High Court Karnataka High Court

Bermu Durgappa Naik vs The State Of Karnataka on 18 November, 2008

Karnataka High Court
Bermu Durgappa Naik vs The State Of Karnataka on 18 November, 2008
Author: K.Sreedhar Rao& Gowda
IN THE me:-1 comm' or» KARNATAKA, czacurr BENCH;'}1§T"i)i:~$.§§Vi~1T@§.{).

DATED THIS THE 1313 DAY OF NQVEMBEE%,--'4_2x'1(:)8;::  _: "  

PRESENT    % i
THE I-IOWBLE MR.JUS!'I,CE.__.K. °  
THE HOWBLE MR. Jsifls.<:1c13§ii:§',%S:§:i;_:-§,i§':vAsI«iVécivna
  W-A 

BETWEEN

1.

BERMU I:)Ui?’GAf*PAV;I§i;V§iK”‘~.AVV”‘
s/0 DURGAPPA Ems: ”

AGED 55 YEARS, oc:::A(;§§ic’;i}3.;i*iJi?isT

2. IRAYYA SI-IAMYAR xmx-S/£§’%’sHAN1¥AR NAIK
AGE 3§1Y”EARS, ego: AGMCULTURIST,
‘ =R;AT:jN:A;,1,r§{AN xazmm VIL1.AGE,BHA”I’KAL
% TAm;K,xA3§vA3_ msrmcr,
B(;)V’}?}-I A:9;:’.=_-;.. {v2:?:xiV5f.-3′!
THEIR GPA 502,939, DEVAKI KRISHNA KAMATH
S/0′–~RAN_GAP,¥V’A KAMATH, AGED 58 YEARS,

‘ R/0 BEKQGRE, BHATKAL TALUK. ..APPELLAN’I’S’

, ” gayagi. réiv.pA’m.: NARAYAN.V.YAJI)

% IT. THE STATE 0? KARNATAKA

VA _ « REP’l’D.BY ITS SECRETARY
PRINCIPAL SECRETARY
DEPARTMENT OF iNI)USI”Ri%
AND COMMERCE,VI[)HANA SOUDHA, ‘

BANGALORE-O 1.

2. ‘THE KARNATAKA lNDUS’l’RiAL
AREAS DEVELOPMENT BOARD _,,§;,

£30.14/3,R P BUILJJING,
NRUPATHUNGA ROAD,
BANGALORE-9 1,

REPTDBY ITS CHIEF EXECUTIVE
OFF¥CER.

3. THE SPECIAL LAND ACQUISITION oF#:cE§§” J

4. M/s NAVEEN HOTELS % V

KARNATAKA §NDUSTRIAL AREAS’ -. _
DEVELOPMENT BOARD,
LAKSI~IMANAHALLI,DHARWAD DIS?

DHARWAD.

A COMPANY INCORPORATED Ulfiifijflu
THE COMPANIES AC”§’,HAVi’NG’F1’TS %

OFFICE AT NAVEEN'{;oMPLEX,?TH«FL0@.t§,:7
M.G.ROAD » V
REF’TD.BY rrs CHAERMAN. %

SRI.R.N.SH§;{‘FYa,.V V – * §a,e,%§EsmNnEm(s)
(Sri. P.M.Padnfanat§hh§v.’a£{3?:’§m”§§?2.,_& :2.-3)
(Sri. Simttyg.

WRFI’ APPEA1; “ES F’IEV.ED ‘EJ/é§ 4 OF THE KARNATAKA H§GI-I COURT
AC]7..PRAY.!N§G To SE’1″*A$_l___I)§.3 THE ORDER msszm IN ms wnrr
PE”i’ITi{)I§i reo.4*z%5;2o04 DATED 28/O6/2006. .

‘rm A}=.~ppea1 ‘ ‘ g on for mm’ 1; this day, saannum mo,

‘ g: -~

JUD%¥!’

I.A.No.1 is alloowed. Writ A? matomd to fiic.

3

In the eonnectm writ appeals pertaining ho

matter, this Court has dismissed the appeag Th:

apply to the pmscnt appeal also. Hence 9
TV I . 2

% _

nvb.