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

The Fishermen Cooperative Society vs The State Of Telangana
2025 Latest Caselaw 54 Tel

Citation : 2025 Latest Caselaw 54 Tel
Judgement Date : 2 May, 2025

Telangana High Court

The Fishermen Cooperative Society vs The State Of Telangana on 2 May, 2025

     THE HONOURABLE SMT. JUSTICE T. MADHAVI DEVI


                 WRIT PETITION NO.6035 OF 2021,

                WRIT PETITION NO.10852 OF 2023,

                 WRIT PETITION NO.8247 OF 2025
                                 AND
                 WRIT PETITION NO.12409 OF 2025


                           COMMON ORDER

W.P.No.6035 of 2021

W.P.No.6035 of 2021 was filed challenging the proceedings

No.1235/E2/2018 dt.29.03.2019 as illegal, arbitrary and violative of

principles of natural justice.

2. Brief facts leading to the filing of W.P.No.6035 of 2021 are that

the petitioner is the Fishermen Cooperative Society of Pillalamarri

Village, Suryapet Mandal and District and all its members are fishermen

by profession and are eking out their livelihood by conducting fishing

operations. The society is having two tanks under its operation, i.e.,

Shobha Samudram and Kethavani tank. The fishermen of Pillalamarri

Village therefore approached the 3rd respondent for registration of the

society under Section 8 of the Telangana Cooperative Societies Act, W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

1964 (for brevity, 'the Act of 1964') and the same was registered vide

Registration No.01/QFC/2018 dt.09.04.2018 and a certificate of

registration was also issued by the 3rd respondent. Thereafter, the

petitioner society paid lease amount of Rs.26,980/- for the Fasli year

2018 to the Fisheries Department on 18.04.2018 in respect of the two

tanks and also deposited the fish seed in the two tanks with their own

expenses and the authorities also issued fish seed certification and

stocking certificate. The members of the petitioner society have

therefore been requesting the authorities to permit the petitioner society

to pay the lease amount and also to grant permission for conducting

fishing operations in respect of the said two tanks and the society passed

resolutions and submitted representations. However, when there was no

decision taken by the respondent authorities, the petitioner filed

W.P.No.21679 of 2020 and this Court has disposed of the said Writ

Petition on 07.12.2020 directing the 3rd respondent to consider the

representations of the petitioner society and to take action in accordance

with law within a period of four weeks from the date of receipt of a copy

of the said order. In the meantime, the 4th respondent society filed a

petition under Section 77 of the Act of 1964 before the 2nd respondent to W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

revise the certificate of registration granted in favour of the petitioner

society on the following grounds:-

(1) "Pillalamarri village is in the limits of Suryapet fisheries cooperative society.

(2) From the formation of Suryapet fisheries cooperative society fishing activities are going on in Pallalamarri village. (3) There are six members from Pillalamarri village. (4) The Cooperative Act provisions were not followed for the formation of Pillalamarri village cooperative society and the present Suryapeta cooperative society has been formed.

(5) This society has been formed by violating the acts.

The 2nd respondent observed as under:-

1. "Fisheries Cooperative society, suryapet has been formed as per the provisions of the 1952 on 17.09.1958 under registration No.297/T/H.

2. In by-law it is mentioned as Suryapet taluk.

3. It is came to know that as per CF-106 suryapet cooperative society ramagudem and pillamarri village ponds are under lease.

4. The by-law of suryapet cooperative society has been made as per the 1952 Act, and no changes were made to the same after the enforcement of Amendment 1964 cooperative act. It is noticed that no officer has taken steps to rectify By-law, N-Block.

5. Present the membership details of suryapet cooperative society Suryapet - 183, Pillamarri - 06, Rayanagudem - 52.

W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

6. It is noticed the above said issues are pending before court, human rights.

7. The persons earlier worked one district officer gave reply to Rti letter stating that the pillalamarri village is in the suryapet limits."

