High Court Karnataka High Court

The Special Land Acquisition … vs The Assistant Executive Engineer on 6 January, 2009

Karnataka High Court
The Special Land Acquisition … vs The Assistant Executive Engineer on 6 January, 2009
Author: K.L.Manjunath & B.V.Nagarathna


IE wag EIGE COURT 0? KAREATAKA AK ggfiégicagflfy

mamas wazs wag 5″‘nAx ogmqnfiuaaygfgéaay .’

;=REsEz~z::?’-._
wag HGfl’BLE MR. Jfififlfifi ‘K.®.mA3é§§A@g£
T. AEfi “~ ‘q_=-g ‘
THE Hczsrgng 1-ms. JL:s::f_ms_ §,V.I%§Ga§RASEf}.¥1~iA
2%. F’. xaglggo .15 5s5a,i2.t;§6%
BETWEEH: s. ~”»”=V
1 THE spE{:iALff:ggrzn’: «2′:.:’:::§t.?I..1:..=:§:=:jé’.=:éitic:»¥§~’I””b2*1;*z<:ER
vzswssfiakgisflwguignifig,

3"' Eff§{{3€;'i?=?..,""'E§«;'¥:C»i_is5~'I_x}€'31V:R'E3: ~
" '- .APPELIJ=sN'l'

{By sz:;. ';_2§ ; Di . sow: §LEADER)

AND :

” * 1 rjéfia Asa: S’1′,E$19I*}3″”‘E§{EC.”£}’I’IVE Euszxmm

‘ .31 1.34.1’ 3932: saw
z_=V3A§GLQR3 QREAK fi1S?RICT
“. R$BGALQRm ”

_ 2 $123: v–fa1’g2€JUNAppA

s;'<:ALM*E BEIMAPPA
= A. 33363; R/G HGSA RGAI3
_ CE $KAV
I Eifififlfifififlflh POST
aA:~zGALcRE—68 . . . RESPQRDEKTS

sm; 3»; $HIVA?RAI{A.SK ma R2; R1»— SERVEI3}

guestzmn in thifi apjpeal by the Land Acxzgigjiéi-iiicyzz

Off; car .

Q. ‘£9313 have heazrd the;§ mV3;?a3ari’;;&d:’

Advccata arm, the eounseia ffm: t41′:,e:””97’%.ai2:;’;=5;;”;3t]’; ‘ V

E: g i¥1’he learned 4_ ccntenais
that the Raifergnga _ 3 garious
&1’3:’Q2:’ in dfe§§e§i§§:5;:;_:::;,:;5;gg value mi the
acqaireé. “$3 ‘Rs.2G_,0$$;’- per
gunta “”” Agaaraiag tn: him,

the s3:et£:;.,’3 $~fi:ic;9: ~–%:.’;:~.§:_4″–gétéfiumed by tha claimant 3,3

yet E§_§;.–E; :?_:v3V-g1r2:””:i:£1§i::mi}.%x*ec:?; cane and that the lanai

aifzzfgze §£*é$e:::t case is rm; abutting the

2§7a:;4:.i«::i«::l;i;;v. j~.,§;§h:§:ag 1~Ia(, 7? in between Gurifiafaattj.

village Eagzdiganainalli {. 3% further cmntazafis

” ‘ R;&f&::&n::& izaurt alsrizz cezmzitted, an errant

‘3;z51*.. ‘x*:§3§§?:i,x1g LZQQIZ K3215: marxat value determiagzi in

% f2~2..:§+.f§..2<:o.zssegés by this E-E521':-'file -Ifimzzrt, as the

6/

8* 2:; is not in dzispzzte that }- '.;~:::::,=:

peaseasian (bf ting Lana was taken in t.h%&}S""'_}'ue&§;"":3'?'§0"%

sectiazz 4(1) mtzgfzcatmn 2:as3'$e'ezx._

year mm.' The trial cauzt nag

€3.€éC'i.'I.§¥?4ef1tS ta tfigeizazzaine thé'–v..§§iTa.;éke1 i P2-«-
fine skater: §re§az*a$d, b;g- two
Judgflsents sf this Ca:.:;;49t _'iz'§95 and
2133,/2Qi3!3 where" acquired
was much in the §reser:t

case', :1; ;?}_5._._Z'_7z§A".I{._ .'i:§<;:;;:A_{1§i.:2-Eégiislffié'"i;L*Za'i§;7: the lands covered.

in M.}':'.A. 7zgra.s.1:.3s?:;;<9:s~_é;;~;é**—.21a3/2909 were aituated
by the side sit -:;zr;e:""1§éL'a;§;«:::£1;;;: Highway Z'3$u.'?.
§ . " 4:::;e%. ;e2i'iz:2?§ef§ Qcmvamtgggzent mmcate 112321.321?

