Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yandapalli Satyanarayana vs The Union Of India
2026 Latest Caselaw 422 Tel

Citation : 2026 Latest Caselaw 422 Tel
Judgement Date : 7 April, 2026

[Cites 15, Cited by 0]

Telangana High Court

Yandapalli Satyanarayana vs The Union Of India on 7 April, 2026

Author: Nagesh Bheemapaka
Bench: Nagesh Bheemapaka
IN THE HIGH COURT OF JUDICATURE FOR THE STATE OF
                    TELANGANA
     HON'BLE SRI JUSTICE NAGESH BHEEMAPAKA

             WRIT PETITION No. 20308 OF 2024

                            07.04.2026
Between:

Yandapalli Satyanarayana & others
                                                    ..... Petitioners
And

The Union of India,
Ministry of Road Transport & Highways,
New Delhi & others.
                                                  ..... Respondents

O R D E R:

Petitioners contend that they are the absolute

owners of lands situated in Regulachalaka Village,

Raghunadhapalem Mandal, Khammam District, more

particularly: (1) Yandapalli Satyanarayana, S/o. Venkaiah,

owning lands in Sy. Nos (86 / A) / 2 88/Α/11/1, 89/Ε, 91 / A

(92 / A) / 3 (92 / A) / 4 93/U, 95/A/1, 95/A/2, (95 / A) / 3

98/A/1 and 99/A/2; (2) Mareddy Sudharani, W/o Veeraiah,

owning lands in Sy. Nos. (18 / A) / 1 89 / A 01/E, 92/A/1,

92/A/2, (6 / A) / 4 97/E, 100/E, 101 / U 103/A/3, 103/A/1

and 103/A/3; and (3) Koti Swathi, W/o Ramesh, owning lands

in Sy. Nos. 18/A/4/1, 21/A/2. 92 / A 96/A/A5, 97/A, 97 / A

(9 / A) / 1 (100 / A) / 1 101/E, 101 /U, 103/A/4 and 105/A,

and that all the said lands contain black granite in huge

quantity and the Petitioners hold valid mining licenses as

evidenced by Ex.- P17.

1.1. Petitioners contend that they approached this Court

seeking issuance of a writ of mandamus declaring the impugned

Greenfield Highway NH-163G alignment covered by Gazette

(Extraordinary) Notification No. S.O. 4407(E) dated 21.09.2022

issued under Section 3A(1) of the National Highways Act, 1956

and the consequential Notification No. S.O. 3928 dated

04.09.2023 issued under Section 3D(1) of the said Act in the

stretch from Kim 203.8 to Km 220.48 as mala fide, illegal and

violative of the National Highways Act. 1956, Environmental

Impact Assessment Guidelines, Guidelines on Land Acquisition

for National Highways, Article 300A, principles of natural

justice and Article 14 of the Constitution of India, and for

consequential relief of restraining the respondents from

proceeding further.

1.2. Petitioners further contend that as per the letter of

NHAI Project Implementation Unit-I, Khammam dated

08.02.2024, the impugned Nagpur-Vijayawada NH-163G

Greenfield Highway alignment was approved by NHAI oft

03.01.2019 and by the Land Acquisition Committee on

20.08.2020, and thereafter successive notifications under

Section 3A(1) of the Act were issued, culminating in Notification

No. S.O. 4407(E) dated 21.09.2022 and Notification under

Section 3D dated 04.09.2023 covering a stretch of 16.6 km.

1.3. Petitioners also contend that they have been

subjected to continuous uncertainty and mental agony from the

year 2019 onwards on account of repeated notifications, and

that though Section 3A(1) notifications lapse after one year, the

Respondents have been reissuing notifications without

justification, without taking into account changes on ground

and concerns of stakeholders, and without repeating the entire

process of survey and public consultation, thereby tendering the

exercise arbitrary and contrary to the scheme of the Act.

1.4. Petitioners further contend that the District

Collector, Khammam, by letter dated 17.05 2022 addressed to

the 4th Respondent through the Chief Secretary, Government of

Telangana, specifically pointed out that the impugned alignment

was finalized without consultation with Khammam Municipality,

Roads and Buildings Department and Gram Panchayats, and

further highlighted that the State Government had paid Rs.1

Crore per acre in 2018 for construction of the new Collectorate,

thereby indicating that the cost of acquisition for the impugned

alignment would be exorbitantly high. The District Collector in

the said letter further stated that the State Government had

planned a ring road for Khammam and had released Rs.200

crores for land acquisition, and that the entire Khammam city

falls within 15 km aerial distance from the project boundary,

affecting nearly 5 lakh population, and further pointed out that

the area had already become urbanized due to construction of

the new Collectorate near V. Venkatayapalem and the proposed

ring road, resulting in potential loss of commercial house plots.

1.5. Petitioners contend that the Member of Parliament,

Lok Sabha, Khammam, namely Nama Nageswara Rao,

addressed a letter to the Union Minister for Road Transport and

Highways requesting shifting of the alignment by at least five

kilometers in view of the State Government master plans and

urbanization, and that two Rajya Sabha Members also

addressed similar letters seeking change of alignment. Several

land losers similarly situated have approached this Court in

W.P. Nos. 3921 of 2023, 20359 of 2023, 9109 of 2024 and

14632 of 2024 and obtained interim orders. Petitioners also

contend that the impugned Gazette Notification issued under

Section 3A(1) is in clear violation of Section 3A(2) of the Act,

inasmuch as only vague and misleading particulars of lands

were furnished, thereby depriving affected persons of the

opportunity to file meaningful objections, and further that

publication was made in newspapers such as Hans India and

Mana Telangana which have limited circulation, with the intent

of avoiding public notice.

1.6. Petitioners contend that the impugned notifications

are in derogation of the Manual of Guidelines on Land

Acquisition for National Highways under the Act, particularly

with regard to assessment of cost of acquisition, which

mandates indicative assessment of land acquisition cost based

on collector rates before issuance of Section 3D notification and

requires alignment changes if costs are prohibitively high.

Petitioners also contend that Respondents have violated the said

Manual with respect to segmentation of the project, which

mandates issuance of composite notifications within one

jurisdiction, whereas the Respondents have intentionally

bifurcated the project into stretches of less than 30 km to

circumvent legal requirements and have failed to consult the

District Collector regarding cost implications, despite the

Collector's letter dated 17.05.2022.

1.7. Petitioners further contend that the impugned

alignment is contrary to the Manual with regard to width of the

project, inasmuch as the impugned Greenfield Highway has a

width of 45 meters near V. Venkatayapalem, whereas the

Manual prescribes a minimum right of way of 60 meters for a

4/6/8 lane highway and 90 meters for an expressway, and

therefore the project is illegal and contrary to prescribed norms.

Petitioners also contend that the Manual envisages acquisition

of 60 to 70 meters right of way for Greenfield highways to cater

to long-term traffic requirements of 30 to 40 years and for

expansion up to 8 lanes with service roads, which has not been

followed in the present case.

1.8. Petitioners further contend that impugned

alignment violates the Manual with respect to route selection,

which requires adoption of a crow-flight route with minimal

deviation and at a reasonable distance from existing

habitations, whereas the present alignment deviates from such

principles. The impugned alignment is in contravention of

Environmental Impact Assessment Guidelines dated 14.09.2006

and amendment dated 01.12.2009, inasmuch as the project has

been wrongly treated as Category "B" instead of Category "A",

despite satisfying the criteria of length exceeding 30 km, width

exceeding 20 meters and inter-state connectivity, thereby

requiring extensive public consultations. Respondents have

deliberately segmented the project into stretches of less than 30

km, including the present stretch of 16.6 km. to circumvent the

requirement of treating the project as Category "A", which is

impermissible in view of the judgment of the Hon'ble Supreme

Court in Civil Appeal Nos. 4035-4037 of 2020 in The National

Highways Authority of India v Pandarinathan

Govindarajulu.

1.9. Petitioners also contend that the impugned

alignment is in violation of EIA Guidelines relating to local

development plans, which require consideration of existing

development plans, alternative alignments and consultation

with local authorities, and that the District Collector in his letter

dated 17.05.2022 specifically stated that the alignment was

finalized without such consultation. The impugned alignment

violates EIA Guidelines relating to land use plans and

environmental sensitivity, as the entire Khammam city falls

within 15 km of the project boundary, affecting a population of

about 5 lakh, and that sensitive areas including hospitals,

schools and community facilities were not properly considered.

Petitioners also contend that the impugned alignment violates

EIA Guidelines relating to mitigation of air pollution, which

require selection of alignment avoiding proximity to housing,

schools and hospitals.

1.10. Petitioners further contend that the impugned

alignment violates EIA Guidelines relating to noise environment,

which mandate development of bypass roads to avoid noise

sensitive areas, whereas the present alignment passes within a

few feet of the District Collector's office, Harvest Public School,

Government Medical College and V. Venkatayapalem Village.

The impugned alignment is mala fide in its design, inasmuch as

instead of adopting a crow-flight route from Warangal to

Vijayawada through the western side of Khammam, the

Respondents have taken the alignment to the eastern side,

making a right turn, unnecessarily crossing the Muneru river

and increasing the length of the highway, with the intention of

benefiting certain influential persons at the cost of public

interest. Respondents have acted in haste and clandestinely by

issuing notifications under Section 3A(1) without conducting

proper surveys, public consultations or involving local bodies,

and by publishing notifications in newspapers with limited

circulation, and by not providing brief particulars as mandated

under Section 3A(2), thereby violating principles of natural

justice. Petitioners also contend that several Gram Panchayats

have passed resolutions opposing the impugned alignment and

have stated that they were not aware of the environmental

clearance process, as evidenced by Exs.P11 and P12,

demonstrating absence of public consultation.

1.11. Petitioners further contend that as per reply dated

08.02.2024 under the Right to Information Act, it was stated

that the alignment was finalized after deliberations between the

Chairman, NHAI and the State Government, without specifying

the date of such decision, which could not have been prior to

17.05.2022, thereby rendering earlier approvals dated

03.01.2019 and 20.08.2020 illegal. The 5th Respondent, by reply

dated 26.10.2021 under the RTI Act, refused to furnish

information citing NHAI Headquarters Office Memorandum

dated 04.08.2021 and a High Court judgment dated

09.07.2021, without providing copies thereof, thereby acting

mala fide. The Executive Summary dated November 2021

submitted by ENVIRO INFRA SOLUTIONS PVT. LTD. states that

baseline study was conducted only between April 2021 and

June 2021, which raises serious doubt as to how notifications

were issued as early as 2019 and 17.05.2021, indicating

premeditated and perfunctory exercise.

1.12. Petitioners also contend that the selection of

impugned alignment "A" out of alternatives "A", "B" and "C" is

mala fide, as the consultant's report is cryptic, perfunctory and

does not provide quantitative or qualitative analysis, does not

consider other parameters under the Manual, and fails to

properly evaluate alternative alignments. The consultant failed

to consider public consultation, involvement of local authorities,

EIA Guidelines, Land Acquisition Guidelines and mitigation

measures, and that the reasoning based on felling of "some" or

"more" trees is vague and insufficient. Respondents have shown

disregard to judicial process by continuing to issue notifications

and proceed with the project despite interim orders granted in

similar writ petitions. Petitioners finally contend that in view of

the law laid down by the Hon'ble Supreme Court in Civil Appeal

Nos. 2866-2880 of 2011 in Union of India v. Dr. Kushala

Shetty, though highway alignments are ordinarily not interfered

with, the present case falls within the exception of mala fides

and violation of statutory provisions, warranting interference by

this Court,

2. Respondents contend that the 3rd Respondent,

namely the National Highways Authority of India (NHAI), is a

statutory authority constituted by an Act of Parliament and is

entrusted with the responsibility of development, maintenance

and management of National Highways and matters connected

therewith. The project in question forms part of the Nagpur-

Vijayawada Corridor under Bharatmala Pariyojana Phase-I,

undertaken keeping in view national interest, regional

development and the objective of improving inter-State

connectivity, and that the Khammam-Vijayawada section of NH-

163G is an integral part of the said corridor. Due care was

taken while fixing the alignment of the project by considering

optimal and feasible alignment options in light of prevailing

developments, and that necessary precautions were taken to

avoid existing habitats, settlements, water bodies and religious

structures, and that the alignment was finalized after

reconnaissance survey and detailed deliberations by the

competent authority.

2.1. Respondents further contend that a meeting was

held on 03.01.2019 under the Chairmanship of the Secretary

(Road Transport and Highways), New Delhi, wherein alignment

options for the Nagpur-Vijayawada Corridor as presented by the

DPR Consultant were deliberated, and Option-1, namely the

present alignment bypassing hills and forest sections, was

agreed upon. Thereafter the Land Acquisition Committee of

NHAI Headquarters, in its meeting held on 20.08.2020,

deliberated the matter and accorded approval for the present

alignment of the Mancherial-Vijayawada Corridor with a right of

way of 45 meters. Respondents further contend that earlier

notifications issued under Section 3A of the National Highways

Act, 1956 had lapsed due to various reasons, and therefore a

fresh Gazette Notification bearing No. S.O. 4407(E) dated

21.09.2022 was issued under Section 3A(1) covering an extent

of 82.79 hectares, duly providing brief description of land as

required under Section 3A(2) of the Act.

2.2. Respondents also contend that the format adopted

for publication of Section 3A notifications is standardized across

the country and that it the stage of Section 3A notification, only

preliminary assessment based on revenue maps and reference

points is undertaken without entering into the land, and that

detailed particulars of land and land owners can be ascertained

only after survey under Section 3B. After publication of Section

3A notification, the authority is empowered under Section 38 to

enter the land for survey, and that only after conducting Joint

Measurement Survey with revenue authorities, exact survey

number-wise details of affected lands along with names of land

owners or interested persons can be determined.

2.3. Respondents also contend that after completion of

such Joint Measurement Survey, Gazette Notification bearing

No. S.O. 3928(E) dated 04.09.2023 was issued under Section

3D of the Act, duly specifying details of farmers and extent of

land required for acquisition. The project stretch was divided

into several packages only for convenience of construction and

ease of implementation, and that environmental clearance as

well as notifications under Sections 3A and 3D were issued

stretch-wise, namely Warangal-Khammam and Khammam-

Vijayawada, and not in the form of packages, and therefore the

allegation of segmentation to circumvent law is incorrect. The

notifications issued under Sections 3A and 3D were made

available in the public domain through platforms such as the

Bhoomi Rasi Portal and the Government of India e-Gazette

website.

2.4. Respondents further contend that the proposed

alignment does not obstruct or create any impediment to the

proposed Khammam ring road and that the State Government is

free to take up the said project. It is a fact that the District

Collector, Khammam, vide letter Rc. No, G1/2771/2018 dated

17.05.2022, requested for change of alignment, but the said

request was examined and was rejected by the 4th Respondent

vide letter dated 13.06.2022 on the ground that change of

alignment at that stage was not feasible in view of the status of

land acquisition, environmental clearance and other project-

related considerations. The State Government, vide letter No.

2689/R1(2)/2019 dated 01.02.2024, conveyed its concurrence

for the original alignment finalized by NHAI, and consequently a

fresh Section 3A notification bearing No. S.O. 911(E) dated

26.02.2024 was issued.

2.5. Respondents also contend that with regard to

environmental clearances, due procedure as prescribed under

EIA Notification, 2006 was followed and requisite documents

and reports were submitted, and that the Ministry of

Environment, Forest and Climate Change (MoEF&CC) granted

Environmental Clearance for the project titled "Development of

4-Lane Access Controlled new Greenfield Highway section of

Warangal to Khammam of length 108.240 Km from Design

Chainage 112-240 to Design Chainage 220+480 under other

Economic Corridor (NHO) Programme in the State of Telangana"

vide EC Identification No. EC23A034TG157248 dated

16.02.2023. Respondents further contend that the Terms of

Reference for the project, proposals were approved by the

Ministry vide letter No. F.No.10/32/2021-1A.111 dated

16.08.2021.

2.6. Respondents also contend that in compliance with

the approved Terms of Reference, public hearings were

conducted after due notice in newspapers and in the respective

villages, namely Raghunadhapalem village in Khammam District

and Ayyagaripalle village in Mahabubabad District, presided

over by the Additional District Collectors and Additional District

Magistrates of the respective districts in the presence of

Environmental Engineers, and that the issues raised by the

public were duly addressed before grant of Environmental

Clearance on 16.02.2023. The Environmental Clearance was

published in newspapers namely "The Hindu" and "Mana

Telangana" on 18.02.2023, and that the same was also

communicated vide letter dated 23:02.2023 to all Tahsildar

offices of the mandals falling within the alignment with a

request to display the same on notice boards for public access.

Respondents also contend that the District Collector.

Khammam, vide letter dated 02.10.2022 addressed to the

Member Secretary, MoEF&CC, Government of India, stated that

there would be no major impact on forest and environment in

Khammam District due to the project.

2.7. Respondents further contend that the

Environmental Clearance was obtained by treating the project

as Category "A", and therefore the contention of Petitioners that

it was wrongly treated as Category "B" is incorrect. The

Environmental Clearance was obtained for the entire Warangal-

Khammam section, and that segmentation into three packages

was only for the purpose of competitive bidding and ease of

implementation. Land acquisition for the project is being

undertaken strictly in accordance with the provisions of the

National Highways Act, 1956 read with the Right to Fair

Compensation and Transparency in Land Acquisition,

Rehabilitation and Resettlement Act, 2013, and that

compensation for land and other associated properties is being

determined and paid in accordance with the said enactments.

3. Petitioners contend that the present writ petition is

part of a group of seven writ petitions, out of which Writ

Petitions No. 3921 of 2023, 9109 of 2024, 20359 of 2024 and

22802 of 2024 pertain to a stretch from V. Venkatayapalem (V)

to Brahmana Palli (V) covering 29.92 km forming part of

Khammam to Vijayawada section, situated on the southern side

of the District Collector's Office, V. Venkatayapalem, and the

remaining three writ petitions bearing Writ Petitions. 14632 of

2024, 20308 of 2024 and 20230 of 2024 pertain to a stretch of

16.67 km from Tirdhala (V) to V. Venkatayapalem (V) forming

part of Warangal to Khammam section situated on the northern

side, and that both the stretches fall under the jurisdiction of

Khammam R.D.O., separated by 100 Feet Wyra Road, and are

interconnected, thereby requiring simultaneous consideration.

3.1. Petitioners further contend that counter affidavit

filed by Respondents 3 to 5 is incomplete and irregular, as it

does not deal with the paragraphs of the affidavit filed by the

Petitioners in their entirety and fails to answer most of the

issues raised therein, and that the contents of the counter are

liable to be treated as denied except to the extent specifically

admitted. Petitioners also contend that the assertion of the

Respondents that due care was taken in fixing the alignment is

false, and that the impugned alignment passes through 725

house sites of 70 square yards each allotted to landless poor by

the State Government, out of which about 400 house sites are

directly affected, and the remaining are likely to be adversely

affected due to pollution from the highway. Petitioners further

contend that due care was not exercised in fixing the alignment

near the District Collector's Office at V. Venkatayapalem, which

is a work place and a noise sensitive area housing several

revenue courts, and that the alignment passes at a distance of

about 200 feet from the said office, and that the District

Collector himself had addressed a letter dated 17.05.2022

seeking change of alignment.

3.2. Petitioners also contend that the impugned

alignment is in close proximity to several sensitive and

populated areas, including the new Government Medical College

at a distance of about 120 feet, another colony of about 500

house sites at a distance of about 420 feet, V. Venkatayapalem

Gram Panchayat having a population of about 5000 at about

300 meters, and that Khammam Municipal Corporation limits

are within less than one kilometer, thereby demonstrating

violation of Environmental Impact Assessment norms. Due to

construction of the new Collectorate, proposed ring road and

other developmental activities, several thousands of house sites

have come up in the area through which the impugned

alignment passes, and that Khammam town has expanded by at

least 5 km beyond the alignment, thereby showing that the

alignment passes through human habitations, commercial

plots, educational institutions and important work places in

violation of EIA Guidelines and the Manual of Land Acquisition.

Petitioners also contend that the impugned alignment passes

near Khanapuram Haveli village at a distance of about 400 feet,

and that the EIA Guidelines require that alignment should avoid

human habitations and noise sensitive areas or provide bypass

roads.

3.3. It is also contended, the alignment is not in a crow-

flight route but is semi-circular and curved, thereby increasing

the length of the highway, which is contrary to Circular No. NH-

15017/21/2018 issued by the Ministry of Road Transport and

Highways, mandating that highways should follow a crow-flight

route with minimal deviation from the starting point to the end

point. Notifications under Section 3A(1) of the Act were issued

without conducting surveys, without public consultation and

without obtaining Environmental Clearance Certificate, as

evident from the dates mentioned in the Environmental

Clearance documents. Respondents have ignored the

Environmental Impact Assessment Guidelines, 2006 and the

Manual of Guidelines on Land Acquisition for National

Highways under the Act, despite detailed references made by

Petitioners in their affidavit.

3.4. Petitioners also contend that the approval dates

relied upon by the Respondents are contradictory, inasmuch as

the Land Acquisition Committee is stated to have approved the

alignment on 20.08.2020, whereas notifications under Section

3A(1) were issued as early as 17.05.2019 vide S.O. No. 1914(E),

and that Environmental Clearance was obtained much later.

The impugned Greenfield Highway having a width of 45 meters

is contrary to the Manual of Highways which prescribes a

minimum width of 60 meters, and that such deviation is illegal.

It is also stated, Environmental Clearance Certificate No.

EC23A034TG132431 dated 23.01.2023 for the Khammam to

Vijayawada stretch contains generalized and incorrect data,

including statements that wheat is a main crop in the area and

that the area within 10 km is predominantly agricultural and

uninhabited, whereas in reality Khammam Municipal

Corporation with a population of about 5 lakh lies within 10

km.

3.5. Petitioners further contend that the DPR

Consultant, namely M/s. ENVIRO INFRA SOLUTIONS PVT.

LTD., in its report dated November 2021, stated that baseline

studies were conducted between April 2021 and June 2021,

which contradicts the issuance of Section 3A notifications prior

thereto. Environmental Clearance Certificate No.

EC23A034TG157248 dated 16.02.2023 for Warangal to

Khammam stretch similarly contains incorrect and generalized

data and fails to reflect the actual ground realities, including

population density and land use. The dates mentioned in the

Environmental Clearance Certificates belie the issuance of

earlier notifications under Section 3A(1), thereby demonstrating

that the Respondents acted without completing prerequisite

procedures. The letter dated 08.02.2024 of the 5th Respondent

stating that the alignment was approved on 03.01.2019 is

incorrect, and that the statement that the alignment was

finalized after deliberations with the Chairman, NHAI and the

State Government is a belated justification.

3.6. Petitioners further contend that the Respondents

ought to have consulted the State Government, local revenue

authorities, municipal authorities, local bodies and obtained

Environmental Clearance prior to issuance of Section 3A(1)

notification, as required under the Manual of Guidelines.

Respondents cannot repeatedly issue Section 3A(1) notifications

year after year upon lapse, and that the purpose of limiting

validity to one year is to ensure meaningful reconsideration

including public consultation and consideration of

developments on ground. The contention of Respondents that

Section 3A notifications are issued without detailed particulars

is legally untenable, as Section 3A(2) mandates furnishing of

brief but meaningful particulars of land to enable stakeholders

to file objections, and that failure to do so violates principles of

natural justice. Petitioners also contend that furnishing land

particulars at the stage of Section 3D notification is of no

consequence, as objections to alignment cannot be raised at

that stage. Segmentation of the project into stretches of 16.67

km and 29.92 km is illegal and intended to circumvent

Environmental Impact Assessment requirements, and that such

segmentation has been held impermissible by the Hon'ble

Supreme Court in Civil Appeal Nos. 4035-4037 of 2020.

3.7. Petitioners also contend that the impugned

alignment obstructs the proposed Khammam ring road,

inasmuch as the highway is proposed at a height of about 15

feet, thereby preventing construction of underpasses or flyovers

without Union Government approval and effectively separating

Khammam town from the Collector's office and surrounding

areas. The impugned alignment would adversely affect drainage

and flood flow, particularly at the intersection near Wyra Road,

acting as a barrier like a tank bund and leading to flooding of

surrounding areas including the Collector's office and nearby

lands. Rejection of the District Collector's request dated

17.05.2022 for change of alignment by letter dated 13.06.2022

is arbitrary, prejudiced and mala fide, particularly as

Environmental Clearance had not even been obtained by that

time. The concurrence of the State Government vide letter dated

01.02.2024 cannot validate earlier actions, and that earlier the

State Government had sought change of alignment considering

its plans for ring road, allocation of Rs.209 crores for land

acquisition, construction of Collectorate, housing schemes and

Government Medical College.

3.8. Petitioners also contend that the alleged

concurrence is merely a change of opinion due to political

considerations and does not alter the factual situation on

ground, and that the impugned alignment continues to be mala

fide and illegal, causing irreparable loss and mental agony to

affected land owners. Respondents have acted in haste and in

violation of law by issuing notifications prior to conducting

ground studies and prior to obtaining Environmental Clearance,

and that Environmental Clearances for Warangal to Khammam

(EC Identification No. EC23A034TG157248 dated 16.02.2023)

and Khammam to Vijayawada (EC Identification No.

EC23A034TG132431 dated 23.01.2023) were obtained belatedly

after issuance of notifications. Public hearings for

Environmental Clearance were conducted only in the month of

February/March 2022, after issuance of notifications, and

therefore the entire process is vitiated. Respondents failed to

follow EIA Guidelines and the Manual of Land Acquisition,

which mandate extensive public consultation prior to

Environmental Clearance, consideration of alternative

alignments, adherence to crow-flight route, and avoidance of

human habitations and sensitive areas.

3.9. Petitioners also contend that mere compliance with

the National Highways Act, 1956 and the RFCTLARR Act. 2013

is not sufficient, and that the Respondents are bound to comply

with the Manual of Land Acquisition for National Highways,

2018 and EIA Guidelines, 2006, which have been completely

ignored. They finally contend that the DPR report submitted by

M/s. ENVIRO INFRA SOLUTIONS PVT. LTD. in November 2021

is cryptic and tailor-made, and though it considered three

alternative alignments, the recommendation of Option-1 is

based on vague reasoning such as lesser felling of trees without

proper comparative analysis, and that the entire alignment from

Warangal to Vijayawada is irrational, as the highway could have

followed a crow-flight route from the western side of Khammam

without crossing the Muneru river.

4. Heard Sri J. Prabhakar, learned Senior Counsel

assisted by Sri E. Hari Babu, learned counsel for petitioners,

Sri N. Bhujanga Rao, learned Deputy Solicitor General, Sri

Padma Rao Lakkaraju, learned Standing Counsel for NHAI.

5. At the outset, it is to be noted that the impugned

notifications have been issued under Sections 3A(1) and 3D(1) of

the National Highways Act, 1956, in relation to acquisition of

land for formation of a Greenfield National Highway, namely

NH-163G, forming part of a larger corridor connecting Nagpur to

Vijayawada under Bharatmala Pariyojana Phase-I. The principal

grievance of petitioners centers around the alignment of the said

highway, alleging that the same is arbitrary, mala fide and in

violation of the provisions of the Act, the Environmental Impact

Assessment Guidelines, the Manual of Guidelines on Land

Acquisition for National Highways and constitutional

protections under Articles 14 and 300A of the Constitution.

6. Petitioners have also raised multiple contentions

relating to alleged absence of proper public consultation,

improper segmentation of the project, violation of statutory

guidelines, inadequacy of particulars in notifications under

Section 3A(1), and alleged deviations from environmental norms.

On the other hand, Respondents have placed material on record

to demonstrate that alignment was finalized after due

deliberations by the competent authority in meetings held on

03.01.2019 and 20.08.2020, that successive notifications were

issued in accordance with the statutory scheme, and that

Environmental Clearance was obtained on 16.02.2023 after

conducting public hearings in the project area. It is also brought

on record by the Respondents that the project forms part of a

nationally significant infrastructure corridor aimed at improving

inter-State connectivity and regional development, and that the

alignment was selected based on feasibility considerations after

reconnaissance survey and evaluation of alternatives. In the

above backdrop, this Court deems it appropriate to first

examine the statutory framework governing the field.

7. The National Highways Act, 1956 provides a

complete and self-contained mechanism for acquisition of land

for National Highways, beginning with issuance of notification

under Section 3A(1) indicating intention to acquire land,

followed by inviting objections, conducting surveys under

Section 3B, and culminating in declaration under Section 3D(1)

whereby the land vests in the Central Government. The scheme

of the Act thus contemplates a structured process wherein

affected persons are provided an opportunity to raise objections

and seek redressal within the statutory framework itself. It is

also evident that issues relating to alignment, feasibility,

selection of route and other technical considerations are integral

to the execution of large-scale infrastructure projects and

involve evaluation of complex technical, environmental and

economic factors.

8. The contentions raised by Petitioners, upon careful

examination, pertain substantially to such aspects, including

the suitability of alignment, adequacy of surveys, correctness of

environmental assessment, and alleged deviation from

guidelines. These issues, by their very nature, involve disputed

questions of fact requiring appreciation of technical data, expert

reports, feasibility studies and ground-level assessments, which

are not amenable to adjudication in writ proceedings under

Article 226 of the Constitution.

9. It is well settled by a catena of decisions of the

Hon'ble Supreme Court that matters relating to fixation of

alignment of National Highways and similar infrastructure

projects fall within the domain of expert bodies, and the scope of

judicial review in such matters is extremely limited. The Court,

in exercise of jurisdiction under Article 226, does not sit in

appeal over the decisions of expert authorities, particularly in

matters involving technical expertise, unless the decision is

shown to be ex facie arbitrary, contrary to statutory provisions

or vitiated by established mala fides.

10. In the present case, though Petitioners made

allegations of mala fides and violation of statutory provisions,

such allegations are seriously disputed by Respondents, who

have placed material indicating compliance with the statutory

procedure, approvals by competent authorities and grant of

Environmental Clearance after due process. This Court finds

that the determination of whether the alignment is appropriate

or whether alternative alignments are preferable would

necessarily require detailed examination of technical material,

expert reports and comparative analysis, which is beyond the

permissible scope of judicial review in writ jurisdiction.

11. Similarly, issues relating to adequacy of particulars

under Section 3A(1), sufficiency of public consultation, and

compliance with environmental norms are matters which can

appropriately be raised and adjudicated within the statutory

framework itself. It is also pertinent to note that the National

Highways Act, 1956 provides for submission of objections and

consideration thereof by the competent authority, thereby

affording an effective opportunity to the affected land owners to

ventilate their grievances. The existence of such an effective

statutory remedy is a relevant consideration which ordinarily

restrains this Court from exercising its discretionary jurisdiction

under Article 226, particularly when disputed questions of fact

are involved.

12. This Court is also mindful of the fact that large-

scale infrastructure projects such as National Highways are

undertaken in public interest and involve substantial planning

and investment, and therefore, interference at an intermediate

stage, in the absence of clear illegality, may not be warranted.

Insofar as the allegation of mala fides is concerned, this Court

finds that the same has been asserted in general terms and is

not supported by specific and cogent material of such nature as

would warrant interference at this stage. It is trite law that

allegations of mala fides must be pleaded with specificity and

established with clear evidence, and cannot be inferred on mere

conjectures or suspicions. In the present case, the material

placed on record by the Respondents, including approvals,

notifications and environmental clearance, prima facie indicate

that the statutory procedure has been followed.

13. This Court is therefore, of the considered opinion

that the issues raised by the Petitioners are not such as would

justify interference under Article 226 of the Constitution at this

stage. On the contrary, Petitioners have an effective and

efficacious alternative remedy available under the provisions of

the National Highways Act, 1956 to raise all their grievances,

including those relating to alignment, acquisition and

compensation.

14. It is well settled that when such alternative remedy

exists, particularly under a complete statutory framework, this

Court would ordinarily decline to exercise its writ jurisdiction,

unless exceptional circumstances are made out. No such

exceptional circumstances have been demonstrated in the

present case so as to bypass the statutory mechanism and

invoke the extraordinary jurisdiction of this Court. Accordingly,

this Court holds that the writ petition is premature and not

maintainable at this stage.

15. In view of the above discussion, this Court is of the

considered opinion that writ petition is liable to be disposed of,

leaving it open to Petitioners to avail the alternative statutory

remedy available under the National Highways Act, 1956.

16. Accordingly, the Writ Petition is disposed of,

granting liberty to Petitioners to raise all the contentions urged

in the present writ petition before the competent authority in

accordance with law. It is further directed that if objections or

representations are filed by Petitioners, the competent authority

shall consider the same objectively, in accordance with law, and

pass appropriate orders after affording due opportunity to

Petitioners. No costs.

17. Consequently, the miscellaneous Applications, if

any shall stand closed.

-------- -----------------------------

NAGESH BHEEMAPAKA, J

07th April 2026

ksld

 
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