High Court Karnataka High Court

Sri Syed Jamaluddin Sab S/O Syed … vs National Highway Authorities Of … on 11 July, 2008

Karnataka High Court
Sri Syed Jamaluddin Sab S/O Syed … vs National Highway Authorities Of … on 11 July, 2008
Author: Huluvadi G.Ramesh
IN THE men COURT OF KARNATAKA AT BANGALORE
Dated thk the 11*' day of.!uiy, mes
Befme

:nrmHoN*B1.E MRJUSHCE HULUVADI G   . " 

Writ Pam: 1:739/zen:  
sa Syed Jamahzddin Sab, 78m

Sic Syed Sab, Agriculturist

R/ccoiiegekoad, Nittuvalli   '     
(BySriFVPa1il, Adv.)  "   '

And:     

National  7
Sector 10, Irwaam,    
By its Land  (fificer _ 

Special  J2:

   

I G}i:pei¢nt- iA%.=thcsr1., " V  for Land Acquk am

(fcfizr  h'aok}2_f Tmnktxr Harfinar Secfion)
Natioml I-I_igiiws,.3'r Authoritiaa ofladia

 Behind I<L.-'?x__si'°ma Petrol Bunk
' V Dé'wang&ere

Lk   spgm W Aoquisifion omcer
%  _ Highways, NH 4

A5"



5 SpecialLand  Oficar  
I-Iighways, Davangere  . V
(By Sri Singhania & Paxlnbers, Adv. for R3;    

s:iM1cmavaReaay,GAfixn2,4&s;
R1 ad!-)   

This Writ Pefition is filed mm Araziézzzv  
praying to declue the acxion of  in  'E amf'c.:~4.'.t1f'.  in- '

Sy.No.2I9/P situate at Avmegere Viilagcf wanna: 'sagcquisition is
viomive ofArt.300A ofConstitu£ion.   '  

This Writ Fetition    fltis day, the Court
made the failowing:     _  " -.
Petmm"    i;; /g §v;§i:"'of mandamus dares" ting fine
azmexure    fiiate action by initiating acquk ition

proceedh gs mjw  "  in respect of one acme of ms: in

 _   ét--V.4Lvg:c.ggere Village of Davangere Tahxk which is said

:6  for development of the by-pass mad and widaning af

Nli   and Harihar Section.

 1: is the submissicm of the petitioner': comma} that although 

 lmd was acquired to an extent of 15 guntas, subsequently, another 7

W"



mamas was purchmad iium flw pctitiomr, but the total extent  

acre for winch' no acqma' ition proccedm' g was held not ccampcw    _

Asmch, petitioxwrfis bcfote1hisCourL

Comm! reptewating the   

. H . zoosfor  1'   .
Gowrmnent Advocate    36 glmtas akeady

compensation is      not arise.

  is 1.00 some of land is
mm.&mm@@gwfimfifimmwmmgamumdmmmmm
the cxtcnt of«}an4c'itI£i1i§ad  autimrities and if, as contended

by the gefitioner,   is in exccss, the 1" or 3"' respondent to takc

ifitisuuhsed.”

A of accordingly.

s&/-_s.___
Imfigfl