THE HONBLE MRJUSTICE MOHAN S§.H'$N'T'AAN--#V@b'QB-AR
Between :
1.
.. 1 .. H'
IN THE HIGH COURT OF KARNATAKA AT BANQALQRE
DATE!) THIS THE 24*" DAY OF MAFlC§i;. if ':\
BEFORE
WRIT PETITIONTENo,T:cS%2o/éGomA;RE_§)
Smt. S'i3edthi--. i '"
Aged biz. "
D/0 (}«i1ije;_S13.§:d'].thi » *
Padu3;x.id.ri_ ' . V V ' '
Udupi *:*a1:1i:1~ _ 4 _
Udupi I):E.s"tri:c:1':.'."'»- * _ "
Vishwa1iaihT}fiegde"; = V
Ageisz
€3i1anda_'{y*a_VHegdc
' ' Ejduyi
L:dap'i--v.1;:$isfii¢t;.
sfiit. va .3d Ei1T;.i:§a tmmari Shedtbi
Agxad 57 years
D/o~~Gi:§'ja Shedthi
.. Padubidri
» . _ " V Utiupi Taltik
_ 'uziupi District;
. Petitioners
'j_ V a T153? Sri MAI. Seshachaia, Adv.,)
ORDER
The gievance of the petitioners is that:
property bearing Smvcy No.b9[1:-,¥ ao;’ex’9£2V >1′
cents, situatw at Nadasalu __ _–v_oA.}A1ob1i,”
Taluk, is aoquived by Boalo;
compensation is not to’.~*iit’i§:1.i::;;j ‘Ems, Vlfi }.¢:1′ I 1y’ by filing
this writ petitioner, for grant of
compensation bearing Survey
No.€>9/ 1,
“”” leamed counsel
mi T’ _:”r~oSpondent N0.2″JBO8I’d submits
t11at:.t§1oA poiitior1ei’s sold 1 acre of property out of
. V. ii; fafiofifévof Mohammad & Shaikh Abduflah,
of Nadasalu village on 29.10.1984
Sale Deed No.354»/198-$85. He further
fhat the roxnajnizxg extent of 98 cents along with
properties are gantcd in favour of Shaik Muktam
AT ” osaheb by the La1’1d’1’ribuna} vide order No.L1<Y 114-24*r1<1
\w
336/81-82. 'l'hus, according to him, petitioners are not
entitled to grant of any compensation.
3. Sri M.V.SheshachaJa, learned
on behalf of petitioners disptites
submissions made on by
inter alia contending sold and the
property g’anteci:;in._ by the Land
Tribunal are’ other extent of
property: the petitioners though
acquired.’ t°.h’_eyv cornpensation; and that
out ofthe e:%{tent,_sotT«’718 acres and odd cents of land
‘ re.s§o:=;ee:;t No.2-Board, the respondent No.2
‘1ted4″teo12;1.pensation only in respect of 9 acres 86
cents and the Board has not paid compensation in
T ~ .- 2. _ respect lother area.
” Be that as it may, these questions are pure
Vd questions of fact, which cannot be decided in this writ
” ‘petition at this stage. The respondent No.2 — Board wiii
have to hold enquiry on the subject after notice to the
gym
.. 5 .. _
petitioners and other concerned persons and
will have to take decision in the matter. {fort
appropriate award. By the said QQQCGSS,’ no
injustice will be caused to any
the following order is made’: ” A ‘4 ‘A V’
The mspondent {$10.2 ho.l’.dA into
the matter relaffijng to . in respect
of 1.92 Grama, Kapu
Hoblj, _11d11pj~ the petitioners and all
other appropriate order shall be
passed in question.
‘ ” _ AV – f>e1;it.ieIé1v of accordingly.
Sd/—
Iudge