IN THE HIGH COURT OF KAIZNATAKA AT BANGMIJRE. Data! this the 31" day ofJu!y, 2903 Before IHE IION'BLE MR msnca HULm_'ADI ; % " ' Bdwuu: Smt Rajamma, 52 yrs Wm H N Ramachandta __ ciormma, Chowdeshwari " V' (BySriNSSm_gq' Gs;-av.;1.,A;;v;},'g; ' 1 % aflrimm' Reva-'gas Soudia _ Respondents (By sm Raddy, GA for R1-2; _ Sri Sii.3-->ash..__foir Eéfixrm & Kumar, Adv. for R3) ~ Wm Petition is filed unda' .Art.226l227 of the cum:* 'on quash the: order datad 8.1.2007 --~ into B by the I' =_r€.:Ipomiantandakmt!1::notificMaIondatcd12.1.2G07-~anncxurcCbythc2"" W:-it I'efi'aa 7977 ThisWritPe:titien oonIi:1gonforPml'm1inm'yl~Icaringti:isday,the " Cwrtmadc the foilowing: JIM ORDER
mum” has sought for quastug the
mnexuze B issued by the 1″ respondent
l2.1.26(}7 issued by the 2″ nespondent e: V-
According to the lands aar Pmmm for the Council mm acquisition, the sites thereon.
Peiitioner far 2335.300/– and the sale
A’ —Depmycezmnisaionerissaid
vSite Nq,T§8 measuring about ‘!8,339.?5 511.3 for the
muket, involfmg the urgency chase under S.l’I(l)
r/”veer–S.V¢.e:_3-t”V Act.
AA Town Plamkg Cmuniloffialexwaiptt
‘ my request to the State Government for aoquéting kind for the
n ofthe Municipality. However, accepting the mtpmt ofthe Deputy
the State Govanmcnt accorded approves for of
flwimmdinwkhxgmgmcycamse. Pm-mmttothesm,SmGwmmxem
var
issued a pmeliminary notification under S.4(l) ofthe Land AcqiIisi1im–_Ast for
establiztdzmmt ofmarkot. Statingthat the State has me: In
clause contemplated under s.17 of the Act for me
market and shopping complex and there is 2 ‘
dis com on the gonad that petitwner’
the Town Mmzicipai Council had not a to me V: *
toacquirethelami
Head the counsel _
snbm1ttec4′ aoqm’ ‘tiara pmmdm’ gs for
acqu1nn’ ‘ g ti:e,_ 1ma£ar :p.”=.;~.w of embusning a mate: yam! and
coamm»; wwx%by ‘foam Mame’ 5113] Council by invoicing the
% V’ V ‘ cr¢ seiied upon the decision of this com in wp
x gm 31.1.2007 when-an’ this Court teferrmg’ to the decision
in .– Union oflndh Vs Mukeah Ham has ma that me
‘ w.invoking’ Qf ‘urgency clause under 3.170} would not by itscifis nficimt for
‘«1I¢:,s;;§§isA5agwuh s.s Amqu1:’y’ ‘ .
Hsirmeassxxbmittedbymepofitiwmntmweisnomgmwyfir
T of the propmy by the 2″‘ respondent for the formation of
cummacialeonxplex, ‘aisfort1:epe1itimae1’tatreat&1isasa;n’eflTminaty
m@caummdms.4aaa§ssfmtaepe4itm:mmfimo¢§g§::§;au
contemplated under as A fifths Act, within on: month _
The gticvamae ofthe petitiomr wou1dVD:~.:_gnet is = *’
henna’ g ‘m man of allowing thc mspondesnt’ 4’i”as7zt’ iaition V
was invoking the utg&c.y_ cm;s§}” ” A
Petition is disposed of