Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Athkuri Vijay vs The State Of Telangana
2025 Latest Caselaw 4679 Tel

Citation : 2025 Latest Caselaw 4679 Tel
Judgement Date : 9 April, 2025

Telangana High Court

Athkuri Vijay vs The State Of Telangana on 9 April, 2025

     THE HONOURABLE SMT. JUSTICE T. MADHAVI DEVI


                WRIT PETITION NO.14988 OF 2024


                              ORDER

In this writ petition, the petitioner is seeking a direction to the

respondents to consider his representations/complaints dt.08.01.2024,

19.04.2024 and 20.04.2024 and to remove the encroachments made by

the 5th respondent on the common public road/ Bandi Daari (cart track)

leading from Esojipet Village to Minpur Village via Koduru Village

passing through Survey Nos.213, 214, 254, 260, 262, 259, 299, 300,

301, 306, 312, 313, 316 and 317 of Koduru Village, Pulkal Mandal,

Sangareddy District and to restore the common public road in

accordance with law and to pass such other order or orders.

2. Brief facts leading to the filing of the present Writ Petition are

that the petitioner claims to be the absolute owner and peaceful

possessor of the land to an extent of Ac.2.24 guntas in Survey No.214

situated at Koduru Village, Pulkal Mandal, Sangareddy District, having

inherited the same and the name of the petitioner is also recorded in the

revenue records and he has been issued TD-cum-e.passbook. It is

submitted that the subject property is situated by the side of the common

public road/ Bandi Daari (cart track) leading from Esojipet Village to

Minpur Village via Koduru Village and the said public road is classified

as Bandi Daari (cart track) in the revenue records/ village maps/ Naksha,

etc., and the width of the Bandi Daari (cart track) is about 8 metres and

the same is being used by the petitioner and his neighbouring land

owners from decades to have access to their lands. It is submitted that

the said track is the only way to reach the petitioner's land. It is

submitted that the 5th respondent, who is his neighbouring land owner,

encroached the said Bandi Daari (cart track) and thus blocked the right

of way and ingress and egress of the petitioner to the subject property.

Therefore, the petitioner has submitted representations dt.08.01.2024,

19.04.2024 and 20.04.2024 for removal of the encroachments, but no

action has been taken by the official respondents and therefore, the

present Writ Petition has been filed.

3. Respondents 3, 4 and 5 have filed their respective counters along

with relevant documents.

4. Learned counsel for the petitioner submitted that under Section

58(1) of the Telangana Panchayat Raj Act, 2018, all public roads in any

village, other than National Highways, State Highways and roads

vesting in Zilla Praja Parishad or Mandal Praja Parishad, shall vest in

the Gram Panchayat together with all pavements, stones and other

materials thereof, all works, materials and other things provided

therefor, all sewers, drains, drainage works, tunnels and culverts,

whether made at the cost of the Gram Panchayat fund or otherwise, in

alongside or under such roads, and all works, materials and things

appertaining thereto and the proviso thereunder provides that the Gram

Panchayat shall take steps to remove encroachments on, and prevent un-

authorized use of, any road, other than a National Highway passing

through the Gram Panchayat. The learned counsel for the petitioner

submitted that since there is a cart track leading from Esojipet Village to

Minpur Village via Koduru Village passing through various survey

numbers of the Village and adjacent to the lands of the petitioner as well

as the 5th respondent and various other lands of the village, the Gram

Panchayat, i.e., the 4th respondent ought to have taken cognizance of the

complaints of the petitioner and ought to have taken action thereon.

5. He further submitted that Section 92 of the Telangana Panchayat

Raj Act provides for removal of encroachments by the Gram Panchayat.

As regards the contention of the 4th respondent that the alleged cart track

is not a public road, the learned counsel for the petitioner has placed

reliance upon the definition of 'public road' under Section 2(34) of the

Telangana Panchayat Raj Act to mean "any street, road, square, Court,

alley, passage and includes the roadway over any public bridge or cause-

way, the footway attached to any such road, public bridge or cause-way,

and the drains attached to any such road, public bridge or cause-way."

He submitted that 'cart way' also falls within the definition of 'public

road'.

6. The learned counsel for the petitioner has drawn the attention of

this Court to the Telangana Land Encroachment Act, 1905 and Section 2

thereof to submit that all public roads and streets vested in local

authority shall, for the purpose of this Act, be deemed to be the property

of the Government.

7. He has also drawn the attention of this Court to Section 24 of the

Andhra Pradesh (Telangana Area) Land Revenue Act, 1317-F to submit

that all public roads, lanes, paths, bridges, etc., are the property of the

Government.

8. The learned counsel for the petitioner therefore submitted that the

cart track leading from Esojipet Village to Minpur Village via Koduru

Village is shown in the village map and therefore, it is a public road and

public officials are required to see that there are no encroachments on

the said road. The learned counsel for the petitioner has placed reliance

upon the judgment of the Andhra Pradesh High Court (as it then was) in

the case of Koganti Venkata Suryanarayana Vs. The State of A.P.

rep. by its Prl. Secretary, Municipal Administration and Urban

Development Department and others in support of his contention that

public roads are to be safeguarded by the authorities.

9. Learned Government Pleader for Revenue has referred to the

averments made by the 3rd respondent in his counter affidavit to submit

that there existed a Bandi Daari (cart track) leading from Esojipet

Village to Minpur Village via Koduru Village and the same is passing

through Survey Nos.212, 213, 214, 254, 260, 316, 315, 313, 312 and

306 and the same was being used by the farmers and neighbouring land

owners to have access to their lands and for taking carts for agricultural

operations. It is submitted that the 5th respondent and other land owners

have blocked the cart track and it is completely under cultivation. It is

further submitted that action is being taken to remove the encroachments

from the cart track after harvesting the paddy crops which existed in the

above survey number lands. Enclosed to the counter affidavit is the

letter addressed by the Mandal Surveyor to the Tahsildar, Pulkal

Mandal, wherein it is confirmed that on field verification with the

village map, it is found that there is a Bandla Bata (cart track) passing

through Survey Nos.212, 213, 214, 254, 260, 315, 312, 313, 316, 306,

but not passing through Survey Nos.299, 262 and 307 and that the

Bandla Bata has been encroached and it is completely under cultivation.

The learned Government Pleader for Revenue therefore submits that

necessary action has to be taken by the authorities for removal of the

encroachments on the cart track.

10. Learned Standing Counsel for the Gram Panchayat, i.e., the 4th

respondent has submitted that the alleged cart track leading from

Esojipet Village to Minpur Village via Koduru Village is not in

existence for the past 40 years and further that the Panchayat Secretary

is not the competent authority for the encroachments in the fields. It is

further submitted that there is a title dispute between the petitioner

herein and the unofficial respondent, i.e., the 5th respondent which is the

genesis for this Writ Petition.

11. The 5th respondent has also filed a counter affidavit stating that

the alleged Bandi Daari which is about 8 metres width is not in public

use for the last 40 years in view of laying of public road adjacent to the

land of the neigbour of the petitioner and Survey No.262, i.e., the road

leading from Taddanpally to Singur. A copy of the Google map is also

filed to demonstrate the same. Thus, according to him, there is no public

road and therefore, Section 58(1) of the Telangana Panchayat Raj Act is

not applicable in this case. Along with the memo dt.06.01.2025, Google

maps of relevant area are also filed by the 5th respondent.

12. Having regard to the rival contentions and the material on record,

this Court finds that admittedly, there was a cart track leading from

Esojipet Village to Minpur Village via Koduru Village and the same is

reflected in the village map. The 3rd respondent has also confirmed the

same and it is also an admitted fact that the petitioner is having land in

Survey No.214 of Koduru Village and the said cart track was passing

alongside the same. It is also an admitted fact that the said cart track is

not in existence now due to encroachments by the neighbouring land

owners.

13. Whether 'cart track' can be called as a 'public road' is an issue

which needs consideration. Under Section 24 of the Andhra Pradesh

(Telangana Area) Land Revenue Act, 1317-F, all public roads, lanes,

paths, bridges, ditches, dikes, rivers, streams, tanks, ponds, canals, lakes,

flowing water and all lands, wherever situated, together with all rights

appertaining thereto are the property of the Government except those

belonging to persons or class legally capable of holding property and to

the extent so far as their such rights are established and those in respect

of which any other order under any law may have been given. The word

'paths' though has not been defined under the Act, its dictionary

meaning is 'a way or track laid down for walking or made by continual

treading.' Therefore, any path which has been laid down either for walk

or for treading of animals, i.e., for carts is also a path and is the property

of the Government. In the Rules under Section 26 of the Andhra

Pradesh Boundaries Act, 1923 laying down the principles in the field

survey demarcation of foot-paths and cart tracks, it is provided that

where a cart track is indicated in any old document or record, the

maximum extent of 10 feet width (3.04 metres) shall be indicated as a

cart track in the survey record and a distinct indication should be made

between a foot-path and cart track. If the cart track passes entirely

through the field of a single owner that owner has to leave the entire cart

track of 10 feet width (3.04 metres). In case it passes between the fields

of two different owners, each owner has to leave 5 feet width (1.5

metres) for purpose of cart track. This itself indicates that the foot-paths

and cart tracks are also recognized as paths for the purpose of public

roads and therefore, it is the bounden duty of the concerned authorities

to safeguard the same and remove the encroachments of such paths. The

4th respondent may not be the authority to protect or remove the

encroachments on cart tracks as the agricultural land would not come

within the jurisdiction of the 4th respondent. The 2nd and 3rd respondents

being revenue authorities are the custodians of all public roads. When

the petitioner and other villagers have given representations to the 2nd

and 3rd respondents against the encroachment of the subject cart track by

the 5th respondent and others, they ought to have taken action against the

same. However, as per the undertaking given by the 3rd respondent in his

counter affidavit filed in the present Writ Petition that the

encroachments would be removed after harvesting of paddy crops, this

Court direct respondents 2 and 3 to take immediate action accordingly

and remove the encroachments and re-establish the subject cart track in

accordance with the rules under Section 26 of Andhra Pradesh

Boundaries Act, 1923.

14. The Writ Petition is accordingly disposed of. No order as to

costs.

15. Pending miscellaneous petitions, if any, in this Writ Petition shall

stand closed.

___________________________ JUSTICE T. MADHAVI DEVI

Date: 09.04.2025

Svv

 
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