M unvmtw
w ww_w}» Wu' nnmvamnnm-a. mm.-zw iwwum UR" KARNATAKJQ i-"HGH CQURT OF KARNAYAKA H265"! (SOUR? (3? mmmmm HEQH Ci
_-Iaaf (";%iJ.'I;'.«13n_AI%2." Lm"-585 102
IN THE HIGH COURT 012* KARNATAKA T _
CIRCUIT BENCH AT GULBARGA 2 k "
DATED THIS THE 131*: DAY 0;? sEPrEMBjERfJ2®; % ' '
BEFORE
THE HONBLE MR. J(}S'I'I. ("§§2"
W.P. No.40024[
YELLAPPA ' "
s/0 PRNGAPPA KAMI3 ,
AGED NA3f~;ou__*r 45;YEAi::s _
OCC:A€34R£C??J¥J}13RE =: * _
R!OH«'%1'¥C*F1¥'§GI{B}..'._
TQJEEWASEGI . V'
DiST.G£{lA'"3i%.§§GA H V' V .. PET!'I'l.'ONER
(By sci.R.H.§éA€>.--va.y£:uRA§;ID,;jA.R mo, mvs.)
1.
_ -STATE’ imkmxrakg THROUGH
,, cuss:-‘ SE(3RE’I’AR'{ VIDHANA sounm,
‘”BA.N<3ALORE """
– A’ icofwuxssionsa
A “1TI~IE S3-CVERETARY
GOVERNMENT OF KARNATAKA
FOR’.[}EPAR’l’MEN’I’ REVENUE
‘A rLAND’ACQUISI’I’ION
% . R/_o BLOCK No.3, v £1,002
‘:»i;’s.Bu:LmNG
BANGALORE
THE SPECIAL LANE
ACQUISITION OFFCIER,
MINI VIDHANA SOUD!-IA,
GU!BARGA~585 102
“0
5. EXECUTIVE ENGINEER,
MINOR HERIGATION
DEPARFMEM ox? KARMTAKA
R/0 Mibfi VIDHANA SOUDHA,
AIWANE-SHAH! Rom _ m. ‘
GULBARGA .. REsPQn,DE¢~i’r$”~ 4
{BY ss21.s.s. KUMMAN, ADDLGOVI’. Apvr:»cA}rE}, ‘
THIS “L? IS FiLED Ui~:.1;§E~z§ A§”£’.226,£§s”v_2’2€7 0P’j ‘I’HE’
consrmrrzow OF’ INQIA, PRAYING ‘DIRECT THE
Rmspoxmzm No.5 ‘ro__ srop %_’m_E.1wQRK OF~..l?ERCO1A’I’ION
TAKEN AT HANGARGA ‘(gag A15′ SY.h’Q.58″.TQ. JEWARGI, 3131*:
GULBARGA. _ -_ .A
%fm§;:.¢m% %r=-iv hearm this
This ffrr
day, the Cotgrt’ fcilmlving:-..-_____f
‘seeking amendment of the
petition applicafion for the rcasans
_ statafii the The appliwtiorn is allowed. The
for the petitioner to carry out the
au;¢ndnac;::t%r:§rt1zwim.
case of the petitioner in this petition is that
A :._«’v12je–3;éspondents have mit1a’ ‘ ted acquisititm pmceedmgs’
Wfwmf, W ..m.mm..mm imwm mwm W maammm mw mum my mmmam mew mum” M mmmmm mm M
issue of nowcation under Section 4 of the Land
.«vwuvaor.-
‘ Acquisition Act, seeking to aoqllke certain lands. Under
1
an
A
the said notification, the land bearmg $”y,.No.58
measuring 20 acres 07 guntas of Hangerm.
Jewaay Taluk is also included to a or]f:;t”1é
which is belongng to the ”
the petitioner is that
Section 4 being issued ax’iii.:VV:._t”;i1£;Vpei1’tV1i€§I:1<.:§i' filed
the objecfions to of
hearing has "°"'*%A emuiry as
he-ad. re: is in
this for 9. mandamus to
. t.§W'vconsidcr the objection
.\
" vvlemncd Gcrvemment Advocate would
_t.".1:_af'. pruvzisions contained in the Lard
V clear with regard to the nature of the
_ :to be held by the Aoqtfiring Authority and
the petificner can not mve any gievaxmoe in
. uuaVufF:_'\\c#';Ul°| 'MI! emmaumemzm nmzr! %..wUK3 EM" KP&NA?AKA H56!-i CQURT 0? KARWAVAKA EWHGH COURT OF KARMAYAEQQ Miflfi C'
since' it is the admitted' case of the pwtioner
mum"-WI
that a notifimfion under Section 4 has been
issued. 'Ihereafi;er, the law would take its own course
J2
0
Q
and therefore, no specific direction is necessary» to be
issued to consider the objections filed by
4. In this regard, on
made in the petition and kee;):i;1g:i1:…?;i¢’§$:r_.’th:é %
contained in the Land
Authority while excrcisixlg power {if domain
admittedly have under
Section 1__’Z. Q) is there would be no
need under Section
5(A) gr the M; case, it is stam that the
said pzovisiofi invoked and ifthat he so, as
_ suc1:; neadlesszostate that the Acquiring Auttmrity
comply with the procedures and
A C the final notificafion under Section’ 6
‘ ‘grid gran t compensation as per law. If the
‘ has filed his objection stafiement, it is for the
.. wwvumw -owmvcwzow
«wwgwm um mmmwmémawwa mmzm muwm WW Kmflwfiififl HIGH COMM” 0? MRNATAKA WGH COME? GF I€&RNfi.?’fia.W% Mmw 3%
to consider the same in accordance with
If the same is not considered in accordance with
law, it would always be open to the petitioner to
1:
w W”. ~ “I .wuwu v
mama wmmmmgmmm NEW??? KWMUKI L3?’ KARNATAKA MIQH COURT 0? §€ARMa%.?fi%A WEGH COURT OF KARMATAKA Hififi-1 Q
question the same if ultimately Section 6 Imtificafion is
issued Without considering the objectimi ‘Z
petitioner. Hence, keeping this aspect in s’;;;.:’.’_”‘_’*:;ei’v.
the provisions of Iaw has is i 1’.
need to issue specific directiim is
obligation of the ..i;o ‘on.’sV.’.’
that are filed by t.i’1»a__ issue of
notification.
with anmmsi T’ M ii petition stands
Sd/-s
Judge