High Court Karnataka High Court

Dr H M Channaiah S/O Rudraiah vs State Of Karnataka on 11 July, 2008

Karnataka High Court
Dr H M Channaiah S/O Rudraiah vs State Of Karnataka on 11 July, 2008
Author: Huluvadi G.Ramesh
IOUR? OF KARNATAKA HIGH COURTA,0F_;ICARNA1-'AKA HIGH COURT OF KARNATAKA HIGH COURT OF'KARNATAl(A HIGH COURT OF KARNATAKA HIGH COURT

Ix THE Hzax mama? D? KARMATAKA, aAnGALQR%"x

mawan THIS THE 11?" ER? QF JUL? 2acaGGGjGqG

BEFQRE

THE fifiM'BLE MR. JUSTICE Hfi§QvAnIg$;R§fiE$H"5

wyzw PETITIQN w9.9313IiflQS{LA~xign£}: “G”»G

EE?¥EEfi

1

3
E
_ g
H

§R.B H Cfififlfihiafi SEQ Rflflfifiififi
xaaax v_=t 5 _V”, ,=.

fific fiG.fid?fd, s?HTMA1N;}
P.J.EKTEfiSEGN, ‘ ‘”1
BEERMEGERE,

5%? MvtHug§wa$’« _ _uVf
£53 K Ka?aEPEA’*§.’*.G;’
whack; *1t¢ . V 4fi’ ‘ ,% G

REG fiQj1?8é¥1 ;yEEH1fiB”KTS BFFICE,
aznnmvfigangaa La$Qu?,;

anynmn§ERx;..=_’v_’_ … FETITIONER3

sri{»; aa:va’x$M#£,.a§v;

¥.iT$’SEflRETARY,
EFAETMEHT GP CBBMEREE AH? IMBSSTRIES,
¢S.BUILEING,BARGALORE.

“a?HE SFECIAL LANE ACQfiI8ITIoN OFFIGER
~’KRflRTRKA IfiBUSTEIES AREA

§E?ELDFMEflT BGARB,
EGQEL $FFICE,
fiRHFRTHUfiGA RDAB,EAfiGR&$RE.

W

OURT O!’ KARNATAKA HIGH COl.iR’i”‘AOF%-_:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

[:1

3 EEYELQPMEHT GFFIEER V»,
KRRRRTAKA IHDUSTRIEE AAREA BEVELaPMEHTWH,GG
Emm,wmmmRmn “*”

mnvnmngzns. … RESPQNfl3fi§$?;Hx

ifiy sri: B. HANQHAR, AER FER R1 Axn_H_if.V-_’_
S%3.fiR3AVHRAJ V $353353, Rfi¥-FQROR2MHfiB R31; ‘

THIS v.9. FIbEE UNDER Aawicnzs $25GAND}22?U
OF THE CDfl$TETUTEQN my iwn:a_PaA?xwc_fa:QufigH~¢gE’

HDTIEE$ATIQH Issuaa B? a1Ov§EER sficwiow 3:1: as
xanmawaxx. IH$HSTRE§¥wmRR§#._§EQE§EEHEMT Uaéw, 1966
yuaazsaaa Ifl DFFICIA: c£zfi£?E fir; 5,3.2ao1 vxns
amHEX.? flflfi Efifin Hm~M’=’- V ” ‘””

THIS W,fgHb$MI$§ffi& §¢§_?fiEL:M1mARY HEARING
Em 1EaM-g§gfi§°%$HzS:afigy,-W@fiE comm? MADE THE
FQ&§QE;H£: G’ ” ‘ O’ ‘

‘HfiE%é’E3@iti9fi€f8 have safight far quaahing

fih§OHnotifi&atian iafiued. by’ Respendent Na.1

‘r_umdervU§ection Eilfi af Kaznataka Industrial
57Ag§a; Bavélapmant Act, 1955 {haxainafter

V*UOH ififerrwfi ta as ‘the A$t’} dated 5-3*200l in

the Gfifiaial Gazette at Annexure-F and alac to

sx”

quash thfl natifiaation. dated 5-3-2901 fiader

aectican 2e:g1} cf the Act a.r’;d furt}1eI.t’f$.V§:;ii;&Sh

thfi natification iaauefi undar $e:ti5fl_23}§} Gff 7

the Rat and fwr such Qtherfteliefa.

