High Court Karnataka High Court

Shri Arani Rudresh S/O Arani … vs The State Of Karnataka on 5 February, 2009

Karnataka High Court
Shri Arani Rudresh S/O Arani … vs The State Of Karnataka on 5 February, 2009
Author: Ajit J Gunjal
V 2. Theibepiiiiy' Commissioner,

(.0  

h     Land Acquisition Officer,
  Davanagcre Sub-Bivisicm,
' .~ ' Bavanagere.

IN THE HIGH comm OF KARNATAKA AT BANGALQR$"._
DATED THIS THE sth DAY op' FEBRUARY 2069 3: if  

BEFORE

THE HQNBLE MR. JUSTICE AJIT:sg;.,C;t}iIi§W:¥ 4%   é  X'
WRIT PETITION. NO. 1572s1%/2ioos(LA+Re.s;  
BETWEEN ;  % 

Shri AraniRudresh, _s '  
S/o.Arani Kotrappa,  '
Aged about 49 yea3:s,v.._ I
Businessman,   .  
Resident of 783,  V   
Vi}aya1akshmi;Road;_ " ' ..  «. A " 
Davan3gere--:i'Cit.Y}";:    ...PETI'I'IONER

(By     , .Acivs.)

AND :

 I.' ~.Th6'.iS:ta»_t--e of 
 ,By.its Chi¢fSecI'eta1y,
 viz:i:1ana- sogdha,
Bai'1g*:f.11t:5i:'€:';_ . __ ' ~  ' ' "

''Davanag_té3re flisuict,
 vsDava;1agere.

.« The' 'Assistant Commissioner



  Vfiovemtnzent  appearing for the respondents is

_ permitted :6 memo of appearance within four Weeks.

sps

9. Indeed as observed earlier, a second appeal
pending, questioning the judgment and decree ‘V9154:
‘!’r3’a§ Court as Wei} as the Aiapellate Court. It is

the State to urge ail such other <:om'en1:io'ns

them to preserve the eonsfinetagoiii,
about. Consequently, V

(a) Petition stands f ‘L H

(1)) weli ‘–noti§;+,ee.tions stand

quasfiedx ‘ ‘V. J t

(c) It ..V.jStat锣c proceed afresh to
aeqttire, choose to do so.

Rule is made absoiute.

«. Roddy, learned Additional

Sdfi
Judge