Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tatireddy Bala Supriya vs The State Of Telangana
2025 Latest Caselaw 1101 Tel

Citation : 2025 Latest Caselaw 1101 Tel
Judgement Date : 20 January, 2025

Telangana High Court

Tatireddy Bala Supriya vs The State Of Telangana on 20 January, 2025

  THE HONOURABLE SMT JUSTICE T.MADHAVI DEVI

W.P.NOS. 32197, 32206, 32208, 32210, 32211, 32221,
 32320, 32323, 32324, 32326, 32338 and 32905 OF
                       2024

COMMON ORDER:

In all these writ petitions, the petitioners are

challenging the order of rejection of their applications in

respect of granting building permission in respect of land

situated at Grama Kantam of Bachupally village, Kandukur

Mandal, Ranga Reddy District, in view of the resolution

passed by the Bachupally Grama Sabha and also the

Memo No.6442/2017-B1(Pts)-1, dated 25.03.2023 of the

respondent No.2, as illegal, arbitrary and against the

principles of natural justice and to set aside the same and

consequently to direct the respondents No.2 and 3 to

process the applications of the petitioners for granting

building permissions and to pass such other order or

orders in the interest of justice.

2. The learned counsel for the petitioners

submitted that this Court has been disposing of similar

writ petitions by setting aside the impugned orders and

directing the respondents No.2 and 3 to process the

applications filed by the petitioners for the grant of building

permissions in respect of the land situated at Grama

Kantam of Bachupally village, Kandukur Mandal, Ranga

Reddy District, within a period of two months from the date

of receipt of a copy of the order in accordance with law. The

petitioners have sought similar relief in these writ petitions

as well.

3. The learned Government Pleader, on merits of

the case placed reliance upon the decision of the Division

Bench of this Court in W.A.No.704 of 2022, dated

29.10.2022, wherein it has been held that the respondent

No.3 therein i.e., Gram Panchayat has no jurisdiction to

issue the impugned notice therein and that the petitioner

therein was directed to approach the respondent No.3 to

take a decision one way or the other in accordance with

law. Further, he placed reliance upon the decisions of

single judge of this Court in the case of Banne Gandhi and

Others Vs. District Collector, Ranga Reddy District and

Others 1, and supported his proposition that under paras 2

and 3 to BSO 15 of the Andhra Pradesh Board of Revenue

Standing Orders, village site, poramboke land (grama

natham area/grama kantam land) always vests in the

Government and is intended for being allotted as house

sites in future. It is submitted that in W.P.No.14460 of

2021, the learned single judge of this Court has referred to

G.O.Ms.No.187, dated 27.05.2015 under which the

Gramakantam land is deemed to have been vested on

Gram Panchayat in terms of Section 53, unless notification

is issued under Section 58(2) of A.P.Panchayat Raj Act,

divesting the land from Gram Panchayat and vesting the

same on the Government. Thus, according to the learned

Government Pleader, Gramakantam land though is not

vested in Gram Panchayat or in the Government, it is only

the Government which can pass orders in respect of the

said land and the petitioners i.e., individuals cannot claim

right or title over the said land. It is further submitted that

the petitioners have been relying upon the decision of the

1 2007 SCC OnLine AP 136

Division Bench of this Court in the case of Voonna

Bangaraju Vs. Government of Andhra Pradesh 2, for the

proposition that Gramakantam is not a Government land

and that there is no prohibition to undertake transactions

on the said lands, but the said decision is not applicable to

the facts of these cases.

4. Learned counsel for the petitioners, on the

other hand, submitted that this issue has already been

decided by the Division Bench of this Court in the case of

Voonna Bangaraju (cited supra) and further that the writ

petitions are filed against the rejection of the applications

filed by the petitioners for building permissions and

therefore, the petitioners have individual grievances and

therefore, they need not be clubbed with the PIL. He

further submitted that this Court has been directing the

respondents to process the application for grant of building

permission in accordance with law and therefore, there is

no prejudice caused to the revenue by the said orders. It is

submitted that the government has not challenged any of

2 2014 (3) ALD 441

the orders passed by this Court directing the respondents

to process the applications and therefore, the said orders

have remained unchallenged and have become final at this

stage. He further placed reliance upon the decision of the

Division Bench of this Court in the case of Voonna

Bangaraju (cited supra), which has been followed by the

Division Bench of this Court in W.A.No.784 of 2018. Thus,

he prayed that the impugned orders of rejection be set

aside and the respondents be directed to process the

applications of the petitioners and pass appropriate orders

in accordance with law.

5. Having regard to the rival contentions and the

material on record, this Court finds that the decisions

relied upon by the learned single judges in the earlier writ

petitions and as well as the Division Bench of this Court in

W.A.No.784 of 2018 is that of the Division Bench of this

Court in the case of Voonna Bangaraju (cited supra),

wherein it was held that the Gramakantam land is neither

a Government land nor land vested in the Village

Panchayat. It has not been brought out that the said order

has been challenged by the revenue before the Hon'ble

Supreme Court and therefore, it has become final. The

decisions relied upon by the learned government pleader

are both the decisions of the learned single judges and

were passed without considering the judgment of the

Division Bench in the case of Voonna Bangaraju (cited

supra). The decision in the case of Banne Gandhi and

Others (cited supra), is prior to the decision of the Division

Bench in the case of Vonna Bangaraju (cited supra), while

the decision in W.P.No.14460 of 2021 is passed without

considering the said judgment. Further, in the judgment of

the Division Bench of this Court in W.A.No.704 of 2022,

the Hon'ble Division Bench was considering whether that

the High Court can interfere at the stage of issuance of

show cause notice and had directed the petitioner therein

to the forum of respondent No.3 and respondent No.3 was

directed to take a decision in one way or the other in

accordance with law.

6. The Division Bench has further observed that

the learned single judge in the said case had framed the

question for consideration as to the whether the writ

petition filed against the issuance of show cause notice,

should be entertained or not and therefore, the Court need

not enter into the controversy as to whether the subject

land is a Gramakantam land or whether Gramakantam

land does not vest with the Government or the Gram

Panchayat. Therefore, this Court finds that the decision of

the Division Bench in the case of Voonna Bangaraju (cited

supra) has neither been set aside, suspended nor

distinguished by any of the decisions relied upon the

learned government pleader. On the other hand, this Court

has been relying upon the said decision to set aside the

impugned orders and directing the respondents to

reconsider the applications of the petitioners for building

permissions in accordance with law. Therefore, this Court

is inclined to pass similar orders as in W.P.No.30042 of

2023 by setting aside the impugned orders and directs the

respondents No.2 and 3 to process the applications filed by

the petitioners for grant of building permission in respect

of the subject plot situated at Grama Kantam land at

Bachupally village, Kandukur Mandal, Ranga Reddy

District, in accordance with law within a period of two (2)

months from the date of receipt of a copy of this order.

Registry is directed to annex the copies of the order dated

13.08.2024 in W.P.No.30042 of 2023 and also

W.P.No.30331 of 2023, dated 18.07.2024 along with this

order for ready reference.

7. Accordingly, the writ petitions are allowed.

There shall be no order as to costs.

8. Miscellaneous petitions, if any, pending in these

writ petitions, shall stand closed.

____________________________ JUSTICE T.MADHAVI DEVI Date: 20.01.2025 bak

 
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 : MAIMS

 
 
Latestlaws Newsletter