High Court Karnataka High Court

Sri Anantrao vs The Special Land Acquisition … on 3 June, 2008

Karnataka High Court
Sri Anantrao vs The Special Land Acquisition … on 3 June, 2008
Author: B.S.Patil
__ _, , _- .,... .. ...--..uu-unnn mun yuru_I(I Ur IKAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR'i' OF KARNATAKA HIGH C

..1-

1:»: TE-IE HIGH comer of mmwm AT Bmrsaacas
wars}: ms THE 33" um 02' JUNE 2003 

BEFORE

THE HfiN'BLE MR.JUSTICE 3.5 Pamifi ;» 7"

$31? pswxwzan fiO.178?6 GF”2QG7l(L$;E$$iVLfVH

BETWEEE

SR1 AHHHTRRB

axe GGRALREQ nasurxunn

AGE}? ABIJUT 66 YEARS

em:mMwwmE ‘

Rm SHEEKRLAHEQBI , __ I

TALQK E&3AVafiwaA5EwADI,_ . , 2}, 1

mar RT mnpaz, mm; ‘rFEa*v:c”TzcaNER

‘B? SR1 JAEA$1gEL?fii:L;hEBv;iL,_Wmv

THE 3PEcIAL*LAfla*L .4 ,
2:.:::;1u1$::._’I*1€3L: oF:%:m_sE.L»
uypsa K£:3awa–£g9;3cm_*»~
ALMAT?I,’?ALux E 5363 EDI
za:J.aPL?2=: nzsm:r.:’r’,— ” .. msvozanwr
“(air 1?} ..’;;g.v3gmv:x,_ P:EnnY;——–~.~’-x13v.3

.fs»*;-:zsf:~’-..42§’r:.*1f’3:sf’:e:rr: Is FILED umma ARTICLES 225 AND
22′?” ‘GE TT’fE’ E$§:’?1’SVifITUTIQN BF INHIA FRAYIHG TO DIRECT
ms ‘RE’fsP{3ttéiBE§§T+;RU?’HDR3TY TO any THE INTEREST as

Z ‘”1-“rm:-. THE; s%mz*u’=rE as LA ACT, La. INTEREST on 30%

s=:;L;v.*rIL31s…1i:s;n 12% Annzvrimszai. KARKET VALUE on TI-IE

“L-Ti,”V’E§:I?£=.;4CEB ‘=30HP&’i’8ATION TILL RE£.¥§.1sISATI{}N or-* EtiTIRE
}§?=§§3U§fi”}’*-}§;E413 FEE GRMGT CIF SUCH GTHER RELIEFS.

‘é*:é:As PETITIGE-Z swim on son PRELIMINARY

“7=H§A3:mg THIS LAY, THE coma? MADE THE FoLLowINs: