High Court Karnataka High Court

The Works Manager North West … vs Smt Ambubai on 2 April, 2008

Karnataka High Court
The Works Manager North West … vs Smt Ambubai on 2 April, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH COURT or KARNATAKA, BANGALQRE " 
DATED THIS THE 2'"-' DAY OF APRIL,M2%oa:a    V'  T ' "

THE HON'BLE MR. JUSTICE Asi1ok a;%HI%NcHI<§E:i1*ffI1   

The werks Manager. V  
North West Karnataka Road

-I-I-QIIQ Fnrnnratlnn fhI|fllIfI!!Tf'\'
I'--1i-I 'I" I"aiH\'$flI_V

II:-III::'fG uulpulul. IV.
Regional Work Show  '
Gakuifioad, H _. _ ;
Hubll-580 024;.-'  

V  A '  'PTETTT'iONER
 """   ' 'v.:i3y_~i§ya_p;f§fié§h, Advocate]
AND   %.    .,
1. smt.Axm:auba1,:  X' %

Mo Tukaramsa VJ|tuxfL
..f _Age,d_ab,out 65' vars,

 " «_ "Q¢.:r.:"; Vflglm;-held:



A - 5-."e.a.=;'.=.ea .*e~:-r;:.%;~:;.%%%

=  '$3/o Tukaramsa Jlturl,

, A4-|n__fl_ :|.I-ia-u3ui- AI: ugsare
'- 7.II"'.36'5_ 'T3 

Doc': Atiuslness.

.  " k}L..Jayé1ci1andJlturl,

_ Sic Tukaramsa iitufi,
 Aged about 43 years,
Goa: Eusiness.

Respondents 1 to 3 are residents of

Moorusavlrmath Road,

Dajlban Path,

Hubii-580 024.

t eoozr (.A.nne.-I_Ire-P) and 4*” Jtiiy zoo? {Ann

4. The Special Land Acquisition Offloer
& The Assistant Commissioner,
Dharwar-580 001.

[By Sri Dlnesh M. Kulkarni, Advoo.atef?for.(.ilR1’~f3;” :, it
Sri Keshava ReddYsAG£_\ for R41 * . 2 ‘

This writ petition is flied erg. Anise; 2gss;..i22z of the
Constitution of India praying to quesh’AnnexureA-P.’ the’; order dated
28.5.2043? in awetion Case i|ie.249,!_01,’en tm ‘f§!e..o§..’tm Pri. CM!
Judge (Sr.Dn.), Hubli, andveiso Arrnexuregs, the order dated 4.7.2007
in execution ma tto.249;”ei,–.o’n ‘-:–: ..or’=. the Prt. C it Judge

(sr.Dn.), Hubil and etc.

This petition’eon1ing1A_on;ifor’ heer!’ng_onVj’I}\ this day, the Court
made the foiiowjng: 5:” . 3 ‘V 1:.’

A|thou.gh iisted for hearing on IA, I have

taken it trith the consent of the learned

advooetes,.SrI .VR’;V,V_V3eyap~rai<ash, appearing for the petitioner, Sri

hteiaéwede… appearing .or t..e respondents no.3. to 3 and

Ifhehohailenge in this petition is to the orders, dated 28"'

g;

4.1.- |g.-…_..a.|…. r–….n. 1.. ::…..,…|.1-.. n_n.|u….. M. 51:: -8 -inn-I n…
‘DY zillfl CKELIIUUII \…uun. Ill ERHLUIJUII l’ lrll-IUII IVU.£’-93 Ul £UUJ. DY

_ impugned orders, the Execution Court has held that the

V “”””fi

: ” — f.j.f.. iiesrsonosnro

respondents No.1 to 3 are entitled to receiye.””a””-.t§urtt.. of

Rs.30,58,380/- with interest. Both, the respond«ent3Vel.to’.i:.to so

and the petitioner have filed their memos«efg_c:.alculattons.v

3. Sri R.V._iJayaprakasl_1__ to

T inflrmltles committed by the E)tecuttoVn mechanically

accepting the memo. of ;:.ca~!cul-atio_n,s theflvvrespondents

No.1 to 3. The respondents V.|!lo.v.._1V *”3v:’h:ave–“‘calculated 12 per

23(1*A) 1hand?’ilicgutsvition-llvliiict, 1894 Cthe said Act’ for
short) the.’grnounts_.te§ytatds”‘”additional market value of the land

are to he calcuiated.7atA’i2i”oer cent per annum on such market

f ilveiueltiiw; The secondlitlaw in calculating the amount is that the

lcetlcutatiesiivdigtterest from the date. of passing of the award.

St’u..u€u._i’i 2.3 the said Act describes that the interest as Hat.-ls to

‘ paid “only from the date on which the possession of the iand

A :was..ta’ken. I do not see any cogent discussion or reasoning in

..’a_gcc5eptlng the figure of Rs.30,58,380/-.

eh.

I-I
:’.:i
F1!’
::r
mi

-1:

ill
in»
5
HI-

In!
5
E
H
E
(“I-

:i’
III
E
1:

I:

‘E
E
C
9
I:

III

Annexure-P and 5. I direct the Execution Court Htef’rer:orfepute I
the petitioner’s liability to pay the amounts:”
compulsory acquisition of the lands i-ra”‘qt:.estio;n.’_i “1jf7I.i’s._~ teen both;

to the petitioner and to the respond’onte-_iNo.t”to’ to ‘:fiie:’their

respective memos of calculations.’

5. At this Juncture_ Neubmits that
the petitioner hasvfully satiefieci’__”tiie depositing the
amounts. It is clear th’e::p’etiti_oiéer’s liability of paying

thfl inter

lib ll lfiav

6. consiidearing bti=ai’:’vthe lands in question were acquired

about thirtyV..yeavrs”–ado, deem it necessary and just to

re-.rise1d.iAnieIn_oeV.;’vaf caicuiations, if any, shaii be filed by the

_petitio–ner1..’andrespondents 1 to 3 in two weeks’ time.

The. Inn ll-Inn Ic Inuunfl Mn III’ fll’ ac ‘|’l\ I-Ac!-a
:3. II”; Inrfilululv la ulivrvfiun V in! WI W0 av UV -in

u U inn SCI/”‘.