Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of Andhra Pradesh Vs. Valluri Vanraju [1995] INSC 357 (3 August 1995)
1995 Latest Caselaw 351 SC

Citation : 1995 Latest Caselaw 351 SC
Judgement Date : Aug/1995

    

State of Andhra Pradesh Vs. Valluri Vanraju [1995] INSC 357 (3 August 1995)

Ramaswamy, K. Ramaswamy, K. Paripoornan, K.S.(J)

CITATION: 1995 SCC Supl. (3) 445 1995 SCALE (4)823

ACT:

HEAD NOTE:

O R D E R

Leave granted.

The respondent has submitted his declaration under Section 8 [1] of the Andhra Pradesh Land Reforms [Ceiling on Agricultural Holdings] Act, 1973. The Land Reforms Officer held that the respondent's holding was in excess of 1.3590 standard Holding. On appeal, it was confirmed but the High Court in the revision, which by the impugned order allowed the exclusion of 3 acres 5 cents from the holding. The Advocate Commissioner has submitted his report and on perusal of the Commissioner's report it could be seen that the lands in S.No.118/1 situated in Alamuru village in an extent of 12 cents and 9 cents respectively should be excluded. Equally the lands in Mandapeta bearing S.No.178/3 in an extent of 6 cents and 3 cents respectively; lands in S.No.174/1 in an extent of 4 cents; lands in S.No.170/2 in an extent of 3 cents; lands in S.No.227/4 in an extent of 2 cents and lands in S.No.224/1 in an extent of 4 cents respectively need to be excluded. It is also reported by the Commissioner that in S.No. 469/3 and 469/4 lands in an extent of AC-1.58 cents was acquired in 1970 by the Government for the purpose of constructing houses for the weaker sections and that land was no longer within the holding of the respondent. All these lands alone stand excluded from his holding and the rest of the land are included in the holding of the respondent.

The appeal is allowed to the above extent. No costs.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter