High Court Karnataka High Court

Boregowda vs The Special Land Acquisition … on 23 January, 2009

Karnataka High Court
Boregowda vs The Special Land Acquisition … on 23 January, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGA1,<:§;2§;

DATED THIS THE 23rd my or-'     _

BEFORE

THE I-IONBLE MR. JUs*rICE A§Ifr L:   

WRIT PETITION No. 155051663]  

BETWEEN :

I. Borcgorwda,  5  
S/o.I-'nttcgowda @ Siédcgowfifiag " I   _
Aged about     ..
R/o.'Iiruma1aptRra  _  '  '
   " 

    
Mandya l)ist3fi£;f1:-- 5'71   

2. Madeggwdms.   
S/o.ChcIuvttgoWdia,' .  '
Aged abou: 59  
R/ci.'I'irumal&a3u='a 

 '  _ Chii1a_}{1n*u}i hobii; "

% Paneavam11aTa1uk,

  agandya -- 571 401.

i  3. 

S/é. dm

 Aged" atiout 61 years,

., R/--9. ma village,
A'   hobli,

'¥.":'amiavapm'a Taluk,

    Mandya District -- 571 401.

S/owiarigowda,
Aged about 59 years,



R / o.'l'irumalapm'a village,
C  hobli,
Pandavapura Taluk,

Mandya District -- 57 1 40 1.

. Thimmcgowda,



R/o.'I'irumalapura village, V

C  hobli,
Pandavapura Taluk,

Mandya District -- 57 1 401. 

. Thimmamma,

W / o. Kalegowda,

Aged about 49 years,-~  ' '
R/o.  _ ~ * '

Chir1akmm1li:*1'1o§i1i,--.'_ %   

Pandavap%h'n3.Taii1'k, ,  , _     V
Mandya 5".'  . __

.      

Aged about,' _45  "  
R/o,'Fi111maiapura'vi1iagc,
Chii1ak13I111ih0i?ii;. ..... .. »

% % Pair1aV3°1Pih"8_~Tah1k,
 '  571 401.

W)"'o.M8s.._ ' ' *1,' f3 iaf h

 A@d~.ab<;_xut 52 years,
"   R!lo. fiHagc,
   Ma111yaI)istrict- 571 401.

. Raida,

S/o.Mar'1gowda,
Aged about 48 years,



R] o.'I'iruma1apura. village,
Chinakuruli hohli,
Pandavapura Taluk,
Mandya District -~-- 57 1 401.

10. flfimmegmvda,

S / o.Mar1goWda,

Aged about 47 ymrs,
R/o.Tiruma]apura village,   
C  hobli, : '
Pandavapura. Taluk,

Mandya District -~ 57 I 40 1,, _

11. Jayamma,

S/asanncgowda,  A
Aged about 50 years. ._ 
R/o.'1'irumalapu1'a  *    »
Chinakuruli hobli, H "  V
Pandavapura   "

Mandya 13ist;~1c:,. 57 1 4:; if  i"  AA 

W/o.PapeLgowd'a,  ,.  '
Aged about.5O ye'ars~,._ "
  R/,ist:_'iLft -~ 57 1 40 1.

_ S/d.ChcI1'.1'{rcgowda,
   Aged"a.bbut 60 years,
'  RfQ, ma village,
"  hobii,
Pandavapura Taluk,

   Mandya I)ist:rict --- 571 401.

W / 0.  wda @
Daddahaidcgowda,



Aged about 51 years,
R/o.'I'irumalapura village,
C  hobli,
Pandavapura Taiuk,

Mandya District - 57 1 40 1. 

(By Sri.P.Mahcsha as
Sri.Krishna B.J., Advs.)

AND :

1. The Special Land Acquisition
Oflioer, Hemavathi " _ ..
Irrigation Project -~ I,

Mandya. District ---~ 571'  'A  1. V 

2. The Deputy Oommissiono;f,'  
IvIa11dyaDi.$tri;r:i".,,__  " * .1: _'  I  V
Mandyau        

Irrigatiotx 4' _    
Govemmei1t._of.. -_ oma;
M.S.}3'ui1dix1gs,'-. h  o
 --A-% 1.  iiiii  ...RESPONDENTS

  {B31  Roddy, AGA)

'I"i2.-is ipietition is filed under Axfickw 226 and

_ _  of the C;~.'3I1Stit11t.i(}I}. of India with a prayer to direct

é  " viii: __ ---A'u'thority to consider the applications dated

   21;. 13.26116, filed by the pefifiotmrs for re-dctelminafion
 of~_;t:l'i$ ootnpensation vidc Annexurc - B1 to B14.

 Vi   writ mtition coming on for preliminary
    this day, the Court made the following:



ORDER

Mr.Keshava Roddy, learned

Government Advocate is directed to take nofieea

respondents.

2. Learned counsel appearing

sezve a set of papers on

30.08.1990, the {and was

acquired for or sufiim it

to say an in LAC No.74/2005,

enhancing t11ee411eo11a;’5e~:i?ez§§t+§e:_r;V for the ma mquimd in

the for the same purpose. The

an application under Secflon 28A of

the Act for re-deternlination of

‘V 4 ‘I’he said application is given on

.iuw.Ii»!f)i. Since the said application fir re»

ina’ tion is not considered, the present writ

V ” is filed for a writ of mandamus.

/’

//./.

4. Mr.M.Keshav& Roddy, learned Additional
Government Advocate appearing for the respondglts
submits that if the application is within time,
shall be oonsidered. He further submits’:
application is given to the Deploy” K u
not the Land Acquisition

compensation.

5. Apparently, given to the

Deputy ought to

have Acquisition Officer.
Mrmxéshava Additional Government

Advocate that the application

3 V’ to attract the pmvifions of

Land Acquisition Act. It is always

opon.. _forV_ Commissioner, if he is in receipt of

afiplfibafiom to transmit the same to the Land

ifioquioition Ofiicer for re-determination of the

oorilpensation. Consequently, the following order is

‘ ‘ ” passed: fl

/{

8P8

(EJ

cc)

.7.

The: Deputy Commissioner shall transmit
application under Section 28A of
Acquisition Act, if he has >
Land Acquisition a, o or
the <;'iaVte7'.'_Aof;V : .

three months from
order. _ .. V _
The Land Aoq11isitioI1'v"%(1:fl'ic:::;VI', oI1–ijocoipt;;;of the
said applicatiop, the
compensation the provisions
of Section 28A"'»of: she!!! also
"Mme: t1 jk:. é(;jpiioation filed is

' await! pawed by the

R6fCI'\E3II'.3<:' ' — such information' being

Acquisition Ofiioer sham

expeditiously.

stands disposcdof .

V . “~i§Ir;E{cs11aasra Roddy, learned Additional
Advocae awring for the respondents is
no fitted” tofilememo ofa with’ infourwoeks.