IN THE HIGH comm" or KARNATAKA AT BANGAJ..01-f:.E_
DATED THIS THE 30"' DAY OF sE1='I'E1\m1:n ; %
rHEHo1v:g1.2: MRJUSIYCES. ,
mnpmrrowwaszazgm (Lg Ldfllfii '
BEFORE
Between:
1
1 (a)
109)
Since deceased by hail
Sri D.V.Manfznath, " 1 .. I
su'olateD.Ye:2k§*38Sh3ii8h; .... ..
aaedalwtfl
515 D-Y- "
s/o ia1e"D;
ageai aboutV38'
dfojate
mt Raina' ',
610 Eats" Seethamma,
1(a)
2(3)
2(1))
2(0)
2(4)
2(8)
Smt. D.V. Savitha,
dfo late Seefi
aged about 22 years.
All we r/a No.106!23, 12* Main,
11"' B Cross, Maileshwaram,
Bangalore - 560 003. T.
Sufi. D.S. Chayma,
Simzae dead by her
Kafl1aYaYiai,t3fljor.
D.S.Ravi Kzz_ntm;,maj6rJ." : '
us;
n.s.vmm A M'. .
as.
A 4 S5'. A Mmthy,
75 years,
Wk} V. Krishna Murthy.
Sfo1ateV. Kn1shnaMurfl1y,
Agedabout42y%.
5 Sri K. Girish Murthy,
Aged about 40 yeam,
S,/0 Iate V. Krishna Murthy.
6 Smt. Poornima K. Murthy,
Aged about 34 yéars,
I)/olaiie V, Krishna Murthy. V * . «.
[By Sri R.N.N3.rasirnha Murthy, Sr;Ad;f."fm sf} A
SN. Ramaprasad, Adv. fo1'Pet1's.1L('a}'t0.Vi{g)
Petitioner Nos.2(a} to Zfh), are cieiéied vi:iis':_
Order dated 20.7.2007. § g V " _
Petition in Si} far as 3"' petiti=:.m¢r*is 've'-fihdiznéznvvide
Order dated 20.8.2908 _ ' - _ ' « " '
Petition disxnisssdw in so far as_§$etit.idt:%c{r.Nos;j4, 5
And 6 are conizenzéd 7_vJde"arc'k=:: da1tc1j.3O.9V.:Z003.]
And : . . ' . ..
1 state of Ka;na:az¢%ai;% % 'Af: %
Depazttneni ofVIi1di1&11'ies; é:z1ri'Cot1n11e1'ce,
Vidhaxia Bangaiére ---- 560 001,
Regytd. By' its F'ri1§cipé:.i Séc1'e$a1'y'.
é %%The%co:::,missiener,j
" ~ Iixdustziai Areas Development Board,
@iv1't1=9t'r::«1Vt'::v1VV]'E-'a1'ish./at Rzilding,
* A "Nmpafli'§;;1ga Road, Baaxgalore -- 560 (109.
' Land Acquisition Officer,
x T Kamaiaka Industrial Areas Development Board,
W ' .Zona10fi'ic:e,
* Fiat No.~rt~88,»'B, 14"' Cross, KIADB,
MS. B1c:g., III Block, 4*" Zone,
Peenya Industrial Area, Bangalore -»~ 560 (15 8.
4 Shri R.M. Goknidas,
Re-ptd. By his power of attorney holder,
Sri D.S. Desmmde,
R/a No.8, 2'" Cross,
4"' stock, Thyagaajmagu,
Bangalore -- 560 928.
5 Air India Ltd,
A coxwany incorporated mxzler
C%ies Act, having its
Oflioe at Hansalaya "
New Defifi - no oo1,.__ . % "
Andhavingits bx'ax1ci:.£:~fiqc£2_a12.j_»'vV '
Unity Building, LC. Road, ' "
Re-ptd.
