC vide proceedings dated 11.09.2019

accorded permission for construction of the building for the purpose of

running hotel consists of 1 Cellar + Stilt + 6 Upper Floors. At present,

construction of 1 cellar, stilt and two Upper Floors are completed and the

construction is taken place over an extent of 2200 square yards.

vi) The unofficial respondents have filed a complaint

No.742/2020/B1, dated 21.09.2020 before the Lok Ayukta, and the Lok

Ayukta directed the GHMC to inspect the subject property and file a

report. Accordingly, the GHMC had filed the report on 14.12.2020

stating that the allegations made by the unofficial respondents are

absolutely frivolous, unfounded and vexatious. The unofficial

respondents by suppressing the true material facts are constantly trying to

cause harm to the Company by one means or the other. In the said

process, they had approached the GHMC by making a complaint.

Accordingly, the GHMC had issued a notice dated 17.02.2021 to which

the Company had submitted its objections vide letter dated 22.02.2021.

The unofficial respondents have suppressed above said facts about the

cases and filed a writ vide W.P. No.228 of 2021 seeking cancellation of

the building permit granted in favour of the Company alleging that the

Company had obtained the building permit by suppressing the facts

including pendency of O.S.No.258 of 2017 and that it has encroached

KL,J W.P. No.8612 of 2021 & batch

their land. The property belongs to the Company is nothing to do with

the property of the unofficial respondents. The land admeasuring 361

square yards is encroached by the third parties. The Company had

submitted explanation / objections dated 24.02.2021 to the notice dated

17.02.2021 issued by the GHMC. Without considering the same, the

GHMC has issued impugned notice dated 04.05.2021.

9. The unofficial respondents have filed counter affidavit with

similar allegations made in W.P. No.8612 of 2021. They have also

mentioned chronological events and proceedings pending. They have

taken a preliminary objection with regard to the maintainability of the

very writ petition since it was filed challenging the show-cause notice.

Reliance was also placed on the principle laid down by the Hon'ble

Supreme Court in Boloram Bordoloi v. Lakhimi Gaolia Bank1;

Secretary, Ministry of Defence v. Prabhash Chandra Mirdha2;

Special Director v. Mohd. Ghulam Ghouse3. The Company had

obtained the building permission by way of suppression and

misrepresentation of facts, more particularly, during the pendency of suit

O.S. No.258 of 2017, I.A. No.231 of 2017 and CMA No.19 of 2018 and

the status quo orders dated 17.04.2019 in C.R.P. No.483 of 2019.

Therefore, the GHMC after conducting inquiry passed orders dated

04/05.05.2021 in Lr.No.E-261677/01/C30/15066/2018/GHMC/458. The

GHMC has issued notices, conducted inquiry and considered the

replies/objections filed by all the parties and finally held that it had

. (2021) 3 SCC 806

. (2012) 11 SCC 565

. (2004) 3 SCC 440

KL,J W.P. No.8612 of 2021 & batch

decided to initiate action for cancellation of building permission under

Section - 450 of the HMC Act, 1955 for suppression of facts. Thereafter,

the GHMC had issued the impugned show-cause notice dated 04.05.2021

vide proceedings Lr.No.E-261677/01/C30/15066/2018/GHMC under

Section - 450 of HMC Act, 1955 as to why the building permission dated

11.09.2019 issued in favour of the Company shall not be cancelled under

Section - 450 of the HMC Act and requested it to submit explanation

within seven (07) days. In the meanwhile, the Company was directed not

to make any further construction. Therefore, according to unofficial

respondents, there is no error in the said proceedings dated 04.05.2021.

10. The GHMC has filed counter contending that it has received

several complaints dated 21.09.2020, 02.12.2020 and 03.12.2020 from

unofficial respondent No.5 complaining that the Company had obtained

the revised building permission dated 11.09.2019 by way of suppression

and misrepresentation of facts. Unofficial respondent No.5 has

contended that he had purchased old house which is in dilapidated

condition bearing No.1-11-250 (New No.1-11-250/B/A) with open space

of land admeasuring 1000 square yards in Sy.Nos.53/5 and 89/1, situated

at Shamlal Building, Begumpet, Secunderabad. Mr. G. Rajendran and

others have been alleging that they had purchased the land in the same

survey number and the said persons are trying to encroach their property.