Thus observing, the 2nd respondent, vide the impugned orders

dt.29.03.2019, has informed the petitioner society that the petitioner

society is within the limits of Suryapet Fisheries Co-operative Society as

there are 6 members of that village in the society and that it was

separated from the Suryapet Co-operative Society without following the

rules. Therefore, the District Fisheries Officer, Suryapet was directed to

form the Pillalamarri Co-operative Society as per the provisions of the

Act of 1964 within a period of 45 days as this society has been

constituted without bifurcating the earlier parent society namely

Suryapet Fishermen Cooperative Society, i.e., the 4th respondent herein.

3. Challenging the revision order dt.29.03.2019, the present Writ

Petition has been filed stating that the 3rd respondent is the authority

who has registered the petitioner society after following due procedure

and issued registration certificate on 09.04.2018 and the petitioner

society has been functioning ever since and has been conducting fishing W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

operations in the subject tanks and respondents 2 and 3 are well aware

about the existence and activities of the society. It was stated that

Pillalamarri Village is a free village and the petitioner society is an

independent society and therefore, the need for bifurcation of the society

from the 4th respondent society does not arise. It is submitted that in

W.P.No.6725 of 2018 earlier filed by the Chief Promoter of the

petitioner society, a counter has been filed by the Fisheries Department

stating that Pillalamarri Village and its water sources namely Shobha

Samudram tank are not included in the area of operation of any other

fishermen society and that it is a free village and therefore, Pillalamarri

Village is a free village and the subject tanks are not in the area of

operation of any other society and therefore, the question of bifurcation

for formation of a new society may not arise. Thus submitting,

W.P.No.6035 of 2021 has been filed. Along with this Writ Petition, a

copy of the counter affidavit filed by the Fisheries Department in

W.P.No.6725 of 2018 is also filed.

4. Learned counsel for the petitioner has also placed reliance upon

the letter issued by the District Fisheries Officer to the Commissioner of

Fisheries, dt.21.12.2017 stating that about 70 fishermen of Pillalamarri W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

Village have submitted a representation for organisation and registration

of Fishermen Cooperative Society at Pillalamarri Village of Suryapet

District and that as seen from the records, the village and water source

of the village are not included in any Fishermen Cooperative Society in

the District and therefore, it is a free village not covered under the area

of operation of any society and that there are two departmental

tanks/I.B. tanks namely Shobha Samudram and Kethovoni Cheruvu and

a GP tank with an extent of 215 acres / 86.07 hectares water spread area

and the representation seeking to organise a society in Pillalamarri

Village has been forwarded to the concerned FDO to explore

possibilities for the organisation of the proposed society at Pillalamarri

and to submit a feasibility report in the matter for taking further course

of action and in compliance therewith, the FDO, Suryapet has submitted

a detailed viability and feasibility report in the matter and the skill test in

pursuance of G.O.Ms.No.74, AH DD & Fisheries (Fish-II) Dept.,

dt.21.10.2011 has been conducted in the presence of the Three Man

Committee constituted in the Government Orders for identification of

genuine and skilled fishermen and out of 70 applicants, 40 persons

attended the skill test conducted on 08.11.2017 and 35 persons were

identified as genuine fishermen having the fishing skills and therefore, W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

the registration of Pillalamarri Fishermen Cooperative Society was

recommended. He has also referred to the order dt.07.12.2020 of this

Court in W.P.No.21679 of 2020 filed by the petitioner society, wherein

the 3rd respondent therein was directed to consider the representations of

the petitioner society and take action in accordance with law within a

period of four weeks from the date of receipt of a copy of the order.

5. It is noticed that the former President of the Fishermen

Cooperative Society, Suryapet had submitted a revision petition under

Section 77 of the Act of 1964 dt.16.10.2018 in respect of which, a notice

dt.25.02.2019 was issued and the report of the Fishermen Cooperative

Society, Pillalamarri, Suryapet District dt.25.03.2019 was also

considered and the Registrar of Cooperative Societies had observed that

Pillalamarri Fisheries Cooperative Society was formed without

considering the present situation and therefore, the District Fisheries

Officer, Suryapet was directed to form the Pillalamarri Fisheries

Cooperative Society as per the provisions of the Act of 1964 and that the

process shall be finished within a period of 45 days from the date of the

order and submit the proposals and Suryapet Working Committee was

directed to cooperate as per the rules of the cooperative society. In the W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

impugned order, it was observed that Pillalamarri Village is in the limits

of Suryapet Fisheries Cooperative Society and that there are six

members from that village who are members of the Suryapet Fisheries

Cooperative Society and therefore, the society water bodies are part of

Suryapet Fisheries Cooperative Society and the bifurcation has to be in

accordance with the provisions of the Act of 1964.

6. Learned Senior Counsel appearing for the petitioner society

submitted that the registration of the society was done by the Registrar

of the Cooperative Societies and therefore, he cannot also be the

revising authority. The revision ought to have been done by the

Government and not by the Registrar himself and therefore, the revision

order itself is not maintainable. In support of his contentions that the

certificate of registration dt.09.04.2018 issued by the District Fisheries

Officer/Ex-Officio Deputy Rgistrar of Fishermen Co-operative

Societies, Suryapet is under the delegated power of the Registrar and

therefore, it has to be considered as issued by the Registrar, he placed

reliance upon the decision of the Delhi High Court in the case of Alok

Kalia Vs. Charu Agrawal1.

FAO (OS) 48/2023, CM APPL. 18126/2023 dt.27.09.2024 W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

7. As regards the contention that Pillalamarri Village is a free village

and therefore, no bifurcation of the society from Suryapet Fisheries

Cooperative Society is required, he placed reliance upon the counter

affidavits filed by the DFO in W.P.No.41947 of 2017 and W.P.No.6725

of 2018. It is submitted that the DFO, after following the due process of

law as per G.O.Ms.No.6 dt.24.03.2016, has formed the petitioner society

and therefore, the impugned order is not sustainable. He submitted that

the society was registered by the Commissioner of Fisheries/Ex-officio

Registrar and therefore, he lacks jurisdiction to revise his own order

though such a power is exercised under delegated powers of the

Government under Section 3 of the Act of 1964 by the Sub-Registrar-

cum-DFO on the principles of agency. He placed reliance upon the the

decision of the Delhi High Court in the case of Alok Kalia Vs. Charu

Agrawal (1 supra). He further submitted that the power may not be

exercised under Section 77 in the event of an appeal remedy available

under Section 76(1) of the Act of 1964 and therefore, the 4th respondent

ought to have filed an appeal under Section 76(1) of the Act of 1964.

8. Thirdly, it is submitted that any decree or order passed without

jurisdiction is a nullity and that invalidity could be set up whenever and W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

wherever it is sought to be enforced or relied upon. In support of his

contention, he placed reliance upon the judgment of the Hon'ble

Supreme Court in the case of Kiran Singh Vs. Chaman Paswan 2. It is

further submitted that the Fishermen Cooperative Society, Suryapet has

deliberately not filed the certificate of incorporation and filed copy of

only their bye-laws reflecting Suryapet Taluk consisting of 18 villages

under its area of operation and Pillalamarri was shown as part village

and therefore, the order passed by the Ex-officio Registrar is not

sustainable.

9. The 3rd respondent, the District Fisheries Officer, has filed a

counter affidavit stating that there are no details of the villages under its

operation mentioned in the bye-laws of the Fishermen Cooperative

Society, Suryapet and the mention was only Suryapet Taluk and on the

basis of the same, the 3rd respondent has declared Pillalamarri as a free

village and sent proposals to the 2nd respondent for formation of a new

society at Pillalamarri Village and accordingly, the 2nd respondent

permitted formation of the society consisting of Pillalamarri fishermen.

It is further submitted that Fishermen Cooperative Society, Suryapet was

1954 AIR Supreme Court 340 W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

formed in the year 1958 and Suryapet Taluk was the area of operation as

mentioned in the bye-laws and 6 members from Pillalamarri were also

part of the society as per the records of the society and therefore, the

tanks/water bodies in Pillalamarri Village are also part of Fishermen

Cooperative Society, Suryapet and hence, the revision petition filed by

the 5th respondent society has been allowed.

10. Learned Government Pleader for Fisheries reiterated above

submissions.

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

this Court finds that the registration of the petitioner society vide

proceedings dt.09.04.2018 is after following due procedure, i.e., after

obtaining viability report and also after conducting the skill test. The

certificate of registration is issued by the District Fisheries Officer/Ex-

Officio Deputy Registrar of Fishermen Co-operative Societies,

Suryapet. Section 6 of the Act of 1964 provides for the procedure for

registration of a Co-operative Society and Section 8 provides that the

Registrar shall issue a certificate of registration signed and sealed by

him. In this case, it appears that the Deputy Registrar of Fishermen Co-

operative Societies has issued the certificate of registration under W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

delegated powers. Therefore, the certificate has to be deemed to have

been issued by the Registrar of Co-operative Societies only. In the case

of Alok Kalia Vs. Charu Agrawal (1 supra), the Division Bench of

Delhi High Court has considered its earlier decision in the case of Rajul

Gupta Vs. Pratap Singh and another 3, wherein it was observed thus:

"22. As an ordinary rule, delegation of powers or functions by an authority or a person to another authority does not imply that the said principal authority is completely denuded of its power. This is so, because the delegate in exercise of the delegated powers acts as a principal. Thus, while the delegate can exercise the power, the principal too can exercise the same power unless there is any specific statutory provision which bars the same. The Supreme Court in the case of Godawari S. Parulekar v. State of Maharashtra, AIR 1966 SC 1404 also expressed a similar view and cited the following passage, from Huth v. Clarke: 25 Q.B.D. 391, with approval:--

"Delegation, as the word is generally used, does not imply a parting with powers by the person who grants the delegation, but points rather to the conferring of an authority to do things which otherwise that person would have to do himself." "

Therefore, even though the certificate of registration is issued by the

Deputy Registrar of Fishermen Co-operative Societies, Suryapet

(2013:DHC:6070-DB) W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

dt.09.04.2018, it has to be held to have been issued by the Registrar

only.

12. The next question to be considered is whether the registration

certificate can be challenged under Section 76 of the Act of 1964. This

Court finds that only the procedure to be followed under Section 6 of the

Act of 1964 is appealable under Section 76 of the Act of 1964. Section 8

is not provided as appealable under Section 76 of the Act of 1964.

Therefore, the only option available to an aggrieved party by the

certificate of registration, is to file a Revision before the Government.

Section 77 of the Act of 1964 reads as under:-

"77. (1) The Registrar may of his own motion or on application made to him, call for and examine the record of any other subordinate to him and the Government may of their own motion or on application made to them, call for and examine the record of the Registrar, in respect of any proceeding not being a proceeding in respect of which an appeal to the Tribunal is provided by sub section(1) of section 76 to satisfy himself or themselves as to the regularity of such proceeding, or the correctness, legality or propriety of any decision passed or order made therein; and, if, in any case, it appears to the Registrar or the Government that any such decision or order should be modified, annulled, reversed or remitted for reconsideration, he or they may pass orders accordingly:

W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

Provided that every application to the Registrar or the Government for the exercise of the powers under this section shall be preferred within ninety days from the date on which the proceeding, decision or order to which the application relates was communicated to the applicant.

(2) No order prejudicial to any person shall be passed under sub-section (1) unless such person has been given an opportunity of making his representation.

(3) The Registrar or the Government, as the case may be, may suspend the decision or order pending the exercise of his or their power under sub-section (1) in respect thereof.

(4) The Registrar or the Government may award costs in proceedings under this section to be paid either out of the funds of the society or by such party to the application for revision as the Registrar or the Government may deem fit.

Explanation:- For the purposes of this section, the expression 'Registrar' means the Registrar of Co-operative Societies for the State appointed as such under sub-section (1) of section 3."

It goes to show that power of revision is vested both with the Registrar

as well as the Government to exercise the power either suo motu or on

an application; and the Registrar may call for and examine the record of

any officer subordinate to him and the Government may call for and

examine the record of the Registrar. In this case, the order of revision

dt.29.03.2019 has been passed by the Ex-Officio Registrar of Co-

W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

operative Society/Fisheries Commissioner, Government of Telangana.

Therefore, the very same authority who has issued the certificate of

registration has passed the order of revision which clearly is not

maintainable. The Hon'ble Supreme Court in the case of Kiran Singh

Vs. Chaman Paswan (2 supra) has held as under:

"6. The answer to these contentions must depend on what the position in law is when a Court entertain a suit or an appeal over which it has no jurisdiction and what the effect of Section 11 of the Suit Valuation Act is on that position. It is a fundamental principle well-established that a decree passed by a Court without jurisdiction is a nullity and that its invalidity could be set up whenever and wherever it is sought to be enforced or relied upon, even at the stage of execution and even in collateral proceedings. A defect of jurisdiction, whether it is pecuniary or territorial or whether, it is in respect of the subject-matter of the action, strikes at the very authority of the Court to pose any decree, and such a defect cannot be cured even by consent of parties. If the question now under consideration fell to be determined only on the application of general principles governing the matter, there can be no doubt that the District Court of Monghyr was coram non judice, and that its judgment and decree would be nullities. The question is what is the effect of Section 1 of the Suits Valucation Act on this position."

Therefore, the question of jurisdiction can be raised before this Court,

even if it was not raised before the Registrar while he was passing the

order under Section 77 of the Act of 1964.

W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

13. Further, even on merits, this Court finds that the stand of the

Department from the beginning was that Pillalamarri is a free village

and the basis for such a stand has been that while issuing the certificate

of registration to Fishermen Cooperative Society, Suryapet, the names

of the water bodies or the villages of the water bodies have not been

mentioned therein. Though it is a fact that 6 villagers from Pillalamarri

were also members of Fishermen Cooperative Society, Suryapet, it is

not in dispute that the requests of the other villagers from Pillalamarri

have never been considered for membership in Fishermen Cooperative

Society, Suryapet. Since the stand of the Department all along was that

Pillalamarri village is a free village, but it has changed its stand

subsequently, this Court is of the opinion that unless it is specifically

mentioned in the bye-laws of the certificate of registration, it cannot be

held to be part of Suryapet Fishermen Cooperative Society. The learned

counsel for the 5th respondent has relied upon the Audit report of the 5th

respondent society for the Assessment Year 2008-09, wherein the area

of operation of the society is mentioned as Suryapet, Rayanigudem and

Pillalamarri. Even if the same were to be taken into consideration, it

cannot be said that Pillalamarri was part of Suryapet. Therefore, there W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

was no requirement for bifurcation of the Fishermen Cooperative

Society, Suryapet to form a separate society, i.e., Fishermen Cooperative

Society of Pillalamarri. In view thereof, the revision order dt.29.03.2019

is set aside and the petitioner society shall be considered to be in

existence from the date of its registration, i.e., 09.04.2018.

14. W.P.No.6035 of 2021 is accordingly allowed.

15. W.P.No.10852 of 2023 has been filed by the Fishermen Co-

operative Society, Suryapet and others challenging the proceedings of

the District Fisheries Officer/Ex-Officio Deputy Registrar of

Cooperative Societies (Fisheries), Suryapet dt.19.12.2022 registering the

amendment to the Bye-law No.1 (area of operation) of Fishermen

Cooperative Society, Suryapet under Section 16(5) of the Act of 1964

without following the procedure as contemplated under Section 15-A of

the Act of 1964, as illegal, arbitrary and contrary to law.

16. This Court finds that pursuant to the revision order dt.29.03.2019

holding that Pillalamarri Fishermen Cooperative Society was formed

without deleting Pillalamarri village from the Fishermen Cooperative W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

Society, Suryapet and without following the procedure under the Act of

1964 which is the subject matter of W.P.No.6035 of 2021, the District

Fisheries Officer, Suryapet has passed the order under Section 16(5) of

the Act of 1964 amending the Bye-law No.1 of the society and reducing

the area of operation of Suryapet, Rayanigudem and Pillalamarri

Villages by deleting Pillalamarri Village from its area of operation.

Challenging the same, W.P.No.10852 of 2023 has been filed.

17. While the learned counsel for the petitioners has reiterated the

submissions made in the writ affidavit, respondents 4 to 37 have filed

their counter affidavit stating that Pillalamarri Village is a free village

and did not require bifurcation. However, pursuant to the revision order

dt.29.03.2029 under Section 77 of the Act of 1964, the amendment of

Bye-law has been made. The learned counsel for the unofficial

respondents further submitted that there is a provision of appeal under

Section 76 of the Act of 1964 to the Tribunal against the order passed

under Section 16 and therefore, the Writ Petition is not maintainable.

Further, in the counter affidavit filed by the 3rd respondent, i.e., the

District Fisheries Officer also supported the contentions raised by the

unofficial respondents.

W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

18. Having regard to the fact that W.P.No.6035 of 2021 has been

allowed, this Court is of the opinion that the consequential amendment

of Bye-law pursuant to the revision order dt.29.03.2019 is not necessary

and even otherwise, the amendment under Section 16(5) is appealable to

the Tribunal under Section 76 of the Act of 1964. Therefore,

W.P.No.10852 of 2023 is dismissed with liberty to the writ petitioners

to challenge the impugned proceedings dt.19.12.2022 under Section 16

of the Telangana Cooperative Societies Act, 1964, if required.

19. W.P.No.8247 of 2025 is filed by the Fishermen Cooperative

Society, Suryapet seeking a Writ of Mandamus declaring the letter

dt.12.03.2025 issued by the 4th respondent issuing leasehold rights for

conducting fishing operations in respect of Shobha Samudram tank

situated at Pillalamarri, Suryapet in favour of the 5th respondent, which,

according to them, is a non-existing entity under law and as arbitrary,

illegal and unconstitutional and consequently to set aside the same and

to direct the 4th respondent to issue lease hold rights to the petitioner in

respect of Shobha Samudram tank situated at Pillalamarri, Suryapet and

to pass such other order or orders.

W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

20. This Court, vide interim orders dt.18.03.2025 in I.A.No.1 of 2025,

has directed the parties to maintain status quo as on the date of the order

and that the petitioner as well as the 5th respondent shall not have any

fishing rights over the subject water body till the next date of hearing

and the interim order has been extended from time to time.

21. In view of the allowing of W.P.No.6035 of 2021 and that the

Fishermen Cooperative Society, Pillalamarri is to be considered to be in

existence from the date of its registration, the interim order stands

vacated and the Writ Petition is liable to be dismissed.

22. W.P.No.8247 of 2025 is accordingly dismissed.

23. W.P.No.12409 of 2025 is filed by Fishermen Cooperative

Society, Suryapet to consider their representations dt.11.04.2025 and

15.04.2025 for grant of leasehold rights for conducting fishing

operations in respect of Shobha Samudram tank in favour of Fishermen

Cooperative Society, Suryapet.

W.P.Nos.6035 of 2021, 10852 of 2023, 8247 of 2025 and 12409 of 2025

24. In view of the finding of this Court in W.P.No.6035 of 2021, this

Writ Petition is also not maintainable. W.P.No.12409 of 2025 is

accordingly dismissed.

25. In the result,--

   (i)       W.P.No.6035 of 2021 is allowed.


   (ii)      W.P.No.10852 of 2023 is dismissed with liberty.


   (iii)     W.P.No.8247 of 2025 is dismissed


   (iv)      W.P.No.12409 of 2025 is dismissed.


   (v)       There shall be no order as to costs in all these Writ Petitions.


   (vi)      Pending miscellaneous petitions, if any, in all the Writ

Petitions including I.A.Nos.2 and 3 of 2025 in W.P.No.8247

of 2025 shall stand closed.




                                            ___________________________
                                            JUSTICE T. MADHAVI DEVI
Date:       02.05.2025
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 : MAIMS

 
 
Latestlaws Newsletter