IN THE HEGH COURT OF KARNATAKA AT l3x=\a\EG.#\LORE
DATED THIS THE 7"' DAY 01: (')CT(i)BE£R 2009 H
BEFORE
THE HON'BLI:3 MRJUSTICE 13.5. 1>A.;r: A
WRIT PETITION NOS.2845_1 To 2845.3/gm)?» (1;,,g;”§T;{1A13Jsf;_. * 3
Between:
1 Smt. Yashoda Gowdh,
W/0 late Sri A.B.V. G0wdhT
Aged about 77 yearsf
2 Smt. Latha Puttanna, AV
D/0 zgim-sjVia _A.é’;i2′.r3o=..a§kih,
A’ged’.abo.ut’ ‘ .. ‘ ‘
3 Sri A;*\J_.’Bhafa;1v{g ~ _.
A. S./0 late Sri A.VB?;V.Govi}dh,
~ géé about 11.4. y_¢_§;1fs.
aafeér/éi’vN_0.592, IE1 Main Road,
Sadas.hixra~nV;1.gar,
“vT’BarigaijQr:i1=– 560 080. Pcmioners.
é (By S”n1t.tNa1hir”121 Mayegowda, Adv. For
AA IM/s ‘P.d()Vayya & C0., Advs.)
And :
1 Karnataka Industrial Areas Development Board.
III Floor, Kheni Building,
Gandhinagar, Bangalore – 9,
Reptd. By its Managing Director,
2 The Special Land Acquisition Offi;:e1f. _ A V _[ A A
Karnataka Industrial Areas Develo’p.ineia_’rBoard; ,
III Floor, Kheni Building, Gatndhinagar,
Bangalore ~– 560 009. ‘
3 Mohammad Musa Sai_t_ Wal<f,A,…..
Having its office at .Gu€_’St Hou:4«r;,»,_
No.22, Model School R’o’ad,- ‘ A} A’ A
138 Greams Road, Chennéii,.._ ‘ ‘
Reptd. By its Mu.thava’l’li, _
Mr. Mr. M1aneé9iTi,Sait, ‘majbr;” ”
S/o Isma_;’l”Sai_t,lr!.a’fNo.«l:c3., new Nofll, ‘
Shafee l\}lohajn’:ined–l’Roadi,~VI] ,_
Chc,n11ai§6{)0
4 Bangalore l\/ietro Rail C(i.r~{)oratio11 Lad,
3%?’ Floor, BMTC’Co1n’plcx, K.H. Road,
»Sl’1.an,thlnagar, …..
A “BangAai~orE:;~fi 27.
5′ ,.,asitgl¢al.K-miaka,
” . Dept. of Commerce & Industry,
B..angalor6,–“‘Reptd. By its Chief So<:retary….. Ri'3Sp()fld€I][S.
" " " ':(.3"y Sri,P.\/.'VChandrashekar, Adv. For RI & R2
_ Sri Nandakurnar, Adv. For R3
' 'AAS'ri~E{arish, Adv. For M/9 Aaron A/S. Adv. For R4
' Sgri M. Keshavareddy, AGA for R5)
These Writ Petitions; afe fiietzi under ..-'%;£i'i':-§'::=5¢22–'-'f:T V j .A
the C-9:1§§ti*§1..1ii.011, praying E0 quasli the :3csti£§a:;2.ti::»;n;. ;;iA.a%;'£ai_2.V3;.'2%'}iI§£3'-..__
irssvied under Sec.28(1) efihe Act, etc.
T§*$rseWri'£ Ft:-ifiiazlacaisiitag am fer-.Pi"<§§.i::}£:1}3..i<js;' He,rar§;2g'~-i§éis:"
day, the Court mafia the fifllewingz
In fixeese writ pei:_it'ior:.<_:, ..p:%{i§§m:§f'§ {he
xxatificaiian isstied izzdusifiai
Areas Dé¥?e§G§i1i€£3.i:f§;%, ;»§':':l'~'::,3.;6 viée Aizxieémre
ané 'aha tiaiicég 'aha Aci Vids-."i Aznaamre
4E?' .V _ .'
2. ?i::-siiiézmers ez1;§;
:ii§::a19ii’:g.:V ‘:i1:1:1i’é§pa§’ Afificsggé &33.d “E Sitimied at Cu%)b<}n Rfiaék
Baxigaaifigfa. ' EE";:?é if {he §e{é'£§a.23ers £3 tin': tézatzugia iizezy are
V?:h.:'=: Ees$eei:":;._uz:{§yie'r a. §%:gisie§e%é iéame éeeé :*Q§£-::’£ies_. wizéasié £3
.4 “‘ v*i1§4f§a:.— é;a§§§£i iiiaiiéf s:}fi§1e acqazisiifim {hey are mi izaiifieé 5f 31%
;3ifep<:»;i;je7d?– .:::§:{§z;i53'iia:2 afié €313 acquiaitiatz Qreeaadixzgs are beifig
T cgzfiéeéi er: h«;~:§1§11é {Emir back.
3. Tiae third respondezat is the o:§.==2iéf”‘~:*>ffi:e p:*<$pe1_{ies_–.i'.V
Couazsei appearing far {ha '£}1iI"d raspetxciézit «.
petiticmers are neither the {}€C?.i§33.I3'{S ;::er.$;’3s §:i£%£¢si§%%§§g5}:a§:
are e:1i§I:§ea”i for aEE’}” netiee. In it ‘ihaii the
third respofiéémi was mt 11ai>tii§’a’.V(;’:.’v§j:_«Vi’ 1ivi§» §§::s§é§§f.,’;é§£;r’4uisiti{3z:, he
has fiieii anafiier I;-‘.;21″ifg:;:;§ :'[*;–t:’ti<3ir;__1 ix; i.3?fs"2'GQ9. it is aiss
urged {$331. ~?;§*.:e_ 'fig: iiaxifiar' :3?—-v¥h.:3'V getiiiezaerg has been
'teI"Iz1i:i1ate:d.V"*.{-ieixfsag t'%*1V:3.};»a5ti*s;icfs§i¢:1jé""a_;e. :19? eniiaésé £132' em}: 21Q%;§<:e
veiih regard 1% %,};::3_Vp:*§33 E.:T«.1§.2€}{3§ at 36$ @313′ :5’:
‘ , }:i§1’€<;"iiQ§1 £3 aigszv issaeé 'ie the Law .-=3s.<.':qui3i€i@2'; Gfiiitar is hear izim
a§prpria§a {}§’d€f’S afief camiiiering the Qbj es;’i:Eaz}s ifm’:
may be filed. Hem:-1 sufiice “£0 ebserve that the petitioners 1’1V:f.ff:?.i_;§’ l”
may’ 3150 fiia their objectiofls and appear befexe
Aequiséfiofl Officer on l.§.i0.2{}O9 at 3.()(I* pm. x%s§2::r飧p<§fi'~V:§§3e2A '4
Land Aasquisitien Qfficer shaii cansider tfigeir :9bj€%c?ti0:3S~..ai1d' ;~
apprspriaie 01'dez's in ace-cvréance witfi $3795.
with iize ahm"-e :3§)ser%-'atéens, 'fi1~s:;«:;«<":; wrié' «geiiiiazrs are
(fifipfifiéii ef.
sa/-‘