High Court Karnataka High Court

The Spl Lao Kiadb Dharwad vs Suba S/O Jeevu Bhovi on 2 April, 2009

Karnataka High Court
The Spl Lao Kiadb Dharwad vs Suba S/O Jeevu Bhovi on 2 April, 2009
Author: K.L.Manjunath And Rahim


:33 $33 EEEIGI-§ cam? 3;? KAm;ggm1§;a;j ” %
SIRCIEIT BEEICH arr m–£m’m1>-J%V: ‘T *

EATER T313 TI-IE 2:~w.ms;r ;6§-*f4’«;9sL§”5R:1i£”5V;E;._?}{}€’l!i’§ ‘
‘ms §m:«a’*gLE am, giifswxagik’ £2; 3;, }£¥§E;<'§VI<§5m?5£}'2€;;é.TH'V'

€15:-£3 §+i@§§'fi§;,;€{:L:?4§R§._ gz:_;s1*%:§::$j;.§a.wAn RAHZM

$3955; 'I:-5,. 131:5 / 2 m3T;'5%' fL,&-Kzmfii

§ET%E«;Ef_3':{§" '

Ea

2;

‘”?§?:%:.TS§§ec§.La3~13:;<%2:3f:ai-..Aazqziisiiégm iiifficer

§{§:z:2:i¥:E;*3.';§g; §:<1¥ij3."e2.~3_i;1*iai J-'areas Bevsiepmerzi Board
i;}'%h3;:£w"El1d" " . 'V ' '

KatiaamkaVEn£§'BAShj:1i§-Axfias Bfiveiopmfim E39316.

Rashfi ':vt}:a:1r;Va§1. Parisfiiaci Bhavan
2"*'if*"_10r3:;’,’ -N19. E4/3, férugsathuzlga Raaéi
‘ ‘~E3}_:»r1i1ga}9re, §3y=~i:;s Chairman

… E§..’i’PELL.§.N”E”S

V €£;?:jS;f J. Bhai, Azivacaie}

S”E§’&Z?.-{:i;.'<::;':i'§3;' (3. Jeeizvu Bhavi
giigcafi abaui 64 years
Riv, Siiirwaaii vifiage

n 'T 'KSEWQI '°['aI¥.,;k, Uitara Eéazmaéa fiifiixési

H 'E'he Siaie of Eéargiaiaka

B3; 333 Semetarf; £9 B€partm<::::1£ cf {izm’::§%:’z*.:i 5:9 §Z}§§_¥.¥.S’§i””§i?5S
‘ifigihana Semi ha? gangaiare Eiéfii GCIE
RE$?$£EBE1¥”£$

{§:3§i 8315.. Re if}, Eéfigdeg ;5;{§i”‘si(X’ai§’3 far 9}:
K, B; s%{EE2._3»-“22:V§3ak, :”:{};§ far £432}

Tiais Writ Appeai is filed maiiéég’ V. figs
Kamzataka High. {L’o’uri fififf pmying {(3 set . :’E3.1§’fE:-‘.{j_f£i:€I’
passer} in tha Writ §’a£ii§0n N<z.18f}f)0f.:2€}{3i% 'AZifEi§'*3{3§.,

iZ}5,1i..;2€)G4 §}Ei53§§€3(§ "E";-_}f 'airy:-3 .ieam3.€d $ir1gI(,=-.x§:.:r§_gs:% {1"§'7'§I*it5_ir~£§.t?

Mr. Justicfi V, {E99913 Ciowéa} §13f*§{:far gig .i_.£ ;:§§:~:%g;3i?;S–V%;¥:[:.¢””;%.?x”i1i.

petiiioner fa filf: applitrafion bézfartjifsé: {}QV$:””:’1m'<:rit__ $::é;:;:}*;it:g =

for d;r«:3ppi_11g pre:;’–.§::§’ that: ‘iiéféats: £§éa;{t::%:*:m£;.<fi:;1t
and €116 a§§€};ia:1t.»;B9ar: 'i* :9 grsigsiéisx' f3:.:'€-E '37§i§;%1"€f3$_af:€iT}.§3T,:iV{V)";€}
wfihin 2% morrihs frmn i1:.$–.,{'éi:."§fip7€ ' is fiie
a§.:p},icati(::n ii] $. 18{;3}{b} ef {Em {A 3~'1<:%'€,'-Zf;'s'_}{i:~'§ 'w3'.§:;§1 3 ciim{:i:Lgm
fez: the Laxld Pxcquisitian {)§fiC(§:i?–:'h:§t he size':-1_Ei..vConsi;:i€<:T' and
make E't':f€ji_.°'€I1C£ toapprs:3;iz"iat¢"–{:«::jz1'r1j far dr:'term.i:1a%in{ ef
compcnsatiarz amouzffiu V V V

“£:{‘,:.,i”f3S}T};’3′{v:€ Gfifiseé ianci in q'”E1€3S’3Zi€)'{1.

T1113 appeal ,”‘é0r;:r:f:ing’ .ii:§:{ ‘ csrders this £§a:§.?,
MAHJUH¢§5’§”£i¢_ _,- d€i§3:VSi’€€iV Afcliuxaxifig:

f'”KK*?” f§fiéMEHT “””

. far {ha appeiéérmi made :5:

st.;i’;m.i3$i9n’-grifiiaréziaig that “ifhfi 15′ §’€$§?>OE}€§.§fi”%”. ES mat aiiw. in

_§{3i’r£{e§’ 1;:2 Vvé.’a~:a;¢e:°€a:§.:1 ifia flaéia £23″ Exis fiézath, we haw Eisifid Eh:

‘§’0éajgv* alga ‘£23 a§;3p£11a_:}*£S’ ifimzgzsci 32$ imabis

m§§«:£:_i’.%i$ sizbmissiezz if: ffigazfi :0 ‘Ehfi date 0%’ deaf}; fif 1″

magiefifient. if tim is’: rsggefidezgi 133 ziaad, {ks appsaé ahgtes

V ‘vs;i.§3§;.3€ the 31%’ rmpezzéiazzt wag aha §€§§fi€f3f€}€:f :2; 351%: Wgtéi

§3:%§37*€i9:3;’

{R/%

in ‘the C}:f{‘C3.1I;3}.Si3I.’i-SEES? {he appaai is._;”‘{ii2:3;;:’..:§s~:£=:-_:_*2 “as

abated .

“‘z §UDGE