High Court Karnataka High Court

Ramachandra vs Spl Land Acquisition Officer on 23 July, 2009

Karnataka High Court
Ramachandra vs Spl Land Acquisition Officer on 23 July, 2009
Author: Mohan Shantanagoudar
  ,

IN THE HIGH coum' OF KARNATAKA :1   '

CIRCUIT BENCH A'r.;I>I~:A4I2w;IéIb 'I 5 I 
II)A'I'ED THIS THE 23313 I)$YV Jivlliéfi,'  
THE HON'BLE IsIR..III$'I*IcE:_f3H}II~a'rI§I~IA§IoUDAR
wan' PETIFIEIN. l\'éi.{).V3{3,'(',?'é('§'a?V?'V)_'é(3{)'?'((LA)

BETW E-EN:

RAMACHAIJDRA-.»V  »    
S/O RANGAI?P£I.-- P£IRVATiKAS:', «. 

A/A 65"Y"Ex'«R3[i    

occ: ;FIGRICU'L*I*U_RiT. Am)' 'i3US_iN--ESS,

R/O Nt:>.249,vE"IsIKA.TPE'1'I3 ---- '

BAGALKCYF'*58?' .301  V.   " ~ 4.  .. PE'I"i'I'ONER

{BY SR1. M); I_)'EsIx1:. , A=_I)V"j

   I; sh; flfli%E§.~~ACQUISITION OFFECER,

A "I3I=I°I«:I2?I»;IeI::sIII~:A PROJECT
NAV!.NA§3cAR, DIST. BAGIALKO1'.

2. GEIIERAL MANAGER,

 I  LAND ACQUISITION, um,

IIAVAI-IAGAR, BAGALKUP. .. RESPONBENTS

 :{BYHSRI. R.K. Ham, HCGP for 1'1)

THIS PEYFITON IS FILED UNDER AEVFICLES 226 AND
227 OF THE CONSTITUTION OF INEHA FRAYING TO



QUASH THE AWARD DATED 31.5.2001 PASED§'_:'MBY"'T}iiE.  

VIDE ANX-A TO THE WRIT PETITION AN!)  V 

THIS PETYFION comma :"ON"'«FO'R .;4:§1§::,I§§1INAi§'i
HAERING IN 3 GROUP, THIS DAY_'1'I*:'7-ET COURT MADE.___Ti;§{3

FOLLOWING~:-- " _


Sri. R.K. Hatti,;~.4 _I6.ar1--ied;V~_  Government
Pleader takes notice  réspondents.
2.   'V A
 ._ ha.-S sought for a direction to

the firs£   an inquiry for finding out

__ thegjattzre of 

3   petitioner is stated to be the owner of

 Sy.Ne.162/B/2 measuring 7 acres 19

 at Muglolli village, Bagaikot taluk. Gut

   said extent of land, 2 acres '9' guntas has been

   __a§:q11ired for the purpose of Upper Krishna Project by

V' virtue of the final notification dated 16/04/1999.

P:



3
Award came to be passed on 31/05/2001. But no

compensation is awarded to the petitioner in respect of

the said land on the gonna that the 

kharab land. Hence, this writ petition is_ ' 

5. According to the  iaméo 

question falls under the catogo1y"r:mi:n.tionrid-  ,

2 1 sub-clause 2(a) of the ':Lai1d':V3Revenue
Rules, 1996.   petiiioiier, he is

enfitiraci   _I~i;c=,-ielies upon the judgment
of thié'  of SABASHIVAIAH AND

OTHERS ifs ~aosf1'A'rEi op' KARNATAKA AND OTHERS

 %  11.1% zooé KAR 5088.

  6.;  learned ('xovemment Advocate submits

that Si;-:i(;::-*-,i' peti1:ioner's land is a pot kharab land, he

  is_i'1ot*é.ntitied for compensation. He relies upon the

  'iijudgsnlent in the case of V. NARAYANSWAMY Azssio

E/\



4

ANOTHER vs THE SPECIAL LAND  

OFFICER, reported in ILR 2oo5,;<_AR 4020:';    *

7. The question  toA14wlf'1:f:t.i1er   L'

under the provisions of    the V

Karnataka Land Revenue  or not or the
question as to   to the land
which is the'  case
cited supis  of fact. Tim same
   at this stage. It
is opeofor  to tile a representation before

the    along with the necessary

.    a representation is made, the Land

A  will consider the same in accordance

with last fiooordillgly, the following order is made:

'' ,  Writ petition is disposed of with an observation

"    the petitioner shall make noosssary reprmentation

 before the respondent within two months from today. If

E’/Z?

5

such an representation is made by the _

same shall be considered by fzlle ~~

Ofiicer in accordance with 1avv:=.__an;;1-

judgments in the case of

2003 KAR 5033 and the pr V.’i%_jf0yefi:1aswamy

reported in ILR 2005 LQAR 4020{¢ited§upra)