They are constructing a multi-storied building over their land without

leaving any setbacks etc. Pursuant to the complaint lodged by the

unofficial respondents, the Lokayukta directed the GHMC to inspect the

KL,J W.P. No.8612 of 2021 & batch

subject property and file a report and accordingly it had submitted a

report dated 14.12.2020. The unofficial respondents have filed W.P.

No.228 of 2021 challenging the building permission granted in favour of

the Company and to cancel the building permit order dated 11.09.2019.

On examination of the said complaints and conducting hearing, the

GHMC had passed the proceedings dated 04/05.05.2021 deciding to

initiate action for cancellation of building permissions under Section -

450 of the HMC Act, 1955 for suppression of facts. Accordingly, the

GHMC had issued show-cause notice dated 04.05.2021 to the Company.

The Company instead of submitting explanation to the said show-cause

notice filed writ petitions vide W.P. No.12858 of 2021 and W.P.

No.13748 of 2021 challenging the hearing order dated 04.05.2021. With

the said submissions, it sought to dismiss both the writ petitions filed by

the Company.

11. The Company has also filed W.P. No.13740 of 2021 to declare

the action of the GHMC in issuing the impugned order dated

04/05.05.2021 to initiate the proceedings under Section - 450 of HMC

Act, 1955, as illegal with the very same contentions as made in W.P.

No.12858 of 2021. The GHMC and the unofficial respondents have also

filed their counter and vacate stay petition vide I.A. No.3 of 2021 and 2

of 2021 respectively.

12. The above stated discussion would reveal that there are

disputes between the Company and the unofficial respondents.

According to the unofficial respondents, they had purchased the land in

KL,J W.P. No.8612 of 2021 & batch

the year 1993, whereas the Company had purchased the land in the year

2006. There is chequered history to the subject property. There are

disputes with regard to the extent of land and boundaries etc. The

Company herein had filed L.G.C. No.26 of 2013 and the same was

closed on 20.06.2013 in view of the compromise. One Mr. Bakthula

Yadagiri and others had also filed two suits vide O.S. No.489 of 2011 for

perpetual injunction and O.S. No.594 of 2012 for declaration. The said

suits were ended in compromise and the Company had paid an amount of

Rs.13.00 Crores to the said Bathula Yadagiri and others.

13. The unofficial respondents had filed a suit vide O.S. No.2106

of 2013 against the Company for perpetual injunction. In the said suit,

they had also filed I.A No.1599 of 2013 for temporary injunction and the

same was dismissed. The unofficial respondents had filed an appeal vide

C.M.A. No.5 of 2016 and the same was dismissed as withdrawn. In O.S.

No.2106 of 2013, the unofficial respondents had filed a memo dated

13.04.2018 stating that they are withdrawing the suit with a liberty to file

fresh suit. Pursuant to the same, the said suit O.S. No.2106 of 2013 was

dismissed for default on 28.12.2018. During pendency of the said suit,

the unofficial respondents had filed a suit vide O.S. No.258 of 2017

against the Company and others seeking declaration. They had also filed

I.A. No.231 of 2017 for temporary injunction and the same was

dismissed. Aggrieved by the same, the unofficial respondents had filed

an appeal vide C.M.A. No.19 of 2018 and the same was allowed by the

learned XXVII Additional Chief Judge, City Civil Court, Secunderabad.

