High Court Karnataka High Court

Adavibai vs The Assistant Commissioner And … on 27 June, 2008

Karnataka High Court
Adavibai vs The Assistant Commissioner And … on 27 June, 2008
Author: K.L.Manjunath & B.V.Nagarathna


V ‘§&LE:%§§,§E$?§:Q:EQ§§%;

xy rag axea $G§R? $3 K&RH§$fiK&jA$ §$g3$LQREg

Bgrgg @313 THE 2?” §§g5§§ J§$ é§@”:<fi
§§m§A T Av '
I ?a£ §a§§gL2»gg.g§3t§¢R K L §$§&§§§?a
» Ag§§i a' .

TKE fiQ§3§$E fi§$;§§§?Efi3_§’¥ §Aa&RA§§§a

“. %?A”§§@§2:§fé§§?<LAc;

gb&¥:§A:%% AA;4W
$59 §%§§$§g§§§A§§%§’§g§§§:§

§$$éE;§€fi5&fifiZ$flZ?fiRES?

R§§:§EKER§ vzgaaag

A§?ELE&ET

{$§ $§: $=§ ggwgg Ag? ,§

_x%§E

1 $33 ESSESTAQT Qgfifiififilfifififi
3%; %§§§i§E§I§§ QF§Z£§§

2 $33 EXECUTIVE m:s’I–1_~;:EE.R
239.1, ‘$’.B.$.AM DI”V’§.S’£_Q§¥
§{Q§?AL msmxcm ‘ ‘ ‘–

s ,, , ;”2zE$ém%§§m:’r$

{BY SR:

mm fig IS_…’;§?:fI}E;§E§;..A§f§;’§”.§€§§=§f} QF L.A..£’sCZ2′,E’
A$A§1sIS’E’ f;’*:§~«,~§=;.;, V1′- $§_3§€.’%7§.-§@§<:"if ' mam EJAZEEE

23.e§1’13§§_~._§:%$:$§zx;_ T««.__§;:%r’__ ._:.s:9.a?;*19§5 are TEE

32?z:;%::_( 33f J; _~.?~’§§%E’§XQE~ZAL gm; Eawmz,
gimiagzfig ‘f;ag7?g£§3:§::§ §E”f:’.£’1$2~Z mg g1~:EA..’r~zc3§
cQ:«:’§E2:3s£a*;:*2:{:;:~:;._ ‘ 1″

;_%,.§.?:§«::%_s Sfiérifiiéfi 52;: $32 @§@i§EQS figm

‘ ;§:&é%s:§%,1.,_§§:;§~:ra.;35’1:’;*:a:.g;n:.§.¥:~§ .§ fimxmagm TEE mmmxgg:

§§i$ apeai i$ by th@ claimant haing mat

‘” éaiég§i$d wifih thg éfifiazminatiam Qf t%$ markfit

‘*va:ue Qf the ianfi &equirafi by thé Civii Sufigé

g gaiégétmnaz mg, Kappa: in me z:a,§*fij:§§5

aiama 23.§.§,§§§, <2"

gv 5

§a£$é§ § ¢f

2, Sifferent exténga 55 ‘:an§”;gi:ug:e§ \

inT dififerentp sugvay [M§fifib@$g: ‘%§i Lgxakaxi
Vi£Ea§fiy Kwpal v§§i§§ §%£@ r§m$ifi§§K umdgr
Sectiam 4<2)»_o§:»:$e} i3§¢ §§§&fi$iti¢n Aat
publishe§_ :;$:$1G%g§t%aEr:§%§ifi%cation fitafi
§.2.:$$§ f§% fig? §g%§§é§ ¢$£fiireha11a §r§je$t,
§naa£ the %é;§Wg§£i£:¢gt:ag§ tha a§§iian:'§
i&m§ éiggafiéfii §$fiF%;$kEG.i§2fA maguzing é

aaréSL3§ gfiniég éi fiakari viilage wag &;$§

.gaq§j§§@hr§h& S§fiQi&l aamd §aq§i$iti§n Qfficez

"ea awaré fax tha lamés aaqgiréd

in ragpeéé $5 fifltifé matifiaatian éatexminimg

=;t§&_mé:k&§ vaiae at tfia xate af §.§;§$%fm §&r

I» 4' ;'§é§é .3

.. 5",."

$4 Ehough the mattar :5 i§§t%d” £5iT”

Qrdgrsg wa fiave heard the iéaxaefi §¢#n$eEa§$£

ap%§lant amé the learnefi $@¢a£fimfi§ %fiy¢§afié

fax §e$§@ndents an merit$*@ith”%heir,¢¢§s&$fi*

5. fiaximg the camr@é=¢f.argfiman%$§ tfie
learned Gcufisei fez a§pe1:§mfijc1§imafit aubmitg

“‘::§1at this _c;a}u.;z:t .”3;:»i;:~»§:8f2§s35 daizaé.

;fi.2,2§5?”a b%£%飧3fl ?e@%é§pa z éssifitamfi
C@mm;S5:fine:V §fidP*§ahfi\ %£q§i$i:iom Gffiaar;

anhggaaafihg m§$§afi°%a1§@ Qf ifia 133$ aafiirefi

‘ ‘~-:3.nc§é:* “” “:m*;if:;m::.m;: $333393: mg aim

°_$$$ié§§ £§afifi& Rafaxence flgaxt uadax the Same

é$man_$§§g%$m: amé gaard, fr&m¢Rs52§F$G§§w ta

*.§$a$§;$$§;w gag asrgé é. éagy Qf thg 331d

:3: ifi mafia avaiiabla 2% as”

mg”

5, ?ha iearnfid Gaveznmnt &d§§$fii§1§§é$
mat fi;5§ate tha aamk Em figaw Q£w£§§ $é§g, %e »
are Qf the Qyinian that fifia §fi§§fi§§$*%fia§%%fi§d ‘
afi t&a Raference Cs§x§ §a§’ gg $% §a§:§;§§w
dfiterminimg the maxk%é@:vglfié”t§f ‘§he land
aaquirafi at Rs;é§;§G§fgi§%%Y9§r§ é@eng with
athmx staiutaxy b@fié$i%%Q “.»u

1?f:H_g%;_ K®fi%%f;t $t%gé; tha ieazmfi
G@v§rnfi%fifi g§§#g$§§_k§g#§ht ta 3%: m@tice that
$3 :é.3[2§§é %§;:§_§§ndQn:ng the figiay af 323$

ag§s,:g’§i:i§gg’t&;s $aa:% ha$ §ai§ that the

‘«§§§éi:g§t§$:a:mant is mat gmtitiad fa:

“fl’iate:é$fi far th% §fi§&§§d §@§i$fi Gf 3?3§ figygfi

‘ .A

in ;§i§§ afi tfia §a&gg we haifi hhat the

aiiaat is mat ant%tl%fi be alxim ifiaragi

W W i fwd’

f”§§§ a.§@£iaé mg 3?3§ gayg. fl}%i . 3

…”j,…

8. In View cf ail§%ifig,§f¥fifi§ a§¢§i,iggg//”
the appellant is entifiled -for

i/£§§j[@mm@&Qm§=QMg§§é£§bV§%f}

Sri flmak&nt§afi% ;é@rfi%£y§§% $5 yermitted

to fiie m@mw_of:a§§é§réa;e %ifi§fifi é waaks frcm

t¢§ay$_-i

u ; a.» % AAAA JUDGE

S5/W
EEGE