: 1 :
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BERCH AT DHARWAD
mnm THIS THE 30% DAY 0? MARCH 2oo9.. *-. _ ~.
BEFORE
THE HOIWBLE MR.JUS'i'ICE AJIT J.GL;z§;3;xVL"--J[j .
WRIT F'E'I'¥T'1'£ON No.61286--2:{37/ 2®9 '{I,A%RES;-- .. _ [ 'T
BETWEEN:
1.
Sim: SHARAD RAMCHANDRA PA’i”Z~3,
DECEASED BY ms LRS
(A) SHE} ?RASAD S16) SHARM3 PA’£’iL’ – ‘–
AGE 40 YERS occ AGREL ‘ _ V ‘ ~
R20 RASHING VELLAGE *
i{EKKBRi TQ -. =
BELGAUM 113131 _ ‘
2. SHR1’ANI’E.. SfO’RA}EfCf:{£§N~URA_’ ¥3′;iiTiL
Age:59 L W .–
OCC AGKEL ‘ _
R50 RASHENC9. VT£§,LAGE’
.. «.t.§E;i<I<;1RR.E TQ " A .
– ./._l8£L;G£&UM Dis’? **** ” ‘
3, ” «.sH:9.: pmggm. 3:0 GOWNED PATH,
Ag3.=.’?9«, ” .
“-__tf;>(f:C’.:~’..:j_§i*?..I_L’~. ‘
A 1120 RAS’££’i_”N»:3 V§.LL£=.GE
HUKKEEI .’FQ
sgaaaum DIST
‘ ” .. V- sH§:G<3?AL $.10' GANESH ?A5I'KAL
Eigeréfl
V' GCC AGRIL
RID RASHENC2 VILLAGE
}§EjX§{£Ri TQ
BELGALEM $181"
VV 5. SHRE GQVEND BAL’\7v”AN”i’}i PATEL
BELCEASEE} E3′ HES LRS
53)
533}
Sc}
Sci}
Se)
12:
SMT KAMLADEVW W/’O GO\«”II’€Q RASHENGKAR
PATEL DECEASED BY HER. LRS
SM”? KSHAMA W50 SHARTARAM OAK
AGE 52 YEARS OCC WW”
RIO RASHING VILLAGE HUKKEM TQ
SI~{Ri PRAKASR 3:0 GOVEND RASHENGKAR PATH, _
£4\ge:50
OCC AGRIL –
RX} FLASHING VILLAGE I
HUKKEFJ TQ
BELGAUM BEST
SHRI VIJAYAKIJMAR. @ KISHOR. _
Age:d8 »
SEC} GQVIND RAsH1N<:}KAR. PATEL
occ AGREE. . .. ~
are RASHENG vH..LA<3§._ ..
HUKKERI TQ '* ~
BELGAUM DIST
SL131 GOVIND'RASH1i'3GKAR PATEL
OCUAGRIL — _ V '-
R/O
H1JK_I<£R1_frQ ' v -~
, BELGAUM 1:a1s';~
– ‘1, “isfiaz B.e1,NE3U ski)’ xs*;;3ANT PATiL
..!’#.g¢.;’S5 _ A’
V’ ” –.,Cx?C:KGR1I:’ ..
K’QP;_ASI2{If=?G .i~:IL:.,AG£
” :1′ ” ’33);
?”b}
‘ g§L<_:;AU2Is,_: DIST
" SHi'{i}'z.§§3D1T BALWANT FATE
DEQEA.S=§E3 BY HIS LRS
" sag: GA,fANaN 3:0 PANFJIT PATEL
.. 'AGES. 45 was OCC AGRJL
Ric} RASHENG VELLAGE
HUKKERI TQ
BELGALEM DIST
SHRI RAMS SIC VINAYAK PATEL
Age:18
OCC AGRIL
R30 RA$HE2%§G '\:"ILLA§E
'E03
33}
Sb}
"it, V
HUKKBRE TQ
BELGAUM ms?
SM’? VANDANA W/O VINAYAK PATIL
A.ge:44
OCC AGRIL
RIO RASHEEQG VELLAGE
HUKKERI TQ
BBLGAUIVE DIST
SHRI VITHAL VASUDEV PATIL
DECEASED 8Y HIS LRS
SHR1 swam, sxo SITARAM PA’I.’iL –
AGE 32 YEARS occ AGRIL ‘
RIO RASHING VILLAGE
HUKKERI TQ
BELGAUM DIST
Age:55 V
DCCHIW .
R10 RASH{NG«’7J{LLAGE§:
HUKKERI “Fig :1; ‘ 2
BELGAEE/i’I}1ST’~.V_ ” ”
sum QJANUASIO GA.:~i;>A {TI “Ié;;:s_i§:S:E
Agerzifi .V V
.680 AGREE.
.. we RASHING VELLAGE
_ ….. 14
BELGA!JM«I}IsT
V sag: »:gi1L-142$’. MARUYI AGAM
=_.Age:25_’*- ‘ ‘
OCC AGREE ;
.. RfG._iéASH1NG VILLAGE
2§§JK§<;ER.I TQ
B§;: ;:.Au£v1 DIS'?
V ‘SHR1 comm, 3:0 HARE wanna
— . ..Age:65
sec AGRIL
REC: RASHING VILLAGE
HUKKER1 TQ
BBLGAUM DIST
SHRJ SHRIRANG SIG HARE ‘s7s’A_UK.£3:R
Age:62
QCC AGREL
SMT SHARDA WHO SITARAMT pA’1::1_;. V ‘L
AND:
1. THE STATE OF KARNATAKA,
BY ETS SEC§{EZTARY,
DEPARTM ENT OF RE\”EE’$UE,
VIBE-IA}? VEEDI,
BA2’~§GALC)R£- E.
‘2. THE ASSISTANT COMMISSONER, ..
BELGAUM SUBIJIVISEON, ;
BELGAUM. ” T .. 3 if
(By Sri.R.K.Hatti, HCGP)
This petition is filed 1{::d,fe1«.,_An:i;:ie _’226f: of the
Ccnsfitution of india pi}:-‘5¥i3g thcf LAO R=’~2″‘to award
interest on addifiona} m§~”41fk€5t *;al1ie.'”Whjch is part of a
compensation in the intergst ;:>f’_§’usti{:~r::”».b}>-. amenciing the
awam Na.L.A.Q.s.R.No,J._5fm., gm .._p%1’s$e”c1-i_*–§iiy the L.A.{).
dt.8.6.2(}05 vid¢.A1121ex1z.:re–A _¢”:vg3I:).d_tA”§”E*Zi”_.’;.._ ‘ V
This _§o?r pmiimimry heamxg, this
day, the ‘mans’ félieisfihg
VQEDER
” V’ .’ §,T.. :Sri;R:K.Hatti, Gééézrnment ifimder is directed to take
L_:_1(i§i;i{:’£:5 ftsfisandmts.
V _ 2. ‘vt}.;n::ugh the mam: is Hated for preliminary
censent, it is talmn up for finai disposal
as both that: counsel submit that the subjrzct
-mfittrsr of 3136 writ petiiion is wszerfi by a ruiixxg of this
V Court in W’.P.No.606}4/ 2009 disposed c:3fc31305.03.?,{X)9. fl
%’
3. Apparently, the petitioners makfi an a.ppiicati<:_1_1_ 11/8
28 (A) cf the Land Acquisition A-r::t,L{894 ibr re~daae:~:a'a:;{;;{t§a;1
of the ccmpensafion. Et appears the ~
part inasmuch as the compensaiijoa '
however interest' on adciitiona}
awaxded. Hence, this §:e'£iti0::.
4. Apparently, Sectibr; 28«VAV[A}’* V§§.,».,.«,;3121é abs-ui a
parser}. who has nest V.1jL1;e__rier sub-section
(2) may, by ap]£:§:’iCi;’fii£!f§}I} Cdiléctor, rfiquire that
the mésgtexf i)é :1£if:;r§2eici,»135r_ i:ta¢ Cbllecter far the detexminafion
of thé €”3I1C1VV’£3C1C%’V3V?}1VQL.5u%;§;x”?§§:'(i)§.C1S 0fs€(:§”m1s 38 to 28 shafi, Se
far “may £36; V10 fiuch rfifemnce a3 they apply 1:9 3
J’-.»’:féi’i*I1éw:=;?11:i€§g:f.1” Section 3.8.
5.. h :%_i1}; 1’fi1i:1d, the gsefitioners have an altcmafivc
eflic4é¢c.i0iuas.V1;€medy availabis ta them. But however since
x V’ ..iée:t::i&icai’ writ petifion has been dis§osed. 03″, this writ petiitien
~ ‘é:Is {)’?A”stand3 disposed of $11 terms of the dimctions issued in
“W.P.:~:o.5o614/2009 disposed cf 01:: 05.032909. Wm
petition stanés disposed of accaeréingly. , fl
52;’
6. Mr.R.K.Hatti, Government Pleaéer is H
mctmo of appearaxzcg within fuur was-ks’. &
x1 ‘ A .o ~a
mix!~° M
:vvéE
Jm/~