Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jetty Umeshwar Rao vs Directorate General Of Defence Estates
2025 Latest Caselaw 1456 Tel

Citation : 2025 Latest Caselaw 1456 Tel
Judgement Date : 29 January, 2025

Telangana High Court

Jetty Umeshwar Rao vs Directorate General Of Defence Estates on 29 January, 2025

THE HONOURABLE THE ACTING CHIEF JUSTICE SUJOY PAUL
                      AND
     THE HONOURABLE SMT. JUSTICE RENUKA YARA

                    WRIT PETITION (PIL) No.1 of 2025


ORDER (Oral): (Per Hon'ble The Acting Chief Justice)

Sri Ch. Venu Kumar, learned counsel for the petitioner and

Sri B. Narasimha Sharma, learned Additional Solicitor General of

India representing Sri Gadi Praveen Kumar, learned Deputy

Solicitor General of India, for respondent Nos.1 and 2 and Sri

K.R.Koteswera Rao, learned Senior Standing Counsel for

Cantonment, for respondent Nos.3 and 4.

2. Heard on admission.

3. In this Public Interest Litigation, the petitioner has claimed

for the following relief:

"For the reasons stated in the accompanying affidavit, it is therefore prayed, that this Hon'ble Court may be pleased to issue a Writ, Order or Direction, more particularly one in the nature of Writ of Mandums

(i) directing Respondent Nos.1 to 4 to restore the Picket Public Garden situated in GLR.Survey No.487 having extent of 13.6900 Ac to its original place as per GLR Extract by removing the illegal construction works of erection of politicians memorial statue,

(ii) to initiate contempt proceedings against respondent Nos.1 to 4 for violation of the orders of Hon'ble Supreme Court in Special Leave to Appeal (Civil) No. 8519/2006 in Union of India vs. State of Gujarat & others,

(iii) to initiate disciplinary proceedings against the respondent Nos.1 to 4 for misuse of Cantonment Public Funds and

pass such other order or orders as this Hon'ble Court may deem fit and proper in the circumstances of the case and in the interest of justice."

4. The petitioner claiming himself to be a social worker and

public spirited person has filed the present Public Interest

Litigation. To support his contention that he is a social worker,

reliance is placed on the certificate dated 25.01.2004 and award of

appreciation dated 26.01.2007 issued by the Government of

Andhra Pradesh in relation to blood donation camps.

5. Learned counsel for the petitioner submits that the erection

of statue of political leader in the Picket Public Garden is against

the interest of public. He submits that Article 51-A (g) of the

Constitution provides as under:

"Article 51A. Fundamental Duties:

(a) to (f)...

(g) to protect and improve the natural environment including forests, lakes, rivers and wild life, and to have compassion for living creatures;"

6. Learned counsel for the petitioner further submits that as

per the aforesaid Fundamental Duty, the petitioner has filed this

petition to protect the environment. Article 48A is referred to

bolster the submission that it is obligatory on the part of the

Government to protect and improve the environment, whereas by

erection of statue they are destroying the greenery and

environment.

7. The next contention of the learned counsel for the petitioner

is based on Sections 62 and 64 of the Cantonments Act, 2006. It

is submitted that Section 62 deals with Duties of the Board,

whereas Section 64 deals with Discretionary functions of the

Board. A conjoint reading of the said Sections makes it clear that

there exists no enabling provision for erection of statues in the

Public Gardens. Learned counsel for the petitioner highlighted

about the condition of the Garden by placing reliance on the

newspaper article which was published on 03.08.2006 (Annexure

P-8). Thus, the petitioner/social worker is entitled to raise present

grievance.

8. Last submission of the learned counsel for the petitioner is

based on the order of the Supreme Court in the case of Union of

India v. State of Gujarat 1. By placing heavy reliance on the

record of proceedings/interim order dated 18.01.2013 in Union of

India (supra), learned counsel for the petitioner submits that until

Special Leave to Appeal (Civil) No.8519/2006.

further orders, the Supreme Court directed that status quo which

is obtaining as on that date was to be maintained with regard to

the statues. Reference is also made to the final judgment of the

Supreme Court in the aforesaid case to submit that in view of the

final judgment, particularly paragraph Nos.5 and 6 of the said

judgment, all the High Courts are under obligation to consider

this aspect and the interim protection granted by the Supreme

Court was continued. In the event of any breach, it was open for

the High Courts to exercise its jurisdiction. In the light of this

argument, the action of the respondents of erection of statue in

the Picket Public Garden is against the public interest and the

said action may be held as illegal.

