IN THE HIGH COURT OF KARNATA KA AT BANGALORE
DATED THIS THE 25*" DAY OF NovEMaERy2oQ§T%%%%f%A
BEFORE :
THE HON'BLE MRJUSTICE MOHAN s%:4AN%'r_ANAsoupA:27
WRIT PETITION No.1964M1zoFk"2oo9 (LA¥'B.if3:A.,)VV' }
Between: %» . V'
1. R. Nagaraj
W/0 late Ramaiah ._ .
Aged about 61 years _ V
2. Amanda
S/0 R. Nagiaray " '
Aged ab0ut-.31».._\n:grs ' '
S/0 R.".Naga.r'aj_ __
Aged zibegt 29 y,.7'
Sri Abdul Khader, Adv., for..R2_& R3]
This wm_P::tit'1on"is rites: i_.1i1de1*;{-'trticles 226 at 227 of the
COI1StltuU.(3i"I'~OfV":lI1(Zll:é:_: «praying t'o"~direct the respondents to
eonsiderjthe _rep"resei'ttat--ion_Vdated 9-12-2005 made by the
petitionersyide Anrie§(t;i*e.5C;=..__ . h
This Writ.l3etit'ion'eoini.ng on for preliminary hearing this
day, the--CoAurt. niadeiithe following :
.....
d for the petitioners though the matter is
caliedltIytrice.dd’ti:’lng the course of the day. Heard the learned
advocates ‘appearing on behalf of the respondents and perused
_ the niat:eri.al on record.
V’/V7
_ 4 _
this Cotirt has upheld the aeqtiisition. Howevei’, since the
matter is pending before the Supreme Court. this Court will not
direct the respondents to Consider the representation filed by
the petitioners.
cannot be granted at this stage.
The writ petition fails and the same is ::_1i’t. it
open for the petitioners to take appropriate”s_teps-I
approaching the Apex Court or by approoe_hi’i1g t:he.>’c:_oneei”n§.t’1’/.,4 ‘
authorities, after the disposal of ti1e”i’I1V.éiit.e1’ before”Ai1=eX”Cotirt.
if the law permits to do so. ifthey so=ehoos’e.b”‘
Aeeordingiy, the prayer of the ])Ct,itiOB.C”rs