Karnataka High Court
Mr A Srinivasa Holla S/O. Mr A … vs The Union Of India on 9 March, 2009
QUASH, THEE. L_::'r'1'E:2 E)T.21.11.E)8, gssum BY THE R1, DISCL-OSES ETS INTENTION T0 ACQUIRE some 012* ma " V. ?';§'£'i'E'iQNER'S FROPERTZEIS. iéiis WRIT PETITION COMING ON FOR PR'ELfiv€12VAR'}' Hgagzzzve av 23' GRCPUP, THIS BAY, THE comm MADE THE a§'01.LowiNG; AND : I THE UNION SF' INDIA BY MINISTRY OF SHIPPING, ROAD TRANSPORT AND HIGHWAY"; REPRESENTED BY THE PROJECT DIRECTOR, NATIONAL HIGHWAY AUTHORITY OF' INDIA, BISHOP COMPOUI'¥B",~._ VALENCIA, MANGALGRE~5'?5 10 THE SPECIAL L£3.ND £§SQUISIf?'iON__" QFFICER -_ NATIGNAL HIGHWAY I)EiP$x'I?T}zIF23I§iT, KAEDBENDUSTRIAL AREA; ' BA1KAMPADY,_*M;§NGALR*a;: DAKSHINA ::Am~;ADA=:._ ' 3 DEPUTYicoryfimlssiomfig-,L ' OFFICE ::;--:".<.i":"'--I.--:;'::mkr:: . *3 ' DAiN OF INDIA WITH A PRAYER TC) §'ROJEC'E' DIRECTOR, PRODGCED AS ANN~N, WHERE IN THE represe;1m.§ion.Vt{x_thé r e$fi0néents a copy of which is :%%A._pfgd;§¢éa 2m' &v'nex§;i4¢'«"v' dated 01.09.2908. To the V respofident 'at«~""A:r1r:exure 'W' indicating that (3111:; these H " p:;og;1e1jtieS;*'évhich are necessary for £136 expansion of the E%i:g1:w:;§ are beifig utilized. /fl the W'{"i1Z petition, an observation was made by this Com: to the foliewing eifmtz "However, it is for the respondentii
authorities is see as fair
avoid demoiition of the ‘ V
the southern side as saught fbzj”b_y t%j~.,¢%§3 1
petitioners even, though épééiz spatg AV ‘
ajfected by such ‘S-o to
minimise the czamagaza W; the
petitioners, ifather.f._uzL<saé jét
in the #2»; the
% %
3. Qlfiéxvation made by this
Court, 4’petiti;5:§¢~I.; “appears has given a
Saki an endorsement is isssued by the
/X
-9-
(:3) Compliance in two months.
8. Mr.B.Ma110har, I€”:&I”I”1CCi Additional .
Advocate app<i:a1'&:{1g for responcieni .3'€0.,._'_3' is é
ffle memo cf appearance Within fouf":w€£§1{3:.V _ _ V « . '
"
SP8