High Court Karnataka High Court

Ashok Parappa Padnad vs The Special Land Acquisition … on 31 March, 2008

Karnataka High Court
Ashok Parappa Padnad vs The Special Land Acquisition … on 31 March, 2008
Author: Ashok B.Hinchigeri


IN THE HIGH coma’ or KARNATAKA A1′ BA!i§i:;é}AI;C).f?E”‘ — ‘

DATED THIS THE 31-t DAY OF

THE I-ION’BLE MR. JUS”PIA’;3lv.*H§xSHf)I{‘ .mf§ ( 1HjGERf
WRIT PETITION 2903 (LP;:»~§§.I;}SV)fi§
BEIWEEN: ‘A ” ‘

Aged 44 ycgu-‘-,_ _
Oéc: Afiiifiififlilfifi; . ‘

‘I Hahn]: D3’:-annu. Dnfln
‘I ‘ I§al».l\l.I’I -I

2
Occ, Agriculturg. » _ ” _

3 Raoséhcb
Aged . V ”

é

. ” Aged’ 49

‘ P2-.dr-……s-A,

– 47′ yeara,

‘ (Ina. 11″.’-uh-._-u’Il–..g_
\.I\.a\.nov fl’-I IL! I\I.I.InI»I.I Co I

A 4:31

,a1e r/’o Sankonatti Viiiagc, ‘
“‘i’q} Athani, District Bclgaum.

PETITIONERS

(By Sri : Mahantesh S.Hosn1ath, Advocate)

ID

_

1 In Spars” ‘ –d Acqiiisiiiofi Gfir.

hi

as eputy %m’.r.iss%ner,
Rehabilitation as Reconstruction,
Major inigaiion Project,
Belgaum.

.2 The Special Land Acquisifioo A’

Hipparagi Project, V
Tm .A.t!-.9-.II.i. Disbslct Belg_u.m;¢.,4o

The Eiieo1i’u.’ive Enfineer. is
Karnataka Neeravari Nigam’, _ _
Rehabilitation and ‘Rec0nsti’e1¢’i:ion ” I
Division oifiocr.Athani,” 5 ‘ ‘
District Be1ga»ijn’n. ‘

(AD

4 The Statcof

By; its 9-‘…;::.’.~:-.3…-=’1″_g,r, ‘

(By SRl'”M. “Keshsv:i Roddy, Additional Government
Afimgmg ”

» ‘.-}’u”‘.’-.’_it’&tL%r. is filed under .A..rticles 226 & 22′? of the

.t?onstitafio1pi”ofA_india praying to quash the Notificatitm, dt.

__ .I.

– lli1(.I.ClC.

APetition coming on for preliminary hearing

4′ doy, oouzt iriade the following:

011]) .

E Although the matter is listed for pieliminaoy hearing. 1 have

taken it for final disposal with the consent of Sri Mahantesh

S,Hos1nath, the learned counsel for the petitioners and Sri M.

HBH.

U0

2. S11″ M. Keshava Roddy, the

Advocate fairly submits that A ._t_x1_xjc,§&,:!_r;f-r;sa.V A ‘$3,: t.h’.;:’

‘ , ‘ — . I .-1 ‘ “.-…. :_
pa-T…..onem won… R censglemd tahng a u{‘E”‘1v’u””””.’|’\J –

3. Recording ifiubfilissiéfi, jaetitiéin is disposed of with

.31 d_I_mctI._nII. to uthg ,1’* zes,’,’¥.’.e;:df:33.tV– censzder the méfieners’

— 1-.’ ‘ +.-.V ‘4-1….’-_” …….;-;..’.’.4..;.’.a V”-c_…..-;2-‘.’.*’ -‘.._ …….__._.:|_-_ __ ___ . ..
GujCCuG1″iS: uu .V1Jl.l.5v’!_.)|.|v?§.6Li.._’ i:iUqu,I»’.u”l.’lUl.I plU(..’Cl:I.11I.lflS Ellld P385

appmpriaté’.oIticrs 2 months from today. No onier
as to costs. ‘ ‘