High Court Karnataka High Court

Smt Sharadamma, … vs The State Of Karnataka on 24 September, 2008

Karnataka High Court
Smt Sharadamma, … vs The State Of Karnataka on 24 September, 2008
Author: S.Abdul Nazeer
IN THE HIGH COURT 01:' KARNATAKA AT BANGALQQ3'  1' 

DATED ms THE 24"' DAY OF SEPT'EMBER'V:2098:.A./,::'  T T

BEFORE

THEHON'BLEMR.JUS17CES. Amjvi NAZ1§5';1e ' K   

 

:¢72ITPE17rI0NN0.2:;;;>s:»2o05g' T4 1 g.»   H 

Smt.S  l)li, 
I)cva11.ahall:'TaEuk,"j;   
BangaloreRuraJDi§fi$:£_   « I 

(By sri     

     ..... 

A

” .M:S. Bldg, Veedhi,
Bangajio: e. 4: 560 001,
Raped. its Principal smesary.

% ‘ * I A’ Special Land Acquisition Oflicer,

_ ‘ Visveswariah Tower, Phodium Block,
Bangalore — 560 001.

3 The Defense Research Development Organization, ”

(DRDO), Cambridge Road,
Opp. to C.M.S. Ofice, Agata Post,

Bangalore ». 560 007. % ” V

(By Sri M. Kcshav Roddy, AGA for R1 & R2 T A ‘L
Sri H. Venkatsha Dodderi, oec fa-_R3) _

This Writ Petition is fimzizé & ii’7V oft!m
Constitution, praying to to make a
reference inLAC.No.3¢4f94-95,VV¢t§f V ‘ 1.,

Group this day, the foIlo}wi:;’g:__ ‘

….

” Iforthe parties.

v!’.I:..r..s«’filed this wrix petition seeking the

“fe,:1u§sm re£i§fs§””

“Wb§ré;foa’e, the petitioner prays that this Hon’ble
3 ‘ be pieased to issue a writ ofmandamus or
casemaybedirectingthesecondrespondemtomakea

R

reference in LAC No.84/$4-95 on his file i.e., ”
secotfi respondent -~ Special Land Amuisition M

Bangakxe in pursuance of fizz

teamed Civil Judge, Bangalore »I_)ist;ist.,:’ é 7

under Sec.l8(3)(b) ofthe LA Au i.é;.i:i”l.ac.No;l42{$I*§ :
dated 3.10.1999 relating ”
Sy.Nos.I09fi5 1 ‘simm-$1
Handarahalli vinnagég’ % Hobli,
Devamhalli ‘1fq., to fluqg,_( éiv.;1 .Ccxi;rt
(Sr.Dn.).,
with rem to
tint-.e flame to be finm this

of justice and equity.”

will refer the matter (LAC No.84/94-95) to

within a period of four weeks from

In the H61: oftm aforesaid submission of the lmmed

Idirect the second wndent to refer the rmtta to the

k

competent Civi! Court within four weeks fi-omtoday. Writ £4 ”

is dismsed ofasccordingiy. No costs.

BMIW2492008