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

Golla Venkataramulu vs The State Of Telangana
2021 Latest Caselaw 2062 Tel

Citation : 2021 Latest Caselaw 2062 Tel
Judgement Date : 9 July, 2021

Telangana High Court
Golla Venkataramulu vs The State Of Telangana on 9 July, 2021
Bench: A.Abhishek Reddy
      THE HON'BLE SRI JUSTICE A.ABHISHEK REDDY

                WRIT PETITION No.14095 of 2021
ORDER:

Heard the learned counsel for the petitioner, the learned

Government Pleader for Irrigation & Command Area Development,

the learned Government Pleader for Finance & Planning, and the

learned Government Pleader for Land Acquisition for the

respondents. With their consent, the Writ Petition is disposed of at

the stage of admission itself.

Aggrieved by the inaction of the respondents in depositing the

decreetal amount to the credit of E.P. No.25 of 2020 in O.P. No.41

of 2015 on the file of the Court of Senior Civil Judge, Gadwal, the

present writ petition is filed.

Learned Government Pleader for Land Acquisition, on

instructions, has stated that the official respondents are taking

necessary steps to deposit the amounts and that as and when the

amounts are received, the authorities will deposit the compensation

amount.

As can be seen from the record, the notification under

Section 4 (1) the Land Acquisition Act, 1894, was issued way back

on 12.03.2002 and the Award was passed on 30.05.2002 by the

Land Acquisition Officer fixing the market value of the acquired

land at the rate of Rs.25,000/- per acre. Subsequently, the

compensation amount was enhanced fixing the market value of the

acquired land at Rs.1,96,437/- per acre, apart from granting other

statutory benefits viz., interest, solatium, etc., by virtue of the

order and decree, dated 16.03.2020, passed in L.A.O.P.No.41 of

2015 by the Senior Civil Judge, Gadwal, and the said order has

become final as no appeal was preferred questioning the same.

Having regard to the above backdrop of the case, this Court

is of the considered view that the authorities cannot take their own

time to deposit the amounts which are already enhanced by the

competent Court. The inaction of the respondents in paying the

enhanced compensation amounts in time to the petitioner, who is

already suffering from the loss of his land, would make him to also

suffer untold hardship and misery and run from pillar to post for

getting the enhanced compensation deposited and incur expenses

for the same. He will also have to incur additional expenditure for

approaching the Court for seeking the required relief. With the

raising inflation, the value of the money will also go down and the

delayed payment of the enhanced compensation will result in the

compensation amount itself losing all the charm and utility. If the

petitioner or similarly situated persons receive the enhanced

compensation within the time, they will be in a position to use that

amount in some other investments and get some returns over the

same.

Further, in Bhimidipati Annapoorna Bhavani v. Land

Acquisition Officer1, while dealing with similar issue, the Larger

Bench of this Court has held as under:

"One of the self-imposed restrictions is that High Court generally refrains from entertaining a writ petition when there is adequate and efficacious alternate remedy available to a party, and, when such alternate remedy available is a statutory remedy, such statutory remedy has been duly exhausted. Availability of such alternate and efficacious or statutory remedy itself is not a bar in entertaining a writ petition in the given facts and circumstances. We need not multiply the circumstances in which such discretionary power may be exercised by the Court in such matters despite availability of such alternate,

1 2005 (3) ALD 233 (LB)

adequate and efficacious remedy. But the limits as notice in B.Govinda Reddy's case supra by a learned Single Judge of this Court are sufficient that in cases arising out of the Act where the amount of compensation, finally determined has not been paid, a person must first resort to the alternate efficacious remedy of taking out execution and when despite taking out execution proceedings, if there is any delay caused on the part of authorities, resort can be had to filing of a writ petition in this Court and, this Court, while exercising its discretionary jurisdiction, in appropriate cases, may issue directions for immediate deposit of the amount of compensation by the State Government or the authorities on whose behalf the land has been acquired."

For the afore-stated reasons and the law laid down by the

Larger Bench of this Court in the above referred judgment, the

official respondents are directed to deposit the enhanced

compensation amount, in terms of the order and decree, dated

16.03.2020, passed in L.A.O.P.No.41 of 2015 by the Senior Civil

Judge, Gadwal, to the credit of E.P. No.25 of 2020, as expeditiously

as possible, preferably, within a period of two months from the

date of receipt of a copy of this order.

Accordingly, the Writ Petition is disposed of.

Miscellaneous petitions pending in this writ petition, if any,

shall stand closed. There shall be no order as to costs.

________________________ A.ABHISHEK REDDY, J Date : 09.07.2021 va/sur

 
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