V' " --. . }~EQSasha11i,--. 'Vfiayanagar «T%P:%a%1sahi€%40~ V " 310.4713, 25% Cress V' " Bangaiore. 'T 4. (3.1%. Ganesh Naicin m THE HIEH counr or-' KARNATAKA mmsz THIS THE 20"?" jz>A'm_F A u kjesroée ' % % THE HONBLE ~s:2.Jus1IcE%%F;§.a: c3:-agar'; VS?V4:§:§%TA'Vf§i$%rf3UBAR A wan (LA;R§_§) nmwnmn: 1. V. " we 1..m':€"'fe::ks:tzip«Pa % % % Ag&c}:abC%1itw'4»S A ' O;c<:._: I3riVaté;;S§2I1!i¢c:$' ' R] a f'1atf§Eo.23,' Street U_1so_o2', :B;éu1ga1cm'-"Q8;----._ ' ~ 2. S}:at;gC.*K. »-- V " _ _W/0 §€am'ac};1;3nc£.ra'§i?1urthy -- 4;: Ag-::d ahciizt 40 years R10 §§e.13,'S1:?3ba1ah Buikiixzg V' iI""Main.Road, 4935 Cmsfi Q Veflkatappa Aggrzafl abacmt 37 years "gfith Biock, Jayanagar Sfo iate KG. Narayana Naidu Aged about 36 years R/0 No.862, 11*' B Cross 1} Phase, J33'. Nagar Banga1ore~'?8. N. Guruprasad S/o late N. Narayana Rao ' Aged about 56 years Rfo No.13, 3691 (2 Cross _ 1 15* 'A' Main. Road ' 4*?' 'T' Block, Jayanagar Bangalorc- 1 1. h ' .'Pc_§iti;§i1crs (By Sri am. <311andras;i:¥$i;a.r;. _m:v:..,j -- AND: _ ' 1. J12 . V S/ty'Gu'ttg3}1appa ' . --. Si:1;:c:%¢;i£:<:'m_sed by his LRs., Special§.:andf hgquiéiifien II F1<3i', vj..v, €'.3ei:1t:vé'~.f.-- _ V. [)r.__ j_'§mb¢dk.=:é.._3j Vcsgihg «. Ba'ngaio1?té'eU1."f:A§ '- we *;~anasaaar%%A " Bangaliore ECG. Read; }3a1__1ga1or<:;' % * }%§ruk%' makka _'Wf.Q}Muniyappa z "Ageé abtxut 58 years ' * ._(z:;) wakatesla S] 0 Muniyappa Aged about 38 yams (C) Manjunatha Consequently, this Court quashed the award directiiizg the authorities to deposit the compensation ~ V. and ftuther directing to the first ' K dispute regarding the apporftioIfaneIitT -1 'A of '-- oompensation. First respondent is also to 'V
deposit the amount in the the
matter was referred to 30
of the Land Acquisition. 1tLt1e”‘-ea:Zt1jV»v>-giroceedings,
the pefitionereiv V’ impleading
themseives to application filed by
the petifa?;f3ne:t§eA’V”j§2T.*;t!s_ j 19.10.2006 on the
gonna that has executed the sale
__deed ” Ntmfi}?appa The order dated
‘°~.19′.A. fétague and cryptic. Within 2-3 lines, the
Citrflfield that the sale deeds executed in
favoueof tt;e”;oetitioners are bogus and are executed by
V’ ‘f”.1etitio1:1&s jjerson. The Civil Court should not have dealt
_ -xizoitafxi matter casualiy and ought to have dealt with
W
– -7-
The impugled order dated 19. _
14.1 1.2606 are quashed. ‘1’heV >AAappfic»:£iiau:if the» “=
patitioners for impleading
before the 11 Additional City (;3 iVil__.
hereby ailowed. The Civil the
parties and pass flesh with law,
with regard to ap_p’o1jt;ioI:u:E1*e11f
Writ afgmcrdmgly.
Sd/-
Iudge