2. Eeazd the learnéfii’.c0#na$l=Osf§%O” the
resgaative pflftififiyzfl A

3. It i$v”fi§§ §%hm§s3i§fi’«§§«’the learned
caunaal 5%o%fl¢{%a:Tfi$g§$§$§aIfi that in the
3miL$fimfi£$fg%§O£i3§a$é§%d% an E-B-2006 in a
batch K ‘¢§ ‘uOQ§i€flwOO§Etitisn5: i.e. in

W.?,Wma3E33fEUfl6’la§d athez aannsctad writ

a”»§a¢i%iamfi;. thié “”” “¢au:t had. quashed “the final

‘,fQti£i$§tiCnO.in 33 fax as it relates to

. ‘,2:

Sf;Rm,l3£3A sf Kara: village, Davanagere Taluk

u’VO”§nd fiiaizict on the gxaund that the land is a

1

‘fiéweiayafl ene and aanvazted. It is alaa

“”uwgtbittad that withaut nfiticef the acquisition

IOURT OF KARNATAKA HEGH COUR'[.OF_;KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR’!

nraceedi*gs were initiatafi. Accordingly, the

«C 3v

:UUxT O!’ KARNATAKA HIGH COURTAAOIIZKARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAICA HIGH COURT

iaaxmad cwunsel far the patitionera auhmitted

that the property hearing Sy.Na.5 QiIIKdrur
village is cwverefi ands: thfi said N$t;fication:I«

&r aeught f¢: qaaahing”WéfiefiQnqtificatfionx

issuafi under Secticn 28{4} 5: the Ec;,”v*

&. Fax mantra, thfialaaifiéfi.§a§nsfii”a§§earing
far fha EEEBB 3ubm§it§§I%EétLifi;§Q far as the
firat yétiiiéfigz Ig5;I§$n&%£n9fi€7 he purchased
ttm §:o§%%%§l é§b$%§§§$fit §@* the issuance of
natifii¢$ti§fi§Iifl’flEfifi «§éE£timner Nc.Z has
§urcb;fiéfi-a~§%f$iu@°%§ fihe pxmyerty pricr to

igsuafice V T&§f- Ktfié ‘ said natificatian.

I”xAcaai£;ng;y, fififimittad that in 5a far as first

Iggfititgfifiafaig cancezned; the petition has to

flawxajaefiéfi.

IVflp.fEt 13 seen that thia caurt by an erder

II”uwd%ted 8wE~E3fl§ has helé that fsrmalities have

met kaen eampletad anfi glam held that it is a

xx’

IOURT or KARNATAKA HIGH COURT_.OF_;KARNATAKA HIGH COUR? or KARNATAKA HIGH COURT OF KARNAIAKA I-i¥GH courn OF KARNATAKA HIGH coum

.iié«.X
E5.

8

canvezted land and am prim: notice was iééued

ta tfia petitioners and quashafiHI7fihéu
mzztitficatirsrn dated 1::-ea-2:392 i5gueIdiI’1II~un¢e:.T%«’

fiactimn fifiififi $5 the A$t.H TEE same is made?

apylimabla tn the aaeomfi patitianar,fiA

%. Ir: Sc” far is
aanflfizned, alth9gg§@ Ifi$%:%TH$Hé cf the
R9apandentg’ ifiHV:éH thH “éfféaimrfhat he is a
auhaaqu5fi§ §fl%§Eaé§%1%3§ E3! 13 nut entitled
fer t$Hm§éiiafia%fifi§§£ Egg; Hcwaver, liharty is
givexxH§§’Vth§Ilfi§%§1*petitiouez tfi give a

zeprawantfitimufanfi $133 ta fiie abjactiana ta

é:i:£;a=’I«,2′.’::*a’:.., t:_;m,. tam KIADE ta take a

,,i3i¢m”ifi;§ccardanse with law. Rcamrdingly;

the ggtifiisn is di3pQsafi.af in 3Q far as first

“<H"§e:it1fih5r is cancezned with the above

Vdireétimns. yb/

JOURI OF KARNAYAKA H!GH COURTAOF-_:KARNATAKA HIGH COUIH OF KARNATAKA HIGH COURT OF KAINNRKA HIGH COURT OF KARNAHKA I-IGH COURT

?. Petition. is allawed. in respect mfy the

sgamné ggtitianer is cfincarned and * the
impunmflé. nctificaticaa dated. 1%-4-2992 yi$afied'u*
under fiactimn EEQQE mi tha fiat §t_Afinexfi£e-E.

313 qu-askad in the axtent af'.Vt:11_éz'FpiépMA:9r.ty

by the aecmnd petitione:gk_