KL,J W.P. No.8612 of 2021 & batch

Challenging the same, the petitioner herein had filed C.R.P. No.483 of

2019. This Court vide order dated 17.04.2019 in I.A. No.1 of 2019 in

C.R.P. No.483 of 2019 directed the parties to maintain status quo for two

(02) months. The said order was not extended thereafter and the said

CRP is pending. The above said suit O.S.No.258 of 2017 is also

pending. The unofficial respondents have also filed another suit vide

O.S. No.483 of 2020 against the petitioner for perpetual injunction and

the same is also pending. In both the suits, the Company has filed an

application seeking rejection of the plaint and the said application is also

pending.

14. The Company had submitted an application on 10.04.2008

with the GHMC seeking permission of construction of high-rise

commercial building consisting of three Cellars, Ground + 2 Upper

Floors. The GHMC had directed the parties to remit an amount of

Rs.8,24,38,220/- towards building permit fees, development charges,

impact fee etc. The Company along with others had deposited an amount

of Rs.2,78,72,820/- and Rs.1,43,51,780/-. Thereafter, the Company had

backed out the project due to non-feasibility.

15. Thereafter, the Company had submitted an application

06.08.2018 seeking building permission and the GHMC had accorded the

same on 26.02.2016 seeking building permission and the GHMC had

accorded the same on 21.07.2016 for construction of Ground + First

Floor for the purpose of construction of Function Hall. Thereafter, the

Company had submitted another application dated 06.08.2018 seeking

KL,J W.P. No.8612 of 2021 & batch

revised building permission and the GHMC vide proceedings dated

11.09.2019 had accorded permission for construction of 1 Cellar + Stilt +

6 Upper Floors in favour of the Company for the purpose of running a

Hotel. According to the Company, pursuant to the said permit dated

11.09.2019, it had completed the construction of Cellar + Stilt + 2 Upper

Floors and the construction is taken place over an extent of 2200 square

yards approximately out of the total extent. It is also relevant to note that

according to the Company though in the documents it was mentioned as

7528 square yards, physically the land available is only 7167 square

yards. The Company is making construction in the land admeasuring

2200 square yards only pursuant to the building permit dated 11.09.2019.

16. It is also relevant to note that the Company has specifically

contended that as per the averments of the vendors of unofficial

respondents in O.S. No.489 of 2011, the Vendors of the unofficial

respondents are the owners of the land admeasuring Acs.1.37 guntas

which is equivalent to 9317 square yards. The Company is in the

physical possession of an extent of 7167 square yards only. According to

the Company, its property is nothing to do with the property claimed by

the unofficial respondents. 316 square yards of land belongs to it was

encroached by the third parties. Thus, there are disputes between the

Company and the unofficial respondents with regard to the said property.

During the pendency of the above suit proceedings including O.S.

No.258 of 2017 and the status quo order in C.R.P. No.483 of 2019, both

the Company and the unofficial respondents have submitted applications

KL,J W.P. No.8612 of 2021 & batch

seeking permission for construction. The GHMC has issued proceedings

dated 11.09.2019 in favour of the Company for construction of 1 Cellar +

Stilt + 6 Upper Floors for the purpose of running a Hotel. The

application submitted by the unofficial respondents was returned

unapproved without any sanction vide proceedings dated 05.03.2021 on

the ground that as per inspection, their land is within the sanction plan of

GRT vide building file No.1/C30/15066/2018 and permit

No.1/C30/13642/2019. The land claimed by the Company and the

unofficial respondents is in the very same survey number viz.,

Sy.Nos.53/5 and 89/1. The unofficial respondents claim right over 1000

square yards or 836 square meters in the premises bearing No.1-11-250,

whereas the Company is claiming that it is owner of the land

admeasuring 7528 square yards (physically available area is 7167 square

yards). Thus, there are complicated questions of fact including the title

dispute and identification of property etc. On the complaints made by the

Company and the unofficial respondents, the GHMC had conducted

hearing and passed orders dated 04.05.2021 and decided to initiate the

proceedings under Section - 450 of the HMC Act, 1955. In the said

proceedings, the GHMC has considered the entire facts, documents and

rival contentions. It is a detailed order consists of 26 pages. The GHMC

had also considered the fact that the Company had purchased the land in

the year 2006, whereas the unofficial respondents had purchased the land

in the year 1993 from the very same land owner. The unofficial

respondents are not parties to the earlier suits which were compromised

KL,J W.P. No.8612 of 2021 & batch

by the Company with Mr. Bathula Yadagiri and others. In the impugned

proceedings, dated 04/05.05.2021, the GHMC has specifically mentioned

the reasons for taking steps to cancel the building permission that there

are certain disputes over the property in Court of law prior to granting of

building permission vide permit No.1/C30/13642/2019, dated 11.09.2019

in File No.1/C30/15066/2018; that the subject matter pertains to over

lapping of the plot; and that the Company and others had obtained the

building permission duly suppression of facts regarding pendency of suits

in O.S. No.258 of 2017 and CRP No.483 of 2019 and CMA No.19 of

2018 and the same were not brought to the notice of GHMC while

obtaining building permission. With the said findings, the GHMC had

decided to initiate action for cancellation of the building permission

under Section - 450 of the HMC Act, 1955 for suppression of facts.

Pursuant to the same, the GHMC had issued show-cause notice dated

04.05.2021 under Section - 450 of the HMC Act, 1955 requesting the

Company to submit its explanation within seven (07) days.

17. As discussed above, the suit filed by the unofficial respondents

vide O.S. No.258 of 2017 is for declaration and perpetual injunction.

Status quo order dated 17.04.2019 in I.A. No.1 of 2019 in C.R.P. No.483

of 2019 was ordered by this Court for a period of two months. The said

CRP is pending and the said status quo order is not extended. The said

facts were not brought to the notice of the GHMC while the Company

submitting the revised application dated 06.08.2018 seeking permission

for construction of 1 Cellar + Stilt + 6 Upper Floors for the purpose of

KL,J W.P. No.8612 of 2021 & batch

running a hotel. By the date of filing the said application dated

06.08.2018 by the Company, the said suit O.S. No.258 of 2017 is

pending. It is also relevant to note that the learned I Junior Civil Judge,

Secunderabad, had granted status quo on 03.05.2017 in I.A. No.231 of

2017 in O.S. No.258 of 2017, and the said I.A. was dismissed on

17.04.2018. Thereafter, the unofficial respondents have filed an appeal

vide C.M.A. No.19 of 2018 and the same was allowed on 13.11.2018.

Thus, as on the date of application dated 06.08.2018 submitted by the

Company seeking revised building permission, the said proceedings are

pending. The said facts were not disclosed by the Company in the said

application dated 06.08.2018. All the said aspects were considered by

the GHMC in the hearing order dated 04/05.05.2021. Pursuant to the

hearing order and pursuant to the decision taken by the GHMC to initiate

proceedings under Section - 450 of the HMC Act, 1955 for cancellation

of the building permission dated 11.09.2019 on the ground of

suppression and misrepresentation of facts, the GHMC had issued show-

cause notice dated 04.05.2021 to the Company requesting it to submit its

explanation within seven (07) days. Challenging he said show-cause

notice, the Company has filed W.P. No.12858 of 2021.

18. Mr. B. Chandrasen Reddy, learned senior counsel, referring to

various judgments including the proceedings, the GHMC had already

come to a conclusion that there is suppression of facts and decided to

initiate proceedings under Section - 450 of the HMC Act, 1955 vide

hearing order dated 04/05.05.2021, W.P. No.12858 of 2021 is

KL,J W.P. No.8612 of 2021 & batch

maintainable. The show-cause notice dated 04.05.2021 issued under

Section - 450 of the HMC Act is only a procedural one and it was issued

on the strength of hearing order dated 04/05.05.2021, wherein the GHMC

has made up its mind to initiate the proceedings under Section - 450 of

the HMC Act, 1955. Therefore, W.P. No.12858 of 2021 is maintainable.

Whereas, Dr. K. Lakshmi Narasimha, learned counsel representing Mr.

B. Jithender, learned counsel for the unofficial respondents, would

submit that ordinarily writ petition does not lie against show-cause notice

for the reason that it does not give rise any cause of action and it does not

amount to an adverse order which affect the right of party unless the

same has been issued by a person having no jurisdiction / competency to

do so. In fact, show-cause notice does not infringe the right of a party.

Even then, the Company instead of submitting the explanation to the

show-cause notice dated 04.05.2021 filed the above writ petitions.

19. As discussed above, the GHMC has passed the hearing order

dated 04/05.05.2021 on consideration of entire facts including the written

submissions / explanation submitted by the parties and after conducting

hearing. It is a detailed and reasoned order. As stated above, there is

suppression of fact that pendency of suit in O.S. No.258 of 2017 and

orders passed in I.A. No.231 of 2017 in O.S. No.258 of 2017, CMA

No.19 of 2018 and CRP No.483 of 2019. There are several disputed

questions of facts which are complicated in nature. Further, there is

dispute with regard to the boundaries, extent and identification of

property etc. Neither the GHMC, nor this Court under Article - 226 of

KL,J W.P. No.8612 of 2021 & batch

the Constitution of India has power to decide the same. When the

Company submitted building permission application during pendency of

O.S. No. 258 of 2017, the same was rejected by the GHMC on

05.03.2021. The Company had made revised application dated

06.08.2018 with the GHMC by suppressing the said fact. Therefore, the

GHMC has rightly passed the hearing order dated 04/05.05.2021 and had

rightly issued show-cause notice dated 04.05.2021.

20. Mr. B. Chandrasen Reddy, learned senior counsel, would

submit that in the application format, there is no column with regard to

mentioning of pendency of cases. In view of the same, this Court

directed the learned Standing Counsel appearing for GHMC to produce

copy of the format. In the said format, there is column "others". The

purpose of mentioning the said column is to mention any other

particulars including pendency of case proceedings etc. The Company

has not mentioned about pendency of said case in O.S. No.258 of 2017

and, therefore, the Company cannot contend that there is no column in

the format. Thus, there is no error in the proceedings dated 05.05.2021

issued by the GHMC rejecting the application submitted by the unofficial

respondents and there is also no error in issuing the show-cause notice

dated 04.05.2021 to the Company under Section - 450 of the HMC Act,

requesting it to submit explanation within seven (07) days. There is also

no error in the hearing order dated 04/05.05.2021 passed by the GHMC.

KL,J W.P. No.8612 of 2021 & batch

21. In view of the above said discussion, both the Company and

the unofficial respondents instead of waiting for outcome of the

proceedings in O.S. No.258 of 2017 made the applications.

i) Therefore, W.P. No.8612 of 2021 filed by Mr. K. Gopi and

another is dismissed granting liberty to them to make fresh application on

conclusion of proceedings in O.S. No.258 of 2017.

ii) W.P. No.13748 of 2021 filed by M/s. G.R. Thanga Maligai

Private Limited & GRT Hotels & Resorts Private Limited is dismissed.

iii) However, W.P. Nos.12858 of 2021 filed by M/s. G.R. Thanga

Maligai Private Limited & GRT Hotels & Resorts Private Limited, is

disposed of granting liberty to it to submit their explanation to the show-

cause notice 04.05.2021 issued by respondent Nos.2 to 4 - GHMC under

Section - 450 of HMC Act. The respondent Nos.2 to 4 - GHMC shall

consider the said explanation to be submitted by the Company and pass

appropriate orders in accordance with law putting the Company and

unofficial respondents on notice and affording them an opportunity of

hearing. The respondent Nos.2 to 4 - GHMC shall serve a copy of order

on the Company as well as unofficial respondents.

iv) In the circumstances of the case, there shall be no order as to

costs.

As a sequel, the miscellaneous petitions, if any, pending in the

Writ Petitions shall stand closed.

_________________ K. LAKSHMAN, J 22nd December, 2021 Mgr

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter