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

Smt.R.Vijay Laxmi vs The State Of Telangana, Rep. By Its ...
2026 Latest Caselaw 787 Tel

Citation : 2026 Latest Caselaw 787 Tel
Judgement Date : 16 April, 2026

[Cites 12, Cited by 0]

Telangana High Court

Smt.R.Vijay Laxmi vs The State Of Telangana, Rep. By Its ... on 16 April, 2026

Author: N.Tukaramji
Bench: N.Tukaramji
      IN THE HIGH COURT FOR THE STATE OF TELANGANA
                                AT HYDERABAD

          THE HONOURABLE SRI JUSTICE N.TUKARAMJI

                   WRIT PETITION No.5287 OF 2016

                              DATE: 16.04.2026

Between :

       Smt. R. Vijay Laxmi and four others.


                                                                     ... Petitioners
                                         AND

       The State of Telangana Rep by its Principal Secretary,
       Home Department, Secretariat Building, Secretariat, Hyderabad
       and four others.

                                                                  ... Respondents.

O R D E R:

This Writ Petition is filed under Article 226 of the Constitution of

India seeking the following relief:

"...To issue an order or direction or writ more particularly one in the nature of Writ of Mandamus declaring the action of Respondents in encroaching and dispossessing the petitioners from the land in Sy No.463 to an extent of Ac 2.00 Gts. out of Ac.13.12 Gts. situated at Palle Bugurj Village of Narayanpet Mandal, Mahabubnagar District as illegal, arbitrary, violates the fundamental right of petitioners guaranteed U/A 14, 19, 21 and 300-A of Constitution of India and

consequently direct the respondents not to dispossess the petitioners from the land in Sy No. 463 to an extent of Ac 2.00 Gts. out of Ac.13.12 Gts. situated at Palle Bugurj Village of Narayanpet Mandal and Town Mahabubnagar District......"

2.1. The brief facts, as pleaded by the petitioners, are that their

family originally owned and possessed land admeasuring Ac.13.12

guntas in Survey No.463, situated at Palle Bugurj Village, Narayanpet

Mandal and Town, Mahabubnagar District. The said property was

inherited from their father, late Sri Gattu Gajalappa. Subsequently, the

property was partitioned among the legal heirs, and in the year 2010,

certain extents were transferred in favour of various family members

and third parties through duly registered gift deeds. Pursuant thereto,

the respective transferees have been in peaceful possession and

enjoyment of their respective portions. The revenue records, including

khasra pahani, pattadar passbooks, and title deeds, consistently reflect

the names of the petitioners and their family members as lawful owners

and possessors of the subject land.

2.2. While matters stood thus, when the petitioners undertook

construction activities over their respective extents, Respondent No.3,

namely the District Fire Officer, obstructed such activities and allegedly

attempted to excavate the land using machinery and to enclose an

extent of Ac.2.00 guntas by constructing a compound wall, claiming

that the said land had been allotted to him by the authorities.

2.3. The petitioners categorically assert that the subject land is

private patta land and that the respondents have no manner of right,

title, or lawful authority to interfere with or encroach upon the same. It

is further stated that proceedings relating to the subject land are under

challenge, and an appeal is presently pending before the Revenue

Divisional Officer, Narayanpet.

3.1. Learned counsel for the petitioners contends that the land

admeasuring Ac.2.00 guntas in Survey No.463 forms an integral part of

their private patta land, duly owned and possessed by them and their

family members. Their title and possession are substantiated by valid

revenue records and registered conveyances, which carry presumptive

evidentiary value under settled principles of revenue jurisprudence.

3.2. It is submitted that the respondents have no semblance of right,

title, or authority over the subject land. The actions of the respondents

in attempting to excavate and forcibly occupy the land without issuing

prior notice or initiating proceedings in accordance with law are

arbitrary, illegal, and violative of the principles of natural justice.

3.3. Such high handed conduct constitutes unlawful interference with

the petitioners' peaceful possession and enjoyment of their property. It

is specifically pleaded that the impugned actions infringe the

fundamental and constitutional rights of the petitioners guaranteed

under Articles 14, 19, 21, and 300-A of the Constitution of India.

3.4. The petitioners further emphasize that the right to property,

though no longer a fundamental right, remains a valuable constitutional

right under Article 300-A, and deprivation thereof can only be effected

by authority of law. Reliance may be placed on the judgment of the

Hon'ble Supreme Court in K.T. Plantation Pvt. Ltd. v. State of

Karnataka (2011) 9 SCC 1, wherein it was held that any deprivation of

property must be just, fair, and reasonable.

3.5. It is also contended that even assuming the land is required for

a public purpose, the State is bound to acquire the same strictly in

accordance with the procedure established under law, particularly

under the Right to Fair Compensation and Transparency in Land

Acquisition, Rehabilitation and Resettlement Act, 2013, and cannot

resort to forcible dispossession. Accordingly, the petitioners seek

issuance of an appropriate writ declaring the actions of the

respondents as illegal and for a consequential direction restraining

them from interfering with the petitioners' possession except by due

process of law.

4.1. Per contra, the learned Government Pleader for Revenue

contends that the writ petition is misconceived, untenable, and liable to

be dismissed in limine. It is argued that the petition suffers from delay

and laches and is therefore not maintainable under Article 226 of the

Constitution of India.

4.2. Reliance is placed on the judgment of the Hon'ble Supreme

Court in Syed Maqbool Ali v. State of U.P., (2011) 15 SCC 383,

wherein it was held that belated claims relating to dispossession or

acquisition, particularly after a long lapse of time, are liable to be

rejected as stale claims, as the State would be prejudiced in defending

such matters. It is further contended that the subject land has been

earmarked and utilized for public purposes. Once land is voluntarily

relinquished or otherwise made available for public use, the same

vests in the State, extinguishing the rights of the original owners.

4.3. In this regard, reliance is placed on the judgment of the Division

Bench in Dr. Gurram Lakshminarasimha Reddy v. State of Telangana

(2025 Supreme (Telangana) 2093), wherein it was held that land

dedicated to public purposes cannot be reconveyed to private

individuals, and the doctrine of public trust applies. It is further

submitted that continued use of land for public purposes creates

enforceable community rights, particularly under Articles 21 and 21-A

of the Constitution. Even non utilization of a portion of land due to

administrative constraints does not confer any right on the petitioners

to reclaim or obstruct its use. Thus, the respondents contend that their

actions are lawful, justified, and in furtherance of public interest.

5. Upon perusal of the material on record and consideration of the

rival submissions, the core issue that arises for determination is

whether the respondents' action in interfering with the petitioners'

possession is lawful and in accordance with due process.

6. The petitioners have placed reliance on revenue records and

registered instruments, which carry presumptive value regarding

possession. In contrast, the respondents assert that the land was

allotted for construction of a fire station pursuant to a municipal

resolution and administrative instructions.

7. However, significantly, no documentary evidence has been

produced by the respondents to establish vesting, or transfer of title in

favour of the State or lawful acquisition. There is no material

evidencing voluntary relinquishment or statutory acquisition.

8. In the absence of such proof, unilateral action by the authorities

to dispossess the petitioners is clearly inconsistent with Article 300-A of

the Constitution, which mandates that no person shall be deprived of

property save by authority of law. The Hon'ble Supreme Court in State

of U.P. v. Manohar, (2005) 2 SCC 126, and Rame Gowda v. M.

Varadappa Naidu, (2004) 1 SCC 769, has consistently held that even a

trespasser in settled possession cannot be dispossessed except by

due process of law. A fortiori, a lawful owner cannot be dispossessed

arbitrarily.

9. The reliance placed by the respondents on Syed Maqbool Ali

(supra) is distinguishable, as the present case does not involve

inordinate delay but arises from recent interference. Similarly, the

doctrine of public trust would apply only where land has validly vested

in the State, which is not established in the present case. Nevertheless,

it is well settled that if the State genuinely requires land for a public

purpose, it is open to it to acquire the same strictly in accordance with

law.

10. In view of the foregoing analysis, this Court is of the considered

opinion that the action of the respondents in dispossessing the

petitioners without establishing lawful title or following due process is

arbitrary, illegal, and unsustainable. Such action violates Article 300-A,

and offends the guarantees under Articles 14 and 21 of the

Constitution of India.

11. Accordingly, the Writ Petition is allowed, declaring the impugned

action of the respondents as illegal. The respondents are restrained

from interfering with the petitioners' possession of the subject land

except by following due process of law. However, liberty is reserved to

the respondents to initiate appropriate acquisition proceedings, if so

required, strictly in accordance with law. No order as to costs.

Pending miscellaneous applications, if any, shall stand closed.

_______________ N.TUKARAMJI, J Date: 16.04.2026 MRKR

THE HON'BLE SRI JUSTICE N. TUKARAMJI

WRIT PETITION No.5287 OF 2016

16.04.2026

MRKR

 
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