Q€,V§:2'§;'?£$¢§"1§w'5';'!'i.;,1'Z::3;;*'§.?=. laggzfi in questicn 15 {got actuated;

by aim :'.f?§a~::"£:icr;a3. fiighway :\¥¢U?;:'.,:1 arfiar ta

._iz?Eé';§.3r ufizcm &'ud;gmnt _:iz: ::v$.F.A.¢i$e.1383/'$5 9.22:2'

,2'.;£3§}'26$fi. fie disputea the caxzecfiness

But it .215 unfaxtzzzzata that EELPQ is

<9

gyregarazfi by cm Engineer {if the 2"' _

whasa favcsur the land is a.cqu:§.z*e<1.

10. when the claimant haés ;=:«.—s,s3;.;~;.és:;” 7

ficaguimnts af .. tag acquiring .br>_§:,1y, the~.”E§:f§Vre_§;”:.aVe

Smith has ralied. 2:2§<:::n the this
Seurt mag net see a;z";§;:j4'._"1;«*efa;%Q¢2j:_;é: . :*2W.':»:_:;§v. A'T:zT.'~3r:_»»'eeriA':e%*a with
the findings cf __:?:-ea' Zt: is
unfayrtunate imam': ta the
acquixlrzg awn Gfficeri
rm stepg any 9:33 at their
respcnsible'A'<2:7:§ij.aez;%_.«/fig.'§;::;:§§£§§¢1.=*'e tha t'3¢EEfii'.";.tI1&$$ cf

Ex.?2. 'E'«':*;:;a:1 t:2*;'§ fa.£:t1i::;§§.1l§, l:jgf3: 9:_¢:i§r.3;.2:;»§:aé

same ané he submzttad that §$c§p:Vtfie §p§e§; Mama
and the Judgment :32? 21.3 nest
having any ather §a.pe3′::3,,… state of
aifaira. when “*.2′:_§;p»eal if’1’§.?’€>l”‘ii”$$
laims and e;-‘,1*’_~’V:c:.sfV;f’%§;e’:._”V;;~’,;»_5£: 15223 appea; payegvzs
are 1 _?;3:.:;£=zhazard manner; tha
Gtuxgeznxrflnt. “A§’5v’o¢at?é:’%:V.AV’ aasist the Cazzrt.
§r_§§er;¥ % .. fig ;;:é$u.i£t at’ which; mast af the
dlfiifiififiad far 13¢}: cf

as$il$i;3;,.**:§: Aa”.’ ‘=., _ ‘gfaéfi the apgfialiazzt. is uraabla to

§$’Q<i'§.1Q& ""t:§§é'.':'.®p°i§3iti0F1 arr the cimcuzmzzts, ma

"§:Q:z:1:*'£ tzauld came 'ism jzzat and prayer

–.V.’1cv:t;’;j1{:3;:2VS3;*::3r1 whather the Rafaraance Qmurt. baa really

¢:.:§:1′?mi€:tec1 an er:1=:Q;:f in its Judment. «:23 met. In

V§»%;2:1ax warm that the appeals aré filed by the

g_/_

Gaverzirnemt in a casual manner Qniy far tha g?v:%§_é:’»:=:; *:}i”

filifig the agpaala and the gonémcté 5: nine .

Gaverfint affirxial are :9 be j®¢pxea:a,te§::’_h§’v. tI§’fil2j3u

Court 331% me sang Shall n:at’.._pei”‘T:§;e;p57<.é;é;i::é'd;

ffixthi

24; A5 a matterfi at _§§¢:» Gfi' §#Afiéarlie§
acmasicn, in one aifv gge had alscs
brévixght 1:9 the ';°:¢'t:?.ae" Afivczaate
General, the a§§§ea;s are filerfi.

ané. the C<2uz*'%:,, 512: we
have :°:-sat.

15. 3gv:§g_’§§fi%;§§§é$ the asnduat Qf the
Qtfiia’.-:f.ffi.Ti.Gé3.’Z°«;’3′;’:.’Z.7é’.;1?1:”~fi3..if;£:H3T’V:v%$h% agpeaifi in 3. easual imam”

:»zfi;é:E:€§1g2’E;.. _a:3_;§3;$t;i::t§’ the Cmzirt and témrebg busrxiaening

thg ” .$:=’;;v$:ér§£i:%r’~i;;”” .¢f the Gawernment; we are

‘7’ Q:32::stx*a.:;i;:1e<:§ té dimzzisg this aggeal wgth 3&3: sf

. §sf5§;s§§/¥ and the cast shall be dpasitefi negate

Cmzrt Legal Semziaes Qamfiitteef 5:: that

8/

the 3ame ca be utilizd ffix the benef:§ ¢f§§fi¢ .

pear 1itigants* VW_

la. in. the rasuitg tha afigeai is ;d15mi3§e§",

with cast cf Rs.59,§0fi!~.'": The' €¢St }é?§ii' ha

d&§fi$it$fl, by the gypél;ant" §£§$§n& t$%ée" month$
befcre the: Highk Caurta Lég%1::§$%§§§§$; fiQmmit§ea,
faiiing which, §h§LHem§e% $e§$§ga%§fghali execute
the Samfi and fi%$§v§fi§%§$Ifiaéiiéfipéndentfi.
Sd/-

Judge

,, …..

Judge