. "(Bf2'"'E§Ri"."MADAN ixzstii-EAN M. KHANNUR, ADV.,.)'
xxx: THE men COURT 0:: KARNATAKA, ciacugf.
1:mA1wAD
DA'¥'ED 'I'HiS THE 4TH DAY of D»§}4CEMBFiAR,:_.:20Q.$"' _
pRE%Exr7x %% '"'
HON' BLE MR. JUS'FI'(3E:;'K.SREEI§_}£:%§§' 1x5;e-.V.E<':$' %
_ A£Sii3* V' '" '
HON' BLE MR. .§U'S*;ri:.CE:* Bfi$R,E{EN;§1A$E GOWDA
:.§§9EA;F...1€!.£i;: 81 61;'; zoos: '1V LA--RES]
BETWEEN 1 "V 'V ' V" 4' '
zA:N{;L"1"z'vm3§g:'s3AB: :i3rUK'AVN--[5E'R
s/ O.IMAMSAB .t3{)_R£.SA«B 1 ;
AGED ABOUT 52 Y?~:1ARS,"=._ " _
R/O.JAT¥'5A'1' %coi;1w, _ "--- " "
1ND1RANAGAR,ANG0L,
BELGAEEM. '- " -
1.
‘T’HE3_S§”ATE €315!’ KARNATAKA,
‘ REPRESENTEB BY YTS SECRETARY,
U.E’5AN DEVELGPMENT DEPARTMENT,
VIKASA SOUDHA
DR.B,R.AMBEE)KAR VEEDHL
BANGALOR§- SE50 091.
THE LAND ACQUISITION QFFXGER,
THE BELGAUM URBAN EEVELOPMENT AUTHORITY,
BELGAUM.
… APPELLANT.
RESPQNDENTS.
(E? SRL{Z’..S.P,!3;Ti§;, :§GA.,.}
%/
THIS WRIT APPEAL FILED U13. 4 OF_”‘§*f§VEi”:f§A§?=1ZkTAi<;f§V .
mag CGURT ACT PRAYING 'i'0:sE:T¢;…<sIDEi' T.H'5',,:f)'RIg_ER
PASSED IN THE WRIT PETITI(31\5fe N4§.}i;)fi33/f;'€}C24¢ »v:;-z'gf;'*;3:;:
ca/09/2005.
THIS APPEAL commas O-I§”FOR (;r§ef:3i”;+T1é%s,V”‘=:’1~iiS GAY”,
SREEDHAR mo, .31, DELIVEREQ”‘I>§¢:£«:..;§*oLL(s1v,:;f§c;;.?
‘ –
The a§pe§ant gaider of one
BasaVantha;g7b’;§f§:1VafA”‘:»” V:”‘{ R*.’i:1cipa1) made an
app1icafi0:1’:<;,§.A:i?Vi'¥e. éf'1fie"$Eqare of compensatisn of
his pxfiicifiél.' notice to the principai to
find out whic-i:th¢I' L113 Vafici or 110$. The prmcipal did
"'11{:t.A i:0V €fri¢:2"":10tic€ issued by the LAG. Tbs
peiiifion. The .£ear:16d Single Judge
difécfiéd ':§3,5e ::a§pe11a13t 1:0 gs along with thfi: prmcipal ':0
?::_§a§m cTé;.1;_€3pensati0n. Aggriaved by the irsaié erder the
Eéféffgp-eiiéiit has flied the present appeal.
Neither' in {ha writ petition mar 1221 £133 gresent appeai
she a§pf:i1a,:"1t has 11:3? siaixaé whether Basavanthageuda
/.
M. Patii i3 alive or net 1101′ affidafvit of the priI1cipa1_ ié A
to corroborate: GPA, in that View the appea1»i.sAdi:s:11iS;Sc%i.
V_R _ J¢dge_,_W
%gg ;$ w ;Iudge
w~