Citation : 2022 Latest Caselaw 2434 Tel
Judgement Date : 8 June, 2022
THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI
WRIT PETITIONS No. 4957, 5091, 10345 AND 21557 OF 2022
COMMON ORDER:
WRIT PETITION No. 21557 OF 2022:
This Writ Petition is filed questioning the action of
the respondents in not cancelling the building permission of the
unofficial respondents vide permission in 1) Proc. No.
63382/PEDA/0953/2021, dated 13.09.2021, 2) Proc. No.
63259/PEDA/0950/2021, dated 13.09.2021, 3) Proc. No.
51428/PEDA/0734/2021, dated 16.09.2021, 4) Proc. No.
63475/PEDA/0967/2021, dated 16.09.2021 and 5) Proc. No.
63428/PEDA/0955/2021, dated 13.09.2021 and not
implementing the orders passed by the Hon'ble High Court in
Writ Petition No. 25632 of 2021 and not stopping the illegal
construction of buildings in Plot Nos. 9, 42, 75 and 14 in Survey
No. 143, Kuntlur Village, Abdullapurmet Mandal,
Peddamberpet, Ranga Reddy District.
2. Smt. Kommineni Mani Deepika, learned counsel for
the petitioners submits that Noorjahan Katoon being the
absolute owner alienated the land admeasuring Acs.40.12
guntas in Survey Nos. 142, 143, 151 and 154 under registered
sale deed bearing document No. 391/1963, dated 25.10.1963 to
Smt. Gurram Jangamma, W/o Sathaiah, Smt. G. Narsamma,
W/o Swamy and Smt. Kolan Lachamma, W/o Yenkaiah and
they have partitioned the above-referred purchased land among
themselves and as per the said partition, the land admeasuring
Acs.5.13 guntas in Survey No. 143 has fallen to the share of
Smt. Gurram Jangamma and her name was recorded as
pattadar and possessor. It is stated that Smt. Gurram
Jangamma executed GPA vide document No. 123/1984 dated
04.06.1984 in favour of her husband Sri Gurram Sathi Reddy
authorising him to deal with the property in Survey No. 143 to
the extent of Acs.5.13 guntas and to alienate the same to the
prospective purchasers. It is stated that thereafter, Sri Sathi
Reddy obtained lay out from the Gram Panchayat, Kuntloor and
divided the land into 67 plots in 1984 and the petitioners have
purchased the said plots and are in physical possession and
enjoyment of the property. It is stated that the unofficial
respondents are not the owners and they are unconnected with
the alleged lands. It is also stated that the unofficial
respondents claim to have purchased the lands from one Butchi
Reddy who is alleged to be a protected tenant and succeeded
from his father Sathi Reddy basing on the proceedings, dated
31.05.1975. It is stated that the said proceedings do not pertain
to Kuntloor Village and it is a fabricated document and basing
on the said document, the unofficial respondents along with
other land grabbers tried to grab the petitioners' land and also
tried to make construction. It is stated that the petitioners
made an Application to the authorities concerned on 16.08.2021
not to grant any permission for construction in favour of the
unofficial respondents. They filed O.S. No. 695 of 2021 before
the I Additional Senior Civil Judge, Ranga Reddy District at L.B.
Nagar seeking to declare various registered sale deeds as null
and void and also sought for a perpetual injunction against the
unofficial respondents and others. Learned counsel submits
that the petitioners moved I.A. No. 482 of 2021 in O.S. No. 695
of 2021 and an order of status quo was initially granated on
22.07.2021, later it was extended till 24.03.2022. She submits
that the petitioners made a representation dated 30.10.2021 not
to grant any construction permission in favour of any third
parties particularly in favour of the unofficial respondents,
despite the same, in collusion with the official respondents,
without considering the representation of the petitioners,
permissions were granted to the unofficial respondents on
13.09.2021, 16.09.2021 respectively. Learned counsel submits
that some of the plot owners have formed into an Association
called as 'Balaji Nagar Plot Owners' Association' and they also
gave a complaint dated 16.08.2021. It is stated that the
Association filed Writ Petition No. 25632 of 2021 seeking a
direction to the municipality to consider the representation
dated 16.08.2021 and not to sanction any building permission
to the third parties. The said Writ Petition was disposed of on
09.11.2021 directing the municipality to take into consideration
the representation dated 16.08.2021 and to pass orders in
accordance with law. Learned counsel submits that after
disposal of the said Writ Petition, a notice was sent by the
municipality on 26.112021 to submit the supporting documents
in favour of the petitioners and the petitioners have submitted
all the documents including the status quo order and requested
not to grant any building permission. Another representation
was made on 30.12.2021. It is stated that then a notice was
issued on 06.01.2022 directing the unofficial respondents to
stop the construction immediately till disposal of the court
proceedings. It is stated that after receiving the notice, the
unofficial respondents filed Writ Petition No. 5091 of 2022 and
obtained interim orders on 01.02.2022. Learned counsel
submits that the unofficial respondents have not even made the
petitioners as respondents to the Writ Petition though they are
proper and necessary parties and also the petitioners herein are
the plaintiffs in the suit. She submits that this action of the
official respondents in granting permission to the unofficial
respondents is in clear violation of the status quo orders passed
by the Court below and also the orders passed by this Court in
Writ Petition No. 25632 of 2021. It is stated that because of this
high-handed action of the respondent authorities, the
petitioners are put to irreparable loss and if they continue the
construction, there is every likelihood that it may give rise to
third party rights. It is submitted that the unofficial
respondents who have come to this Court by suppressing the
facts and about the suit are not entitled for any relief from this
Court.
