Citation : 2023 Latest Caselaw 3194 Tel
Judgement Date : 16 October, 2023
THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE
AND
THE HON'BLE SRI JUSTICE N.V.SHRAVAN KUMAR
WRIT APPEAL No.1001 of 2023
JUDGMENT: (per the Hon'ble the Chief Justice Alok Aradhe)
Mr. L. Harish, learned counsel appears for the appellant.
Mr. Harender Pershad, learned Special Government
Pleader appears for the respondents.
2. This intra court appeal is filed against an order dated
12.09.2023 passed by the learned Single Judge by which Writ
Petition No.114 of 2023 preferred by the appellant in which
challenge was made to demand notice dated 05.12.2022 issued
by the District Collector, Ranga Reddy, towards regularization
charges, has been dismissed.
3. Facts
giving rise for filing of this appeal briefly stated
are that the appellant is an encroacher in respect of
Government's property measuring 217 sq.yards in Survey
No.141 of Mamidipally Village, Balapur Mandal, Ranga
Reddy District. The State Government has framed a policy for CJ & NVSK, J
regularization of unauthorized occupation vide G.O.Ms.No.59
dated 30.12.2014. Under the aforesaid policy, subject to
payment of the amount at the rate prescribed therein, the
possession of an encroacher in respect of Government land can
be regularized. The rates fixed for respective extents of
residential land are quoted below:
1. Possession up to 250 sq.yards, 50% of the basic value as on 02.06.2014.
2. Possession up to 500 sq.yards, 75% of the basic value as on 02.06.2014.
3. Possession above 500 sq.yards, basic value as on 02.06.2014.
4. Thereafter, G.O.Ms.No.59 dated 30.12.2014 was
amended by G.O.Ms.No.22 dated 01.03.2023 and instead of
the words 'as on 02.06.2014', the words 'as on the date of
application' were substituted.
5. By aforesaid demand notice, a sum of Rs.10,00,850/-
was demanded from the appellant. Thereupon, the appellant
filed Writ Petition No.114 of 2023 before the learned Single
Judge assailing the aforesaid demand notice. The learned CJ & NVSK, J
Single Judge however by an order dated 12.09.2023 has
dismissed the aforesaid writ petition inter alia on the ground
that the scheme of regularization is the policy decision of the
State and the State has absolute power to alter or amend the
scheme. It was further held that in exercise of powers under
Article 226 of the Constitution of India, the Court would
enforce fundamental or legal rights of a person. The learned
Single Judge upheld the validity of the aforesaid demand
notice. However, remaining 75% of the amount was directed
to be deposited by the appellant within a period of six (6)
weeks. Accordingly, the aforesaid writ petition was dismissed.
6. Learned counsel for the appellant states that the
aforesaid demand notice is not in consonance with
G.O.Ms.No.59 dated 30.12.2014.
7. On the other hand, learned Special Government Pleader
has pointed out Clause 2(vi) of G.O.Ms.No.59 dated
30.12.2014 and has submitted that the demand notice has been
issued in accordance with the aforesaid policy decision.
CJ & NVSK, J
8. We have considered the submissions made by the
learned counsel for the parties and have perused the record.
9. Admittedly, the appellant is an encroacher of the
Government land. The appellant neither has any fundamental
right nor any statutory right to continue on the land in
occupation. A right has been created in favour of the appellant
under the policy of regularization framed by the State
Government. Therefore, the appellant is bound by the policy
decision taken by the State Government. Clause 2(vi) of
G.O.Ms.No.59 dated 30.12.2014 provides for that possession
of Government land as extension or appurtenant to a dwelling
unit on land already owned or assigned may be considered for
regularization on payment of full basic value. The demand
notice issued is in consonance with Clause 2(vi) of
G.O.Ms.No.59 dated 30.12.2014.
10. For the aforementioned reasons, we do not find any
ground to differ with the view taken by the learned Single
Judge. In any case, extraordinary discretionary jurisdiction of CJ & NVSK, J
this Court under Article 226 of the Constitution of India
cannot be exercised in favour of an encroacher.
11. Accordingly, the appeal fails and is hereby dismissed.
Miscellaneous applications, if any pending, shall stand
closed. There shall be no order as to costs.
___________________ ALOK ARADHE, CJ
________________________ N.V.SHRAVAN KUMAR, J
Date: 16.10.2023.
ES
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!