1.
IN THE I-i§C:H COURT 0:? KARNA'FAKA="*-- I
{EIRCUYF BENCH 5:1' DHARwA_a;__ }*~--.,. '
DATED THIS THE 331*? BAY;.JDF M;£'gI2'<3Hi '2t:i§:§;-_
BE§i_RE
THE. I~iON'BLE rviR.JUs°1?£}i;E AtJ£3'~--'.J_§G.1T1it;:.;}=':L" 3
WRIT PE'Fi"£fION.vN76.'6n}_12§3f2069' V V' "
And W.P.Nc>,6' 1'9a13/32309 '{LA«'€§ES}
BETWEEN:
S¥~EREBA.L1E_AM 5:30 HAREWEAJDKAR' . --
1:)ECEsx.s_:ai:3 237$" ¥£{_S.§.,RS LEEGAL Hrsmss 8 (51)
SM? BA¥~EUB£ai.WaO'¥5ALIPL_1&?yi '\e'£Ai'.rKAR
AGE 45 3:"z:.zx1{3 533:: Ac3R:L'~._' ._
RiC--R;&9€_H£§éG w:;:;_.AG5._
H?.JKKER1'TQ _ ; _ *
BELGAUM DE'E;4,."f*.._ '
SHRI 1<:R1s;~1NAV':3.!0"'x.?:"1Iidiggi:§'ADi<:A:az
Age:t$3 - V .
;a:;£:r:; AGREL
~ '-Rio iiASHING"'¢'ILLAG'¥§
HuK5(ERETQ .. ..... ..
BELG£fi._JM«DIS'i'
vSi£i:{E'«C}OP;2XL $53 HARE WADKAR
=.,Age:t35ff--._ '
GCC Asmz'
--. R,-'<:;' magma VELLAGE
:~.1U:<;KER: Ti}
BELGAIEM ms?
" " $I-IRE Govizsm 3.20 am WADKAR
~ Agetfié
om: AGi§'.IL
RIO RASHENG VILLAGE
HUKKER1 "FQ
BELGAIXM 9:31'
SHE SRRIRANG SEQ E-IARI WADKAR
Agata
A %'(t3y.Tf:;:::i. sV.1N._I§ai;;,--:"Adv.)
gs}
ace AGRHL
Rio RASHING VILLAGE
HUKKERI TQ
BELGAUM DIST
SHRI BAPU S20 HARE WADKAR
Age:4S
OCC AGRIL
RJO RASHING VILLAGE
HUKKERI TQ
BELGAUM BEST
SHR1 VISHWAS 3:0 1--LAR.1"'s:AD1<AR = '
Agent} --
occ AGRIL
Rio RASHING VILLAGE V
HUKKERITQ
BELGAUM Di_S7i*' V'
SHRI uTmM»vs101HA:21¥m1}K.A..R
Ageyii . r
CJCCAGRILV ' -
R,i0VRAs'r111~{c:;v1LL2:.{;E '
HUJ_(KERI_TQ<_" v
BELGAUM GIST" _' -» .. _
sum Rm{c%:»iAubR.é;'H}m1 'wanma
Age:4'? ,
('£8 AGRIL V-
. ago RASHING 'vi;I,;gGEA.
__ -- .1~:UK;1.s:r.
,.. Petiticrners
' _ AND':~.,
Ti: E>?,_$'I'A'1'E 012* KARNATAKA,
= s BYITS SECRETARY,
"§3EPAIv?T1\?EN'F' (DF REVERUE,
" --. Ieszmaau VEE9£,
BANGA.LORE» I .
TEE ASSISTANT COMMESSIONER,
BELGAUM SUB--DIVISiON,
BELGAUM. ... Respondents
(By Sri. R. K. Hatti, HCGP)
:3:
This petition is flied under Arficles 226 and 227:§f.me
Constitution of India praying to dimct the LAO Rw2 it)’ .a’W_afrd
interest on additional marks: value which is .21..’
compensafion in the interest of justice by ar::;:£:?:z1dAiixg”
award No.L.A.Q.S.R.N0.1S7O (K) passed _
dt.8.6.200S Vida AI}.1’2€X”l}.I’E-A and et§:;.,,.,.
This Petition 001111113 011 fax”
day, the Court made the foiiowg-mg:
0 R iD’E R,
1. Sri.R.§{.Hatfi, G~ou’e1j:J2mc:11i”}’ln§:a{:iér._i$ to takt:
notice for the zespondenfs; ”
healing wiih taken up for final disposal
masmuclgzgséé “bdiih :. é:;3iii2sc1 submit that the subject
ta:1at1;:§i”{:{§’ this “‘1×7§fViV1:V’1;)€:1’;iti<)n is covemé by a ruling of this
'V N_0.6O6 14/ 2009 dispased of an 05.03.2009.
the p€Ti'LiOflEZI°S make an apgslication 21/s
V . 28 (A) e§:£1:c;"'Land Acquisition Act,1894 for ;:e–ciet-3rminat:£on
. the cfilfllpfinsafion. R appears the application is granmd in
"inasmuch as the ccmpansation is rwfietexmined but
-hciawever itltcmst on addifionai market value has not been
awmdeé. Hence, this petition.
: 4 :
4. Appazentiy, Section 28 (A) (3) would speak aberzt a
person; who has not accepted the award under subj4se§::1:f1é-:1′
(2) may, by written application to the Co11ect<:rr,_.u'1eqrfire.fi1§év:– ~
the matter be referred by the Collecter fofr the
of the Court énd the provisions of seetio}_i1s'eV18Te ed
far as may be, apply to sucfimfezenee féo £1
reference under Section 18.
5. To my mind, the _ an alternative
efiieacious remetiy V_ava3′}2i¥31e:’tnV however since
identicég} wm jje1’r;tig$f1.%has3 “bee;1 ciisposed of, this writ petition
also staxids4dés}§0secEV of: iI2._ of the directions issued in
W.P.2§€ov.%3_0é}.;I»;’-f2G{}9 riiseesed of on 05.03.2009. Writ
. of accordingiy.
6′; iflhfirtri, Government Pleadeiz’ is permitted to file
‘V memo of _a}:$1:iearance within four weeks.
sd/3
}UDGE
J11}!-