IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
DATED THIS THE 17TH DAY OF FEBRUARY,
BEFO RE
THE HON'BLE MR.JUST1C1a:».SIJ_13HAS"}1" BfgAij'1
WRIT PETITIONS No.67203e'6'?206;!.2'0I5§
AND W.P.NO.6Q249/2O--1AO'--{.LA--RE§}A " '
BETWEEN:
1.
RAMAPPA S /0 BASAPPA KANKIV
AGE 62 YEARS, (")CC.:AGRi§CVUL'IfUR'E.,
CLAIMANT IN LAC N=Q.4--4/07 " " '
R /0 ARAKERI VILLG:-if '- '
TQ:YALB"UR_GA, 13IS§r:R'op15AL-. I I
IRAMAPVPAS-/:0 MU:t>v1-YAIPA TALKAL
AGE62 'I'EAF"_<S_,I 0CC.;AGRICULTURE
CLAI_1v1ANT'-IN" LAC "No.45/07
I 1 R /0 'ARKER1. VILLGE
I TQ:YALBU_RGA DIST:KOPPAL
IHIRTAPIPAVS/O HANUMAVVA HARIJAN
A. 65 YEARS, OCQAGRICULTURE
« C1,}-'s.I1\/i'Afi'sIT IN LAC NO.46/O7
R'/.OA~;%3;R"KER1 VILLGE
TQ:'{ALBURGA DIST:KOPPAL
BASAVARADDI S/0 PAMAPNNA VARETTI
" AGE 57 YEARS, OCQAGRICULTURE
CLAIMANT IN LAC NGL48/O7
R / O ARKERI VILLGE
TQ:YALBURGA DIST:KOPPAL
:2:
5. SMT. I-IANUMAVVA W / O KURUDAPPA HARIJAN
SINCE DECEASED BY HER LR ERAPPA
S / O HANUMAVVA HARIJAN
AGE 65 YEARS, OCOAGRICULTURE
CLAIMANT IN LACINO74/O7
R / O ARKARI VILLAGE TQIYALBURGA
DIS'I':KOPPAL
6. SMT PARWATHAMMA W /O SIIINAPPA GADDI "
SINCE DECEASED BY HER LR 13ASAV_AI\IT'APPA.,_I j
S/O SHIVABASAPPA GADDI A " .. ~
AGE 40 YEARS, OCC:AGRICULTU'RE
CLAIMANT IN LAC NOIVIR,V3AD\r)
AND: '
1. TI-IE ASSITANT COMMSSIONER
5:, LAND ACQIIISITIOnN._OEEICER
KCJPPAL A '
2. 5 THE EXECUTIVE ENGINEER
~ NO. I_,T.B.DIV_ISION KOPPAL. ...RESPONDENTS
A ;”{I’3.Y SM’T.KIVIDYAVATHI, AGA FOR RI)
. ‘ THIS RETITION IS FILED UNDER ARTICLES 226 AND
227 OR THE CONSTITUTION OF’ INDIA PRAYING TO
DIRECT THE RESPONDENTS TO MAKE PAYMENT OF THE
AWARDED AMOUNT AS PER THE AWARD PASSED IN LAC
A NQ,44/O7,45/07,46/07,48/07,74/O7 AND 49/O7 VIDE
A’ *ANNEXURES–~A,B,C,D,E AND F AND ETCL,
THIS PETITION COMING ON FOR PRE41LiI”~.’.{:_iI’~IARY
HEARING, THIS DAY, THE COURT MADE THE
1. Smt.K.Vidyavathi, 1earned”‘t<.VAe§_A"i tékeg,
respondent 1.
2. The petitionersvirieare ‘direction for payment
of compensation amount /2007 and
connected matte:rs’as :per::A~riOnex1,ires;A_.to F.
3. I_fp_the’~.pOé1yi¥;€!;!?rv1t terms of the award, the
remedy is avégfiable “to execute the award
and it is Submittedtthait’ petitioners have already filed
execution ypfietitions. V-If’-..t:hat is so, no ground for issuing
direcztionp. Petition dismissed.
AGA is permitted to file memo of
_ .appear_ance witvhin four Weeks.
ii’
;.;g;:.
DEE
E.
>+
Z
..:,.V
3;
§
3