IN THE HIGH cam? GE' KARNATAKAV ' ~
CIRCUIT BENGH AT»~BHAR$g2';'I§" " '
DATED THIS THE 12th m;Y,c:::i!??_A
Bfifaga A V _
THE HOWBLE §AR.J;;§sT1'cE..h.}iQH:a:§é s1«{ANTAN;§.{30UDAR
wgyr PE*:£*1':.0--r~:_ rim. '76;'3f:3é;6,€2009
AND WRIT PE'I'i"I'iON NQt1'.t34434E:64Um B PATH.
Age:8{} YEARS; _ '
3.' ;' " BABE} as jai' §;1AL..A YEARS,
"Z5. GEQQQAWWA W} G BHUJAFPA DADEDE
Ag$:45 YEARS,
8.
19.
11.
KASTURE W/O Bm:v:APPA BABE;
Ag€:45 YEARS,
ASHOK 3/0 PAYANNA SAVA¥}3%3'.°Ti V'
Age3:2'9 YEARS, ' «-- "
MAHAVEER S/O ?AYA?ENA sA1;A;E>ATT:J " " V
Age:85 YEARS,
SATHYAWWA W10 Hm%_A1§zf§A ':<pN{f:H--m~::;RVV E
Age;5O YEARS, V
BALAPPA Si 0 s:DR;é§:»i;:3:$A' 3.:.g'A.:;A}fA:'?1L
Agef-45 :*"EA;R$._, _
" ;'a:*€T:v1A."§3i:«?A 'Sign PAY3's.PP}¥T§'E§«1AGOUfiA
" '
}5;%R42%PP}¥'~Sf"€.'§ 'ékmigéfia E+iIDA¥{aL
_ £&geL:8{}:'{E1A-RS',._ ' '
V » '£53;
x 3'1'
béiéa.
1_fBfi::%:v1C+é:.._$;o SATYAPPA s~z:m§~:AL
.é;?§'*s§SrE.§:iAE8 Sm CHAE€ERAPP& H§m.1~.:.aL
;G:'£§?§{j)§f§PA $1 0 VENKAPPA PATEL
gxggsga YEARS,
-.I;§HANAvA§\:TH P§;RC}OU{>&. 8 Pam
Agfizéfi YEARS,
2?EN§{z%PFé§ B£;LLA?Pfi B PM-EL
Age;35 YEARS,
aw.) 4 NM D0i;LV£. ' V "
Age:55 YEARS, L' _
MAHABOOBI W,'i.§3"«SHi_VA' J.\i:3A;z.§3ANA;<;
Ag&:45 YEARS, ' ' =
BISAMILLA 5/ 0: 'APP'.flLAL Ac:-A;~:z:}'<~.*, '
V'
sHAi'8A§'2a».{%§7)"'€a. 15§3:;AMBAR GANAKI
" ._
L. %
:"ig(=::f3{} x*EAi§§ .
SA;¥:JAY" B;H{?}P :'--.,_L ' P253-1 L
,f ";;ge:37 Y:??i';_5éR'SJ
22A.
égégaiémgva SIG B§~II§%{{A?PA AMBHE
' _ §¥..g€:c§0xYEARS,
. ' :s.éAi;'LAF=éA S/G BHARMAPPA BADKEER
YEARS,
" B;,i¥i00?AL 3:0 BH&RMAP§3*A BADEGER
A' ' Age:3?; YEARS,
DHASQ Sf G APPAJI E<;{}LP<IE§.RNi
Age::'?'€} 'EEARS,
24. BHANAPAL S/O CHANAPPA NYAMAGOUEEA' ' ;v-Q: ft .
Ag:"a._j.__
Age:40;=;E;*_:g.§,?s,
25. sHi's§a§é{sz§"'S}V--o. A?éi';*JAP1'I%'«a §':§N'ljOLLE
Ag§;:fi0_Y"Ei%_RS, * 3
253: '.,KA£_n-L»AP:r1.A,'$A?'A:}éu{;A -YANDOLLI
z'§ge:58V'1'EAR§?7:.,V
25. BHA};*eATES'H._A :3]' 'NIALLAPPA SHABABAL
'Ags:2RAL MANAGER
ESPPER KRESHNA PRG»...,¥EC'§', BAGALKGT.