WRIT PETITIONS No. 4957 AND 5091 OF 2022:
3. Writ Petition No. 4957 of 2022 is filed to declare the
action of the 4th respondent in directing the petitioners to stop
the construction activity which is being carried out as per the
permission in their respective plot Nos. 17, 53, 39 and 40
(Northern Part) situated at Kuntloor Village, Adbullapurmet
Mandal, Ranga Reddy District without notice and without
following due process of law as illegal and arbitrary.
4. Writ Petition No. 5091 of 2022 is filed to declare the
impugned notice vide Lr.No. G1/5915/2021, dated 06.01.2022
issued by the 4th respondent to stop the construction activity of
the petitioners in their respective plots situated at Kuntloor
Village, Abdullapurmet Mandal, Ranga Reddy District as illegal
and arbitrary.
5. Sri Kowturu Pavan Kumar, learned counsel for the
petitioners in both the above Writ Petitions submits that the
petitioners have purchased the properties by way of registered
sale deeds. It is stated that Balaji Nagar Plot Owners' Welfare
Association is claiming to be the owner of the plots and had filed
O.S.No. 552 of 2013 on the file of the I Additional District
Judge, Ranga Reddy District against A. Ramachandra Kumar
and others claiming that they are owners and possessors of 67
plots in Survey No. 143 of Kuntloor Village and they purchased
the same from one Smt. Gurram Gangamma. It is stated that in
the said suit, the petitioners filed I.A. seeking injunction and it
was dismissed on merits on 24.04.2014 holding that the
petitioners in the said suit are not in possession of the schedule
property. It is also stated that Balaji Nagar Plot Owners' Welfare
Association has filed an Appeal before the Revenue Divisional
Officer, Ibrahimpatnam vide Appeal No. A2/6419/2013 against
A. Ramchandra Kumar challenging the order of the Tahsildar
dated 19.04.2006 in issuing pattadar pass book and title deed
and the said Appeal is dismissed on merits. It is stated that
later, the Association has filed O.S.No. 695 of 2021 on the file of
I Additional Senior Civil Judge, Ranga Reddy District at L.B.
Nagar seeking declaration that the sale deeds executed in favour
of Ramachandra Kumar and others are null and void. It is
stated that in the said suit, the Association filed I.A.No. 482 of
2021 seeking injunction retraining A. Ramchandra Kumar and
others from alienating the land to an extent of Acs.5.00 which
was described as schedule 'B' property and initially, they
granted an order of status quo. He submits that the property
does not exist in Survey No. 143 of Kuntloor Village. He
submits that ignoring the earlier judgments of civil Courts and
revenue Courts, the members of the Association are still
claiming title and possession to the plots which are owned and
possessed by the petitioners and other similarly-situated
persons who purchased their respective plots from A.
Ramchandra Kumar. He submits that issuing the impugned
notice directing the petitioners to stop the construction activity
is ex facie illegal and arbitrary as the petitioners have invested
huge amounts for construction and dumped valuable material
and unless and until there is an order by the competent Court,
the municipality has no jurisdiction to direct the petitioners to
stop the ongoing construction activity which is being
commenced as per the sanction permission granted by the 4th
respondent. It is stated that granting building permission is
within the purview of the Municipalities Act and even for giving
oral instructions, the 2nd respondent has no authority and that
is without sanction of law. Hence, the petitioners have come up
before this Court.
WRIT PETITION No. 10345 OF 2022
6. This Writ Petition is filed by Balaji Nagar Plot
Owners' Welfare Association. The relief sought for in this Writ
Petition is to 'declare the impugned notice dated 06.01.2022
issued by the 4th respondent holds good in view of the civil
disputes between the parties and particularly, Respondent 5 to
9 illegally obtaining interim orders in Writ Petition No. 5091 of
2022 ignoring the status quo orders passed in O.S.No. 695 of
2021 on the file of the I Additional Senior Civil Judge, Ranga
Reddy District at L.B Nagar by suppressing the Proceedings
B/341/1975 which belongs to Mamidipally Village but not
Kuntloor Village in Survey No. 143 to an extent of Acs.5.00 with
false and fabricated documents by Respondents 5 to 9 is illegal,
arbitrary and violative of Articles 14 and 21 of the Constitution
of India and against the principles of natural justice'.
7. Smt. K. Mani Deepika, learned counsel for the
petitioner submits that the petitioner Association is owner of the
property and the unofficial respondents have nothing to do with
the land. It is stated that the notice issued is absolutely in
consonance with the provisions of the Municipalities Act. It is
stated that the petitioner seeks a direction to Respondents 5 to
9 to stop the construction activity in Survey No. 143 of Kuntloor
Village and not to grant any building permission over the land.
8. All these Writ Petitions are connected with respect
to the same subject matter and between the same parties.
Hence, these Writ Petitions are being disposed of by way of a
common order.
9. The petitioners in Writ Petition No. 21557 of 2022
have obtained a status quo order in I.A.No. 482 of 2021 in
O.S.No. 695 of 2021. The suit is filed to declare the sale deed in
respect of Schedule 'B' property as null and void and not
binding against the plaintiffs and consequentially to declare the
registered deed of conveyance of the defendants in respect of
Schedule 'B' property as shown in Annexure-I of the plaint as
null and void and not binding against the plaintiff and further,
to grant perpetual injunction restraining the defendants, their
agents from interfering with the peaceful possession and
enjoyment of the plaintiff over 'A' schedule property. Along with
the suit, they filed I.A.No .482 of 2021 and the prayer sought in
the said IA is to grant ad interim injunction in favour of the
petitioners restraining the defendants from alienating the
schedule 'B' property and the Court has granted the order of
status quo restraining the defendants from alienating the
property which is extended till 24.3.2022. There is no piece of
paper filed before this Court to show whether the said interim
orders are extended by the Court below.
10. Be that as it may, the interim order granted is only
directing the respondents not to alienate the property. Both the
parties are claiming title to the property. In fact, the petitioners
in Writ Petition No. 21557 of 2022 have already filed several
representations before the authorities not to grant permission to
the unofficial respondents. It appears that by issuing the
impugned notice dated 06.01.2022 directing the unofficial
respondents in Writ Petition No. 21557 of 2022 who are the
petitioners in Writ Petition No. 5091 of 2022 to stop the
construction, no further action has been taken by the
respondent officials. This Court in Writ Petition No. 5091 of
2022 by order dated 01.02.2022 directed the respondent
authorities not to take any coercive steps against the petitioners
provided the petitioners are making construction strictly in
accordance with the building permission granted. It appears
that the interim order was not extended thereafter. When the
petitioners in Writ Petition No. 21557 of 2022 and also Balaji
Nagar Plot Owners' Welfare Association have filed several
representations to the official respondents, not to grant any
permission to them claiming title to the property, the
respondent Municipality is bound to consider the same but they
failed to consider the said representations and the unofficial
respondents by virtue of the interim orders passed by this Court
are continuing with the construction activity. The respondent
municipal authorities while granting permission, are bound to
consider the objection, if any received, they can prima facie look
into the title. In this case, the respondent authorities failed to
consider the representations which they are bound to do.
Hence, in the facts and circumstances of the case, this Court
deems it appropriate to direct the respondent authorities to
consider the representations filed by the petitioners in Writ
Petition No. 21557 and 10345 of 2022.
11. The Writ Petitions are therefore, disposed of. The
respondent authorities shall consider the representations
pending before the official respondents with regard to the
permissions granted in Plot Nos. 9, 42, 75, 14 in Survey No. 143
of Kuntloor Village, Abdullapurmet Mandal, Pedda Amberpet,
Ranga Reddy District after giving due opportunity to all the
concerned and pass appropriate orders within a period of four
weeks from the date of receipt of a copy of this order. Till such
time, the petitioners in Writ Petitions No. 4957 and 5091 of
2022 shall not carry out any construction activity. There shall
be no order as to costs.
12. The Miscellaneous Applications, if any shall stand
automatically closed.
-----------------------------------
LALITHA KANNEGANTI, J 08th June 2022
ksld
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!