High Court Karnataka High Court

Shamashudin Sab vs The State Of Karnataka on 26 August, 2009

Karnataka High Court
Shamashudin Sab vs The State Of Karnataka on 26 August, 2009
Author: V.Gopalagowda And K.Bhakthavatsala
 THS'?Af{"E: or? ::_A§2NA':'AKA

 _  BANC~}ALOR_E3 1'

 'i'.;;'§_.L}~;N3 TRIBUNAL
_V scygaaa, SHEMOGA DISTRECT,
%   BYFITS CHAIRMAN,

" BANGARAPPA

I

IN THE HIGH comer or KARHATAKA AT 
zoprmzn 26% DAY or AUGUST  %[  5  % 
mm"?             
Hownm Mr. JUSTICE    '«
V mkl.d .V . V V.  V _ 1   ..
I-IOIVPBLE Dr. JU8TI(§ E'v.i_§; 3_HAi{?£j§v+§Té.aLA
 

BETWEEN :

sHAMAsHU13:N__sA§3L"  .. 1 
3:NcE DEAD' BY _Er{IS"L;§S. _ 
K,s.ALLAU1:3I;x;   '   '.
AGED A3011? 4? YE:s;,s12s,"--.. 
R/AT $3.33 v1TLL;;,GE,'i.. , 
SORABA._'FP;--LUK 'V  *   
SH£MOGA.DiSTRICT.*      Appenant

 {::s_v 'Sm? Vs;agrméfe1iaz«a Hanjer, Adm}

BY. E"Z--'S;REWEVNUEVSECRETARY,
RE'n'ENUE_DEP£';RTMENT,
M.s.13-uznmwcy,

s/(3 SR1 SANEERAPPA MAB:
R/AT JADE VILLAGE,
SQRABA TALUK,

SHEMOGA DISTREC3',

\\//

 



4 VENKATESH S/O SR1 NEELAPPA
DECEASED BY LES
REP. BY:

4(a) PADMAVATHI W/O VENKATESH
AGED 59 YEARS,
R/O JADE VILLAGE,
SORABA TALUK,
SHIMOGA DISTRICT.

4(b) SUMITRA 1:)/0 VENKATESH
AGED 38 YERAS,
R/O JADE VILLAGE
SORAEA TALUK
SHIMOGA DISTRICT.

5 SM'I'.MARIYAMBI _  ;
DECEASED BY L123" 

5(a) NAZI}? AHMED  V,
s,/0 SARPUDITHN  :1, "
AGED 63.~'r'E'RAS;j; 
R/O JADE VILLAGE  
SORABA TAUJK' '  
SHIMOGA DISTRICT,' '

Slbj KHAJAMQDISAB    "
s/o s;~;gx121m.JD91N'ay4ra:s pas

5{b}g1 1 1\2§2'~.!NE§E3DIN S/QKHAJAMODESAB
".Ac;:;D 45 Y,E's'aRS.A ' 
2%,: 0 .JADI_"£i.,VFi.{,§.AGE--;"
SOBABA; 'I'ALUjK, 
SHIMQGA £:;.g_'r§:;cT,

._ f${b%€?;43K§;UTUB:3:)t::N

/C1 i{HAJA'MODISAB
 4 A ':s*3'Rri;s.D1N_"*4    1

~22 '.T?fifi$;VWfit Appmfl cwnfing
- ' v.¥_*I:*,a:'i11g before the Court this day,
" _f:1«31iverad the foI1owi;:1g:~

AGED 50 YEARS,
R/O JADE VILLAGE, - V V
SORABA TALUK,   
SHIMOGA I}IS'I'RICT,"-. V
KHADARMODENSAB' '*- V" '

S/C3 SHAR'PU'DDIiN..' "

AGED 48VYEAR"E~.'.,_ ' '<:,,._  .,
R/Cr JAEJE VILLAGE,  _
SORABA-- 'I'AL'dK,  _,  _   -
SI-iIMOGA}.DES'FRiC'F,".   T'  RESPONDENTS

{By Sri DAYAi'§ANvDvS'§'A'EILV'FOR R3, Sm'. B.RuciragoWda, Adv.
for R4vand 5, Sn;-f..'A9ha Iiumbaragirimath, HCGF' for R1 and R2,

~  A' F313 3

     appeal filed under Sec.4 of the
'  Act praying to set aside the order

passed  ET PE'I'ITION NO. 18078/1992 DATED

'j A% 21/312006;;

on for ifirelinzinazy
Gopala Gowda,J,

JUDGMENT

\\s/

Land ficquisition, Ananthnag ‘V. Mstjiatiji hf,-‘id; that

derslining ti) exercise discrstionary power is badv.i:1 ~1é,7L§sgi’~J. A. V

5. Applying the law laid d0Wr_1__i1;1_the _a’bO’v:e;’_’;%fi3%:V,” ;=:t: s7€’£i

aside the order of the iaarnad Siliglé fiairéfi

and consequezitiy aflow .33}
thereby ce:::n<i<)ni§1g fifzfe 5:A’LA I’€C8}}i1’ig
app§i{:a’it31<}11. V K a

é. Far iii'? ':I:Ae{.,.–.:%.803-§"jy'(bV'; writ ijfifitififl is
aiéaweci fZ1.8.:'2(){}é is set

as-icée cef:§ési;11¢§2t£y,. §;;§,,L303 is ailoweti and the delay in

fiiing the i'c:<: a3%li;jgV.é.}'3j;§3§§ié';s;t_i}i}:'j: is cendoned.

Sirngie Judge is directed ta éispcse 0:"

:§~5';<§2§0%03, 1233/04 and 1.2%.},/95 in accerfiance with

Eaaiai.

Sd/-3
JUDGE

Sd/3
3UDGE

Ski~