High Court Karnataka High Court

Chikkaveeraiah S/O Sri … vs The State Of Karnataka on 30 July, 2008

Karnataka High Court
Chikkaveeraiah S/O Sri … vs The State Of Karnataka on 30 July, 2008
Author: Manjula Chellur K.N.Keshavanarayana
IN THE HIGH COURT OF KARHATMQ AT BANGA.I..0R_.E

DATED TI-HS THE 391% BA? or JULY 2003 g  Q 

PRESENT

mm Hownm MR8. JUSTICE M_AKJULA_ éi{'Ei..LIfR    

AND

was I-IOWBLE 1vm..ws'r1cE;i;;:q:xEé:a;iva.n;m;a;$*A1§A§

'Writ Appeal Ho.    I'  §
Between: A . x L U

Clhikkavevzxaiah      «

S/0 S13 Puttaveei?aiaii . .  .   

Represented    dwér  

Attorney Hofider;   

S/0 Sri Puii:aveeraiai};.V*«V.._»V'  'A  ' ~

Agad 52 years, Gccz AgI'iCu},{u1fi;§t,¢ 

Rio 52120, sthfimss   % _  %

2*1"Stagc, J.P.1\Ia"gaz'" V '_

Killa Mohégiiiéi   ., _ H V

}M3»*sQre    H  -----  .. Appellazxt

(s'yT...s1i1\a--.vs. 85 Sri M.P.Srikanth, Advacatcs)

 The Si'}.§1£;;:V1t;i.'I'.x'§€!1II2ataka

-By nits Secrrjtzaxy

 V' .I3epart3;1en£ of Urban
 _   _D<:ve:Iop'mezr£, M.S.Bu;i1éing
 *-..BaL=?ga1ore ~-- 560 O0 1

25'; .  Commissioner

  . .~ Mysoze Urban Development

Authority, Mysore .. Respondents

(By Sari Mfiarayanappa, Aédl. Govt. Advocate for R-3]:
I~i.C.Shivaramu, Advocate for R4) ” :.

This writ appeai is filed u/s 4 of {he Kama:.aF,a.Hi§h ‘Odin .V

Act praying to set aside the order passadé ‘in the’ pe:§;:’..fién
No.50315/2004 dt.29.10.2007 and etc.1_ j; 2 * .. ‘

This appeal coming up for adI_);_1issi(§n_ {)1}. 2 L’

Chcllur J., deiivered the fc)1.l<)Wéng;- ..
JUEGMENTVV'

I'; is not in dispuie "situated in
Kuplur Village ef Mysore for acquisition
by the msponde;}i£A¥£.:t3;i{;1it$:'. VV E9:E32 i.e., gsreliminary
notificattisn {I-atsxglfl 27.04. 3.998. It is also not

113. disiauts thsfi Er: acquired aiong a vast
ama of acmg t:¢¢t30n,:.j. Try’?-3 Act refers to a
situation when acquisition lapse.s:=i.e.–.,if portion of the

scheme not being t§ie..ve€::iicefned authority. The

respondentégAuth_efit§2–=V 130 acres of land for the
formation of 90 per cent of the land and it is

not even he of learned counsel for the appellant that

Allayoiitlllaeesulcfl is in the said area. The substantial

of scheme is with reference to the entire area

ef aeq11isjtionv.etltt.-fiet in respect of any particular land.

4. Therefore, viewed from any angle we art: of t11§:’ {5piixipn
that there are no good gmunds to interftszrrst with this

ieaxned Single Judge. Acconiiingly, the appeal is

S ;

, I?-1cIqe%[