High Court Karnataka High Court

Smt V C Soumya W/O Sri B C Vijaya vs The State Of Karnataka on 22 August, 2008

Karnataka High Court
Smt V C Soumya W/O Sri B C Vijaya vs The State Of Karnataka on 22 August, 2008
Author: Huluvadi G.Ramesh


KARNATAKA HIGH COURT OF KAHVJAIRKA I-HGH COURTOF KAHNIFWAKA HIGH Ct

…–…..n..~.m-u mun \..U”‘.;J_Nl Ur KARNATAKA HIGH COURT OF

Ifi THE H158 8333? OF XBRRATAKR, Ehflfihbfififi

naysn vans THE 22″ flAX’DF AHGUST, 2008 : *

E33033

‘3’:-:2 H8h3’B£.;E rm. was-:::::s HLEMIVADI ::.1m_5é£s’§£V..

W.P.fiG.9868/2308{¥A¥ERA;fl’ , §
BET¥EB& 1 AUT’ T

SET V’C SOUHYE

J0 SR3 B C VIJ3YE
A$ED ABOUT 3% YEARS
REEF Ufihkhfl Vlhhhfifl

: wsawmsznmruna Roam’

EANGRLGRE uksnu 9Is?RIfi? ‘ .3 §.;*§fi?IT;6HER
any 521: caxxxgryaax ¢6wfi;_g #, Anvj

Arm:

1 ?HE swarn 33 Kaaflaxxxh,
REP. BY rxz ?a:mIc?kL’szcREmAnr
ans, eovaaugnr mt Eaanarnxa
zvgsnaaa, fi,S;E8ILDIflG
may aga, AHBEEEhE’VEEnH1

‘ ‘ EENGR§0REj§59 ooi

°2,”yaE*fifim¢$safi5 nzvnornnuw AUTHORITY

-33?. sx?1ws’caMuzssxeuxn
m,p.wxsrg,?. cavrnnxaa Rana
sxgaagoaawsec 029

MW” 7~é’~?aE anfixrzanan nan» ncouxsxwzou uyrxcsn

fifiAté’_f3£fi:.£;!3RE EEVELGFHSNT AU’3″HDR.I TY
lL€1′.P.¥BS1€’T, T. (‘3!-!£3i’I3a’\IAH Rflfifi
}E}%3S?L£:ORE*-.569 326 .. . .. RESPGNBEHTS

“»__”gé§ Sri:B nxfiaaaa, sax ran R1 AND

$RI if {#3 FU’3″‘3’EGOWI1R, ADV FOR R2}

vljie/1

-……… ….. nu-u\ru.r~urII\.I’-‘I ruwn \.:AL,J’.~.Q-ilil Ur KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C(

2-3. Aeccrding t9 the petitioner he

moms: of tha cahvarted land hearing _
meaauxing tn an extent: crf 34;>AAg;;nt;3″‘ss;ii:i§*:.ii:::gwq,s
being axzaquircd for the

H.’.7iaves:ea.raia.b. Layaut

gassed. I-imwever, a.c;<:<3z*:i.i.;::§:§'-'.1§;<;« not
been served with ézfiiarg par than
endorsement ziatfid 'Vfiawazd baa
5993* P&$59_d. iffizxr.-[a:"""h:esa:1 taken on
5-12–2oc:;L%.E «: case af the
§ert:i.i::zT.<i~;«VV2x::eg'.ATA iand shauld be do-~

netifiedf. –

the endcraamant issued by the

Autherity through. the

}’ V_fidd§fiian$1 3ianfi Aaquisitian atziaaz, it ia
sy.No.48 tn thc extent vf 34 guntas

‘hééan acquired 15:33: the fozrnatican of Sir I!
.::’_4:’€’i4veswaraiah Layeut, as szwh there was 11::

“”§os5:£.hility at dc-nc::?:i:Ey:£.ng the am and

rejected tha prayer: cut’ the petitianex relying

…… . ‘M-VII-ll\I ur nnnnnxnnn !1ll.7|”1 OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C(

Sir H Viswaswaraiah in the ewe sf Ja:’}?JJA%

ARE amgans via. was gausazoaz vzvwzafimfiw
A§$EfiRITY, .n3?R§s3w?xn .sr .rms caum§§é$¢Qgg;.f_

aaxsaaana any awazxs zgpartgd fin z3R~2ca5§xax_i* O

558.

5. 5 The case of the }_:saa1:V;i.’x’:i§,:VVi::.t1err.V.ia._V’
his land cz1*xraa1:*te<:'{.~..V_fi been
given natica ta fi@p§§gO%§nQO@@§3e26o5 and
1?-5~2co5, Ea? _pa:O fihé fléfinmiggian 0f the
1 earned caaiifi§}fé.§;"' " §fia%;V§andant~antho:i ty,

he c3_:'.:r:1:'V'ii£3'i:' O not produce any
:1oc.:t2§ze.\:z:L*::is" zztixcmmstancea, the

said _andaOi:5ame;1?.: 7._1-o'&$ issued. Since the

"V";=atif:fi<2;zezVVM_ a:uh££:ii:–tas'd that no such ncstice was

V'*:i.L_'5:s11§4:fl, "–3:_é he shall be given one mare

by the respcandent-Eaxzgalore

V%OO'–«.'__4"I'yavelapr®2nt Authority hy aansidering his aase
'Vii;.V§.Oé:'qozda:uce with law. In the; cixrczumatances,
O"…_"V"ir:V'T%:srdaz,~ to» enable; tha petitiarwr to have his

in tha matter, the raapn&ent–Bangalox:e

Ewe; Gpment: Authori ty to canaide r then

grimmnca -of the petitions: in accordance with

W.

“nun uuulu U!’ I\AxNA£AKA HIGH QOURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CI

Lime after hearing him. The patitianarhies

:3:§..re=::tsé ta appear: before the C<Z%£iItIIiBB.'§;Gi#{!_:fi':';_vV
Eangalcre navaxagcagnt Authority .
documanta available with __on "

Friar to that, he 3

xagresentatiah on 15-9.-,°»_’ 0{3$ 2 Wm.&yA

ha carmidszed in accc>x:dan_c_:_:é”-.§ti!;_21
‘I. Accardingly, théVpi;t’i’1:v3.bn.~.:i’§_’.:’d;i_3po$od af.

ccunsal tax
the ‘- Authority
and «lfaazrned Additianal

Gmrex:rnnaritL}I;nivc:i¢ai:;§ ..a§:.&se;»4’§;3errnitted ta: file memo

V 013 tour wealza.

sa/-_-:_fl_
Judge