[By Sri M.Keshava Raddy,' AGE, an-"R:
_ Sri P.Y1;jC , Adv, for R2 av. 123
"Sri N; Sr. Adafifm' Stm.K.S.Am1w.yadevi,
'~._Adv;«fotR_5V..
deigted vide order dated 20.7.2097]
an-u
' 1% is filed unda Articles 226 & 227 of
.1 oflnfia, praying to (31% Anmxure C dated
V . this day the Court pronounced the following:
ORDER
In this cue, the petitioners” nirmve M
validity of the notification at
declarm g the am memmed therei__ ‘n ”
17.1.2006 proposing to
mmlfi, V by
the wjections of_’flié}petn1 ‘ 3% fa} the mas,
and the =1′. dated 20.5.2006 imed
under se¢.2$(4) hf Indian!’ Areas
for short) in tweet of the
“oners are the ownws of the pett11on’ ‘
X ( ‘WW’ % at Udaywri village, Kasaba Hobli,
_ % Talmc, Bangalore Diwict. The am mm
%% ‘%k1;ssJismeameao<ifimuiona¢Amexm'c':mdasecaoa3(1)
K
Petitioner Nm.2(a) to 201) and respondent No.4 have been
deleted from array efthe parties. Petitioner No.3 (Smt. Sartijzt
K. Murthy') has withdrawn the writ petition in se far ii
lands are concerned. It is submitted at the Bar .
N034, 5 and 6 do not press the writ petitiien «that veill V» i r.t
file a memo accordingly, In the lightéef the Séiid ii
writ petition is dismissed in so far petitiitiizer Nois.'–t,_t5' endiffi
are concerned. Therefore, ;§§etiti<it1er'(si'r2s:e deceased
by her legal representatives) is ztlone eerttestitzgi in
so far as lii1ids'ere_The' lands in dispute in this
writ petiticii so No.1 is concerned are
S3!.No.4§=é;’1 Sy.No.46!2 measuring 1
I–giere measuring 30 guntas.
i A Eiéarasizrtha Murthy, learned Senior Counsel
* the petitioners would contend that the first
(since deceased by her L.Rs.) owns about 7 acres of
iabutting Sy.Nos.46z’I, 46;? and 4653. If these {ends are
?
1,
‘V’
K
acquired in full, there may not be any access to the other
lands ofthe first petitioner. He finther submits that out of {lied *
aforesaid three survey numbers, the first petitioner “ii
objection for acquisition of Sy,No.46!I and
afiidavit is also filed by petitioner No. ‘He: it
submits that acquisition pmeeedings of it
to an extent of 1 acre 34 guntes. maybe
is the only access available to ‘these (since
deceased by her is further
argued that the objections to the
prelimhmtjf been considered
pmperly bgiythe hfiarther argued that the
request ofthe ti’i%hV_i’respondent’ only to acquire about 6
3 ‘acres the “respondent has proposw to acquire .
were the impugzed notifications.
i’ hand, learned Counsel appearing for
fit ‘ u respondents have sought to _;’usti1’y the impugned order and
‘–.thei_netif’i};atiot1s.
ll
6. I have camfizlly considered the argunmnsgif’ _
teamed cam: made at the Bar and paused «wk-nm%%% ”
plwonmecord.
7. 1: is not in dispute thm Vibe
owner ofhee items of 4613. It
isaiso not in awn-e_ ‘ _ tint
acres of mi $9/2. A sketérh has
26.9.2993, R ,fg;w;m’%i’% there 3 no aceew to
1; m 34
letters ‘wen’ mmsmo
‘ lfifié acwwto their rmimmg Time no
‘ the fiflh respenda $1 about 6 was oflaad
kj fch’ its purpose and than me zmk proposed :0 be mm 53
kg
1′
10
more mm 3 acres. The Special Deputy camumszomr gfshg
copy of which is pmaaced along
26.9.2003)hasstatedflxatther6q”1T°mV
in med of6 mm mm; mg ‘~ip wll&”‘ L
acre 34 gum in sy.No.4s}§{;s%%°’=%d'” A afiiaava
dated 25.9.2oos§%:i%::%.§jiaero;e¢ day, the
L.Rs. ofthe airreada’ the other
lan$.
V, _; s.” Having %% to :me facts and ‘ of the
‘ . I maths
of lands in Sy.No.46f2 to an
V -V 34 gmas is reqfired to be q1&d. In the
W & peum ‘ meoeeds md it is ‘ % allowed ’31
-‘ noiifim5ons a Annexzures ‘C’, ‘D’ and ‘J’ and the
atAme:azre’G’E::so£armSy.No.46/2toanextmof
%
-..
I were 34 guretas (marked by letters ‘ABCD’ in the
emiosed with the memo filed on 2s.9.2oos)%;s% 1;.areeg§JL,LL <% .%
quashed. No costs.