WP Nos.65005-O6 of 2009
: 1 :
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAI)
DATED THIS THE 3RD DAY OF SEPTEMBER 20:09
BEFORE """""
THE I-I0}\:'}3LE IVIRJUSTICE AJIT " H
WRIT PETITION Nos.65o05--55'066/'20o9 {LA§EEi_s_}§'~'
BETWEEN: I
1. Prakash, W / 0 Ramachandrafawai', . C'
Aged about 56, Occ: Agricu'1'u_J.i*e, . I
R/0 I-Iolingalapur, Tq. Bai1hn1:1'gai;.._V
Dist. Belgaum. A A .. .
2. Babu, S/0 Krishnaji Q_eidadv,'_
Aged about 6Qy_ears;
Occ:AgricL1'1tu;-:13,' _
R /0: Ho1ir'1g'a.1eipLi;':,"T¢1;..__B»;aj1i=io1§gaI,»
Dist. Ee1'gguL_m;_ . . .PE'I'ITIONERS
(B Sri. K§AT1ar;dVakT;1TT1aiigfldvoCate)
y
AN;;_'_:
Land Acquisition Officer,
TMa1_aprabha.'T?T0_j"ect (I) Saundatti,
'*l'q¥'S§:;uT1dj¢;tti;~ 1; "
Dist'? Be1ga1;En. ...RESPONDENT
Sri-ER-K–Hatti, HCGP)
WP Nos.65005–G6 of 2009
: 2 2
These petitions are filed under Articles 226 and
22′? of the Constitution of india praying to direct the
respondentnauthorities to pay the damage from
24.05.1980 to 20.02.1997 in the interest in the arziount
entitled under the law, by considering’
application/representation. ~
These petitions coming on for pre1imi._n_ary heairiiqiig’ 9
this day, the Court made the following; ‘ V’ *
Mr. R.K.Hatti, learned -._High”.C’ourt
Pleader, accepts notice for the l I
2′;i”l.ie’ariii.ed i’olrl”the petitioner and the
1earnedi”GovernrneAnp*t_iiiPliéader submit that the subject
matterof these v.rrL–t petitions is covered by ruling of this
«ag:g1i,{£t in-ew;9.ANo.i295/’2oo7 disposed of on 03.04.2007.
F
V .>’;v.:”‘:”*7To11o’W,ir1g the reasoning stated therein, these
Writ-«..pet_ition’sialso stand disposed of with a direction to
‘they petitioners to seek for damages by way of a
t._lI*’ep*resentation. if a representation is given by the