. WP No.66733/2009
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 26TH DAY OF' FEBRUARY_a\'§i6 I.
BEFORE
THE HONBLE MRJUSTICE SIUBIMSIH' I551 I
WRIT PETITION No.66?3.3/2Ob9_jLA_--_§I;S1.I: :3
BETWEEN:
CHANNABASAPPA s/0 I<AN15fS&APP'A I "
TALWAR,DEAD BY HIS LRS " ' I '
1.
HANUMANTAIIPA _ -
s/0 CHANN/IBAE._APPA*.T/XLWAR
AGE:69 ms.';.xGRI0s*1*:.MI;1<I4AL,
TQ: KA,I..IAGI-IATA;§31,D.I_sI;DI1ARwAD
MARIJTI. s/0 CI'-£z3IN'NABA_SA.PPA
TALW'-AR,-AGE:V66 YRS;--.__
AGRICULTURISZT, .-
R/0 SOMAI-sK0P1é'A. '
PQST :zT.\/EUKKAL,
T_Q:~ IQILAGH ATAGI-,----« "
" ~ ,D'IsT:":) IIAR.wAD
. Sf/'O~I'CHANNABASAPPA
' .TALwAR,j*DE;'AD BY HIS LRS 3(A--C)
YAL,I§A,WWA w/0 NINGAPPA TALWAR
'7 I AGE;-49 YRS, OCC: HOUSEHOLD
'AGRICULTURIS'T, R/0 SOMANKOPPA,
V' POST: MUKKAL, TQKALAGHATAGI
DIST: DHARWAD
WP No.66733/32009
3b. SANGAPPA Sr'O NINGAPPA
TALWAR, AGE: 24 YRS
AGRICULTURIST, R/O SOMANKOPPA,
POST: MUKKAL.
TQ:KALAGI-IATAGI
DIST: DHARWAD
3c. SMTPREMA W/O ASHOK MUKKAL
AGE: 22 YRS, HOUSEHOLD,
R/O SOMANKOPPA,
POST: MUKKAL,
TQKALAGHATAGI
DIST: DHARWAD
4. SMTRENCHAWWA W/O TIPPANNA _ «_ "
DEVARMANI, AGE:60 YRS, OCC-:-HOUSEHOLD ' * ,
R/O SOMANKOPPA, POST: MUKKAL; ,
TQ:KALAGHATAGI -
DIST: DHARWAI)
PETITIONERS 2, 3(A--'C;VE}3z 4 A_RE::
REP. BY GPA HOLDEFQ _ ~ «
HANUMANTHARR}-A /PEf:"iT1bNER ...PETITIONERS
(BY SR1.E{NAI'J_DKUM;§'R:A;MA§1f)UM, ADV)
AND:
_ c0MM:.s.sIoNER &
' . _TVI~§E SI§A(_)_;I)HARWAD
' DC CQMPQUND,
. DHAR.w..»§;D--V$soo01
2. ATHE EXECUTIVE ENGINEER,
MINORVIRRIGATION. DHARWAD
JUEILEE CIRCLE,
" DHARWAD-580€)01. ...REsPoNDENTs
‘V …EE’.{13°x{SMT.K.v113YAvATH1,AGA FOR R1 TO 3)
WP NO66733/2009
THIS PETITION IS FILED UNDER ARTICLES 225_._AND
227 OF’ THE CONSTITUTION OP INDIA PRAYING To DIRECT
THE RESPONDENTS To PAY COMPENSATION AMOUNTIN
PURSUANCE OF THE AWARD PASSED VIBE IN A ANNEXU-REE-”
A AFTER CONSIDERING THE REPRESENTATION 1BTD,3/.t$-/I09.-.y
FILED BY THE PETITIONERS PRODUCED AS ANNEXURE-B–« _
AND ETC, ._ = ‘
THIS PETITION COMING ON i’eePRE:LIM’Iii\’ARif_:
HEARING, THIS DAY, THE COURT MADE T’HE POI;:,AOIArII\:G:’-~.I ~
ORDER»
1. Smt.K.\/idyavathi, iitakes ilinoitice for
respondents.
2. PetitiOners2hiai§;e.I- ‘sotightyfor a” wvri-t”‘Of…rnandamus or any
rnandamuedir_eCtingiӣhe re.Spondents. pay the compensation
as awarded by reSpiOn:dent’*a.INo.1~Land Acquisition Officer in
terms of awariidated’ sogoséoov.
4_ T§i:eivLand Acquiysitioyri Officer on making Of the award 11/ S
‘i’3’I»’O:fl the I,aii.d–..§lCqt1iSition Act (for short ‘the Act’), the Collector
shallit’teI1dieri’_’pay’i§nent of Compensation awarded by him to
personiiinterested and entitled thereto according to the award
‘*shall Day it to them unless prevented by someone Or more
Of the”contingencies mentioned in sub Sections 2, 3 and 4.
éiza.
‘E r
WP No.66’i’33/2009
4. No contingency has been pointed out in this case and it
is not the case that the claimants have sought for reference
and under protest they have not received the moneyi t’he’re is »
a protest to receive the amount, the J(2o1_1ector”‘is”–rec3,tiiere’dV to
deposit the amount before the court be4for£;:”v.rhorn._ithe”refe:re_1j1c&:_’
is made.
5. However, this is a case where: award” passed
u/s 28–A of the Act. ii’ and 2i8–A of the
Act andiwhich is not the the Special
Land Acquisitiopni: repqniireidiijtoiiipayjthe money to the
interested persons._o;r to iideposit thesarne. In this case, there is
no dispute’ that Vihasbeen passed u /s 28~«A and there
is no provision to exectI.te.¢the award. The Collector himself
….(Deput3».;: (V’,o’mmissiioner] has to make the payment and that is
A’ernar:1da_tor__yA_e..pEri”‘view of the same, direction is issued to the
respon-.elentst”_’to the amount as determined, as early as
V .possihIe not iater than three months from the date of
of copy of this order. S =
WP No.66’7’33/2009
6. With the above observations, the writ petition stands
disposed of.
‘7. Smt.K.Vidyavathi, AGA is permitted t0M__f”iie; or{ ii
appearance within four weeks.
%ffi _iUDGE
Jm/–