22. THE SPECIAL LAND ACQU§SI'§'{)N €}FF§CBR,
'Z
UPPER KRiS§~{NA PRQJECT, 'T
JAMKHANDI. .. RE§?QNDENZFS
(BY SR'! RX. HATTI, HCGP)
THESE PETi'1'i{)NS ARE F1,L'EiD"Um=.ER;«.AE*T1C:LES £1.26 bi'
AND 22'?' OF THE CONSTITUTIQN QENDIAA. PRA'f:iLNG:1VTO
DIRECTING THE RESPON{)EN'I'S "TO C(}N:':3~IDER_
REPRSENTATIGNS 027? THE -BET-1T":r:);NE:Rsa£>'R,,Q:)_Uc_ED% AT»
ANNEXURE--C TO 029 CIRCULAR'
DATED 2%/09/208$} PRODU'€3E§_AT .23sNNEXU RE--A AND
THIS pE'r1T1o§:'s"_Tc0';a41i§é;:; '(§i%~:'n., I4°QR PRELIMINARY
HEARING, THIS DAY mg Qounir mB:~;:fm=1E FOLL{)WING:--
2:? 'V
'~;{§€tit§§c;§; é1*s'.cou11se1 and the: Govemlmcnt
Aévocaié L :21: :ES}gé;a,;:i_:£:nt3.
fa." V$rim:§s"1a11{1s Of petitimaera am acquimd by the
for Krishna Prczjcct Betafls ef £116 lands
iza paragraph E of the writ petitions.
25{;f:ore3..i31g' the pefitianem, smafl psrtions of the iandis
W}:1it:§3::5__ 'have ramaimzd un-a<:q*air<:d are renciered useiess.
x'E '1ié_refGre, they made I'€}3}."€S€I1E8.ii{)I1S as per Amxexures C to
'€29 prayizig for grant sf compensaiion is the u1:::~acquire::i
P»
zands {-5130 in View of the circular dated 29/Qe%'}'72(j?<§:§%:'---a&ésjm§¢¢_
by the firsl; respcndent. The said' bItp:I:3éi'1te1 fiofi'SV (:ii",6 n_d't' » 1
conaidemd by the respondents' :3-_.'t1d. ii' }«1'a;{r_1'<:t~: ' "'~;*.?_:{ri'{
peiitions are filed fdr necessa1y_dirfié’:é_éiE1« V
3. Circtuiar ::1§a{é{:.g9/0%; @000 issued
by thfi flmt 1:’e:=;pVc31″1(i:iI1f:AV::;:i.v:=:.’a.”r:.t;::-:s;.”;iV’:Vb=%¢r3;;~-%g1éQé§;fV {flat if @136 hectare
cf dry ‘ ‘i;’*r:’l%aieé Iand are left
‘unacquiré.::L lanfis, am also
ssouglifivt’ “{!}%£.§vvvv.E§.’V’t1’§;11O}.”;i.1.ZiL€S as u11~a<":q"uir€d
}a11cis;V"–7a.*;;s;2@:1{i "useiws. Thus, it is far {@716
:'csp0:1T<i€;1'{,a: ix}. ::;–~:auf:3'1:rt7 sach {if the gmiiiicizsrs' C386 011
" '~ m§é:'ii§1.,[\é::2.d fxilkfi' "eretgai as '£10 Whether the prayer 9f the
' ;;'i«.F%%;%?:T;.<3';3m'V:~1: i;s g£i:::u;ime {T3}? not
' .. V K the peiitiesners' case come: within the amhii 9?
V. :<:£1*€::.:,:;i31: Amiaxure "£3", the pfiiitistmrs shauid be given miisfi
5* 8e that as it may ii is far the respcmzisxzig E0
COZ1SidE3I' the caisfs sf tize pe?iti0::1ez's 0:; merits 311:3 £21
E
accordzmcfi with law and in light Qf ::?irm1£:ar An.:;1::xV11;:"€T. "E? $
Accoxflingiy, the foflczzwéng arder is made:
6. The respondents 311»: ‘xiifegtad fg_;: C@11.si{1;éi’–.V the
represezziaiions Vida C “§.0’~–
petitioners in the ac)? Afifie’x11I’§ “A” dated
29/09} 2000 as expe:iifiQijsi§g=. fiyut not iattar than
the outer of mceipt of
Gfdfil’. to make adtiitional
;’if,”‘-:1’€:r:d éfiong with the necressary
repre;’?sei’:;’e::3 t”i:3ns;§:,
:io<:.1imé3';ts' in 'flzéir case,
V "£~£rit 9éiE27f.%<§;:s.a1'e dispesad Qf acxtgréizzgiyé
Sfi/-
KFBGE
thf-:’ V