High Court Karnataka High Court

Prathipati Subbayamma @ Smt P … vs State Of Karnatka on 24 November, 2008

Karnataka High Court
Prathipati Subbayamma @ Smt P … vs State Of Karnatka on 24 November, 2008
Author: Ajit J Gunjal
11'! 'mm HIGH COURT OF KARRATAKA AT BANGALORE
DATED 'I_'I'!IS TEE 2479 DAY OF HOVBLEER 2008
BEFORE

mu mums Mr. JUSTICE AJIT J 

 

1 1=na'1'm11sm3rzuaIn@.sarr.r§nt:sa_a- 
mo mmmnmmnam  "  -_ _ - *
mm 5806146 ms mar mnammmmmz, :

vmaex nmucamu  

2 mnumnm % t
sxo mm cnotxaugmumg V ' "   
man woman rm_R1.M:iim _ ._ mm-Ann
vxnmtm nmimnmn  rmmm um

my, 31* Gan, Hamsxmmmmw

 sis: ma aawmma
fi*?W'J¢59'??T53%%Ym% *  
*R,fA'Z"3Jt}.67;'::R;I.t3u&ED svaxmnn coma
 ROAD.

my, gun s  ianiirbv, mnnmx, s.A.mmAnmI:n.
n.,r:.:,,mcx,  é  _

    iwxamam1QU1&'®H OFFEBR

s QOURT Q? KARNATAKA HIGR C033? Q? KARNMTAKA HEGH CQURT OE: KA§:'M{$.TAKfi 3*-!!€5&'! CQURT OF E(A%Nfl."§'AKfl Wmafi caum" 0? KARNRTAKA HEQH COUi

B.\.'51l'Ga9.LORE DEVfi«0I'llER"I' AU"lHGR1'1'!'



  5  in 5§y.§n.30 is &b1e In be quunhad.

2 mumxt W?" tmammmmn 2-EQQEWZ CQUET KARNATAKA §~%!€IT$§~! QQIJRT OF KARNATAKA HIGH CQURT OF ¥(ARNA'TAE{fiu HIGH COURT 0? KARNATAKA FHGH COW

__:;==..
eattamt at"? mm 20 gums: prior tn fin mtifination Le...

on 15,0-4.2EZfl2.'l'11nuflutzmto&'7aamuI20gtmIn'n
puroha:ae:1unde:meaepara.1aesahdeedai.e..6acrea
3£}gu.mannndm-tmusaladaadnzfi. 

 

mm sales cued. nmy mun aha  %  _

by them pursuant to we nah   '

main y'3nnrme' of the     
both tha  :x  the
boundarizuu arch: Wlund   i  WWW'
aw, anly   acquired, the
  wume not nnfiflod at
their   contention in am. the

   to tha uxtmat of 19 news 10
  dmamuad aims: in the prefiminary
 finflnafifmafion. Herwatlmamim
  proceedings insofar as the 19 was 10

I2



abaarnedocztzzauelag:-hxgforttrapetiflonur
would mubmd am having mm m m ammnnly an
acquisition ;n'oceed1@ are liable to be quashed. He
furthzr azulfifi that the amine axbmt 
guntan in Sy.Ho.30 and another went off 
gumas in 9y.No.30f 1 'I A  'V 
and H and aims rum  
submits that the quumg fi   not
&.u'.Ho.30[1.ys{am__   in the
  is sought to be

'*3, tbs $15213 Davolopmnnt

 

   

  %d appearance and hat filed

 objactima. §h. yma, learned

  appearing mm the respondent: 2 and 3 submit:

5 mzhmhe in the muse.’ tiun having baannnrnnad’ ,

h at-ratum is issued. He further submit: tbatthewe 9
(3 I

E CUURT Q? KARNAYAKA WGH CQQRY ‘QF KARNATAKA HIGH CGSJRT OF KARNA’fAKA HIGH CQURT GE i(ARN&.’§’N§A H563 fiflfififif Q? K&£M&’%”&!€& HIGH @0133

…z~_:;-‘
moughmatmialintmmtifimfioaamaboizxthe

enatumtauhnwttuttlaalundmhaaequiradmnba

idcmtified. In the altesrmte. he submits want if mo

Court sum to ma cm: the in raspactfi

subjmt matter cf thk writ petitiaan mama:

isaue a frank notification.

4%. Mr.Keaham Rqtmy,
fin’ reflpfiflfimt lUu.1 * _ Ina?-IIIIIT ‘ ‘ :1

pzroceedirm.

5.. ‘§oonsidaa’at:ion he the
subnnas” ‘ fin’ the partial’ ..

in the pa-elimhnry nntifinatim. In

! QLGURI GE KARNATAKA HRBH C038? KAR.NA’E’N(A HIGH CQURT OF KARNAYAKA HEGH COURT OF KARNA”fA§{A HIGH COUR7 OF KARNATAKA E”-RGH CQUI

mtmaauon, the ma be1% ea

is at 31.R’a.4-4. A puma] of the uni!

V wank! dhchse that an extent of19 mm 10

A % % in Sy.Ha.3O which Intnlly mmu-as 39.12 mm
” sought to be acquimd. column 1ioo.1o, 11. 12 and

m;.wm’ Q? KAR%%ATAKfl HIGH”! €033? KARNAYAKA HIGH COURY Q? KARNATAKA Imam QQURT OF KARNATAKA H!GH CQUM’ QF KM€NA”%”AKfi HKSEH COUI

-1…

th::land1:obeaequimdoontim1ea.Itiamdaubttme

t1′:ntaum-ratumisssonighttnbeinuedbyrasporadmtnz
and3toshowthatanea:I:entofl9acres10g1mmaia
sought to be acquired from 3y.l!o.30 but fl.

perusal of the said erratum does not

of the respondents any

rem:-a’ tad what Im been ‘
mtirmaan. Itox:a::angam’

Sy.No.3O is 39.12 9: 19 guntas
is being acquimd k are the same.
mm, by naught to be

Omoer aha dou mt

§hat sy.1Io.3o;1, though not the oubject

.. eem%at£or: is sought to be dctea-nmmd.

A ‘ A suhnfin that it i not It). Be
” _ 5aubnfita that sy.no.3o;1 was mm ma subject mm-

/

/”3