High Court Karnataka High Court

The Special Land Acquisition … vs The State Of Karnataka on 31 March, 2009

Karnataka High Court
The Special Land Acquisition … vs The State Of Karnataka on 31 March, 2009
Author: P.D.Dinakaran(Cj) & A.S.Bopanna
_IN THE HIGH couaw ow KARNATAKA Ar SANGALORE

DATED THIS THE 15¢ DAY or AUGUST 2001
PRESENT
THE HONVBLE MR. JUSTICE G.C. BHARfiKA

AND

THE HON'BLE MR. JUSTICE A.v. sRINIvAsAH§E9Déj»i

wax? APPEAL no.1487/1999;(LAaaEs).j_ *.

BETWEEN:

1. The Special Land
Acquisition officer,
Karnataka Housing Board,
Cauvev' Bhavan,
Kempe'owda Road,-
Bangalore-9.

Z, The Commissioner, KHB%:}s I "gf
.Eauvery-Bhavan,vgangalgre-9,kf,_':1APPELLANTs
(§ri.H.B.Na£ayafia,.Adv;) _.jV V"""

AND:

1. The State 6ExKarnatakaf 

by the Secretsry"to"$dv;.,.
Revénue Dept., M;$;Bui1d1ng,
Bangalorsal, ;_=a* 'u_""'

V2} .$ri.fifiniya§pa}j s

S/qgmunidasappa, Major,
R.No;6§V&,in Sy;Es;32 & 33,

m~p11a1asafidra Village,
Vu'Yé1ahanka"Hdbli, '
&_Baagalg:e North Taluks : RESPONDENTS

(Sr£;K.Sfin1vasa Gowda,_AGA, for R-1.
S:1.S.chennanaya Raddy, Adv. for R-2)

can—¢~

‘Tfiis Wrifi Appsal is filed under section 4.05

‘ u the Karnataka High Court Act praying to set aside
“a_hhe’Order dated 13-7-98 in W.P.No.12343/91.

H”~VBHARUKA.J., delivered the following:

V A This Writ Appeal having been heard ands
reserved coming on for pronouncement this day,

….2

.52»
atmezsmu-r

In the ‘connected Writ’ Appeal No,1462 {of
1998, disposed of today, we have held that the

Deputy Commissioners in the State of Karnatakas

‘had the competence to issue Notification” unae&,V«

Section 4(1) of the Land Acquisition Aet,f1894;–f’

Therefore, the contrary View taken by the learned’ 5′

single Judge cannot be upheld{g

2. Accordingly, the imfiugned Order passed hy

the learned single Judge is set aside; The Appeal,

stands allowed. , The parties to bear their own

costs. _ L’ >-‘j fiif*f;T””‘ m»e_ _r,