9. Sounding a contra note, Sri B. Narasimha Sharma, learned

Additional Solicitor General of India, submits that present Public

Interest Litigation does not disclose as to what are the social

activities carried on by the petitioner. The certificate and award of

appreciation on which reliance is placed are relating to blood

donation camps and has nothing to do with environment. The

recent Division Bench judgment of this Court in the case of

Vankadavath Hanma Nayak v. The State of Telangana 2, was

referred to submit that the petitioner is not a social worker or a

W.P.(PIL) No.29108 of 2023, decided on 19.08.2023.

public spirited person. Merely doing yoga in the Picket Public

Garden does not make him a social worker. Heavy reliance is

placed on paragraph No.24 of the judgment in the case of

Vankadavath Hanma Nayak (supra).

10. Learned Additional Solicitor General of India by producing

photographs of the Garden where the statue is erected submits

that it is a statue of Former Prime Minister of India and Bharat

Ratna, whose centenary functions are going on in the entire year,

as such, the statue is erected and its inauguration is due. The

same is erected at the end of the large green garden. It is not

creating any hindrance to the people, who are doing yoga or

walking. Thus, no element of Public Interest Litigation is there in

this petition.

11. It is further contended that the order of the Supreme Court

in Union of India (supra) relates to illegal constructions of

religious nature on the roads, parks, public places, etc,. Thus, the

said order cannot be made applicable in the present case.

12. The parties confined their arguments to the extent indicated

above.

13. We have bestowed our anxious consideration to the rival

contentions and perused the records.

Findings:-

14. This Court in the case of Vankadavath Hanma Nayak

(supra) at paragraph No.24 opined as under:

"24. From perusal of paragraph Nos.2 and 3, referred to supra, it is clear that petitioner has only stated that he is resident of the village and is a social worker and working for upliftment of downtrodden and is protecting innocent people and the Government lands from land grabbers. However, no such details of activities have neither been averred nor any documents have been filed in support of such an averment."

15. In the light of above findings, if the antecedents of the

petitioner are examined, it will be clear like noonday that only

work highlighted by him is relating to blood donation. Thus, in

the light of the order passed by this Court in the case of

Vankadavath Hanma Nayak (supra), it cannot be said that the

petitioner is public spirited person for the purpose of raising the

present grievance.

16. So far, Sections 62 and 64 of the Cantonments Act, 2006 are

concerned, it prescribes different functions and duties of the

Board. The petitioner could not point out any provision of the

Cantonments Act, which has been breached by erection of statue.

Thus, the Cantonments Act is of no assistance to the petitioner.

17. The photographs relied upon by the learned Additional

Solicitor General of India makes it crystal clear that in huge green

garden a statue is erected at end and pathway or greenery or

walking area are not at all disturbed. Thus, on merits, we find no

justification to interfere.

18. So far, the order of the Supreme Court is concerned, a

minute reading of interim order dated 18.01.2013 shows that the

ad interim protection was confined to and was in relation to

triangle island of Kanyakumari, where a statue was sought to be

erected, the last line of this interim order shows that the SLP was

directed to be listed after four weeks. Thereafter, final judgment

dated 31.01.2018 was passed. A minute reading of final judgment

shows that the directions are mainly issued to prevent

unauthorized construction of Temples, Churches, Mosques or

Gurudwaras on streets, pathways, gardens and other public

places etc. The ad interim protection dated 18.01.2013 on which

heavy reliance is placed is not order in rem and was in relation to

a particular statue situated in a particular area. Even assuming

that the said order is continued, the same is confined to that area

only. In the final judgment, there is no specific direction for

erection of statues in garden.

19. In view of the aforesaid discussion, we find no reason to

entertain the present Public Interest Litigation. The petition sans

substance and the same is dismissed. There shall be no order as

to costs. Miscellaneous applications, if any, pending shall stand

closed.

___________________ SUJOY PAUL, ACJ

___________________ RENUKA YARA, J Date: 29.01.2025 GVR

 
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