{N THE HIGH mum' ()9 KARNATAKA
CIRCUIT BENCH AT D§§ARWAI}h__ ""~.,_
DATED THIS THE 1 rm DAY §{U'sT-:2d 9' ~:r_V
BEFQRE A »
'ma HOWBLE MRJUSTICE Malian si§::aI§1'A1~§;Afiu:§i}I31é§R
WRYI' PETKTIQN rs"--_ms'1': BLJAPUR
=4. SR.Z.§§'¥I5Ih§A??A Sm ?EERAPPA Kfixfiflifii
" I 4_A.G:E3D ABOUT 60 '¥E2';RS
x _ [A CB£.§{Ii&GALfiGALI VILIAGE,
' TQ Aifiifl K}-1'83': BQAPUR
M -*s.T MALLii{ARJiJI'§ @ MALLAFPA
$19 LAXMAN KAREN!
AGED ABOUT :22 YEARS
RM: CHIKKAGALAGALI VILLAGE,
R/'A GALAGALI, TQ: BILAGI
DIST: BAGALKOTE
LAXMAN S/O HANAMANTH KAREN!
AGED AEOUT 60 YEARS
R/A CHIKKAGALJKGALI VILAGE
TQ ANI} DIST: BIJAPUR
ANS ALSO AT GALAGALI, TQ:B§L.?gGI3__ T " 'T
SIST: BAGALKOTE V
SATYAPPA S10 PEERAPPA KARENI
AGED Aaotrr 65 YEARS
R/AT CHIKKAGALAGAE3 VILLAG --. V - .,
TQ AND DIST: BLIAPURV _ ; _ =
AND ALSO AT GALAGALE, 'r(;::vBI§;Ag;I"-- . j
DIST: BAGALKOTE _
LINGANAGOU D533; 0. ;,;AXM:'x:~s.e:30UDA BIRABAR
AGE f) AB;Ob".i' 19"YEARS _
12/A CHi'KKAGP.IAG;'KLiJy'i'i4LAGE
TQ AND 1:1s'r:v.B1..:AsDUR,_
AND ALSO AT GALAGALE, 'i'Q:BILAG1
Dif-3'1': FBAGALKGTE '-
s§~iAr'~r:«:AREPPA 'S16 MNGAPPA CHIGAEJANI
_'~;a.(;r:.9 'ABQUT 53 YEARS
' V}2;A.,,(:§iIz:1«;.t§<3.ALAGALi v1L.1..AG:::
~. *£~'(;3: A?i'II5_"_v»DiE§_'§*i BIJAPUR
AANI3 ALSQ 'AT GALACEALL T'Q:BILAGI
D'ES'1'*:-- Efi.GALKQ'I'E
AA .MAH'A?rAwWA W/Q MALLAPPA JIGAQANI
, AGED men'? 43 YEARS
' 'WA CH£KI{.AC}ALAGALi VILLAGE
TQ ANY} I}¥S'I': BLIAPUR
AN?) ALSE) AT GALAGALI, TQ:BiLAG§
SIST: BAGALKGTE PETITIONERS
{BY SR1 EVIRUTYUNJAY TATA BANGI, AD\fl,)
I. THE COMIVHSSIONER I-
REHABILITATION AND RECONSTRUCTIO'i~i'G§%'FICwE 4- _
UPPER KRISHNA PROJECII', NAVA _:. _ .
BAGALKOTE L . '
2. THE GENERAL MANAGER'
REHABILYFATION AND
RECONSTRUCTION O§'FICE _ -. «_ I'
UPPER KRISHNA PIIQJECI-,------I~IAvA'--»IsIA<3AI:I -
BAGALKOTE ' 5 _ V.
3. THE SPECIAL LAND '.§_CQI:eI33moN..E)'I%1éI_::~ER
UPPER KRISHNA PROJ'$C1jT,_ ':II;IyIA'I'frI_
TQ AND u'IsI';_I3IIIAPuI§ I. REESPDNDENTS
(B36 SI§I§'.':I.::i*rI'I5Ia:IIfé:'£§""ARE FILES UNDER ARTICLES
226 551227 05% c:QNSrIfiI'U'I..«:IN OF INDIA PRAYING T0 DIRECT
THE 43-RESIPONDEENTS TC: CONSIDER THE. APPLICATIONS 012'
'"'~.'I'I--iE:_ PETi'l'1()NERS'{EATED 35/1112002, 1?/4/2003 sum
233:4/2903 $46.9? AS PER ANN~C,D AND E ANS ACQUIRE2 AND
.%éA3*I_ (:(}MP}:3lN3'AfFI§)N WITH ALL CGNSEQUENTIAL BENEFITS
"I'Ci --.T'§iE'u.".R_EM}\INING POF%'I'i{)N 01? LAKES 0? THE
PE'1'iTION.ER]$. '
'FH'?gSE PETITIONS CQMENG 0:4 FOR PRELIMINARY
'-IIIEARIIIII 'THIS BAY, THE caum MADE Ti-IE FQLLGWING:
QRDER
Gcvemmcnt Advocate is directed to take noii-';jc 1
of respondent No.3
Heard ” V – ”
Certain iands cf the pctitiizxgéié; were. for the
purpose of U993? Krmhna Piviwi]Hésya§e;%sman’§;§s of lands
of the of the acquimd lands,
have 1;5’3€ respcnéerzts. The gnlrszvance
of the Vp§:1iti<j:iwr $ _1'…sV bits of lands measuring iess
tifianv-':§i;i:e;b_A–1§ect;'e V&:*_3r~}and and less than 1/2 hectic of wet
1§€:'~.of any use to the pefitionera, as it is not
ccéx1difiicafl5';x;igébIe for the pafifioners to cuitivatc such small
_ 'bits éf .. The petitionars ml}; 1113011 circuiar dated
i$$11e:é by the firs: respondent in support of their
he saifi eiztzuiar clearly tiiscioses that if the anacquimd
" of iauds are Kass than 'fa hccat (in the case of irrigated
: land) and less than 1 13-1t':CtI'C (in case of dry iamis) they may
:"""'?
6
also to be acquirreé. Based on such §:§.fi.:–B dafiéd
2. The gzievancr; of tVE1e-~upftit%’io_3;1cer$ “is-.wcli founded
inasmuch as, it is not ec;cqfi.iflng..authofity should have acquired the
infiiusstipilé in pursuance to the mid circular.
In <:¥fth.ké'.same, the foilfixwiag oxdcr is made:
Rafipéndcnts are dimmed to consider repmgentafisns at
1 » . ' – C, B and E ané take action in accordance with law
–.1
having mgardto the cimuiar dateti 29.9.2000 Vida’
as expeditiously as possible, but no’; ” vrgf
four months fimm the date of zeceipt tlsgig ‘«
Accordingly, Writ Petitions I’ V}
ENS