IN THE §-iI6H COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 19*" my or FEBRUARV, %
BEFORE
THE HON'BLE MRJUSTICE MORAN».SHA?$ifi§f¢;{£%€3U§A§z..V A A
w. 9. Noszgas A. 61299-6i'30E?2'2€M9{LAA§A¥§_§®j.,,,LA
BETWEEN:
1.
Gurappa __
S/0 Hoxmappa Ha_;i~.a_ga1i’ _ A .4 .
Age” A ‘:~ .
R’/’–,_o P912.
Gac1ag«Dist1fict;j. _
2. HanuxA1A:£ap_pa._A.*- A .
V, / 0* Faldrappa Musigeri
– “Age:-Lyears, : Agriculture
A j » . _I'<',(o'1§?u;fa4;gcI'i, Ron Taluk
"
;’3«/(“>3/eeraxma Somxad
A53:-é;__fs0 years, Occ : Business
2. AA ‘ /0 Gajcndragaci, Ron Taluk
* Ciadag District.
Hormappa
S/0 Fakirappa Sudi
Age 38 years, Occ : Agiczflture
R/0 Puratgcri, Ron Taluk
Gaclag District.
. Veerappa
S / 0 Ningappa Sonnad
Age 55 years, Occ : Agicmtufé’
R/o Gajemiragad, Ron
Gadag Districi.:. L» ,
. Mahantesh
S/0 Basappa Vali
Age 35 yeam, OCC ‘
R / 0 Gajenchfagad, {Ron
Gadag Dis_§tx*i”§;1:;’V .
. Shanm€t2.k1i%},?é?Pe’:”” j L
S/0 x31z.a11¢ia1i::gappa–%Bi:s¢g1*VkVVL
Agni: 40 yea3_*s,«VVQ<:c ':_A;grir:u_'1ture
R/:5. _{3ajc1'1s1raga.d;» Taluk
Gadag Disuict. '» _ "–
. Yamunapm
._ Q .If’§fl1_kap}3a Musigefl
A3650 years, Occ : Agriculture
“Rf Ron Taluk
‘5’G8.€i3§ig.,1.”)i5§trict.
. “asf1ithf”‘Rao
S/’n Hanumanflxa Rae
A. , K1116’-:ia:r, Age 55 years
CF30 : Agictflture
[0 Puratgeri, Ron Taluk
Gadag }I)is€rict.
10 Raghavenéra
3/ 0 Ramachandra Ran
Kililedar, Age 38 years
Occ : Agriculture
R/0 Puratgeri, Ron Taluk
Gadag District.
(By Sri A3110}; 3. Mensinkai, Ad§’r.,,) . 7 ‘
AND:
1. The State of Karnataka
By its Secretary
fiepartment 0fR6ver;u._1c’._ V
M.S. Buikding, Bangalore» 1.
2. The D6P¥E$3″«@ .(3inf$?iS$i<$i3er "' .,
Gadag.}})iVis§';Q";1.V, C-adag.
3. The C}O:t§t12_i$’$ioher
Spl. Aoquisitien’ C>fi’1cer
Craéag “Sub–Di1_vi:”si03:1..,~* Gadag.
v _ 4!»; ~ ….. H *
L”Roi1VfZ’a1’uk, Gradag
‘ ..R¢spondcnts
.{{~3j S:’iK;VB,V.F\§%hyapak, Addl. (}A.,)
~ ‘v1 “h;isvw1”.i.t petitiml is filed under Axticies 226 and 227 of
., “tht*:._.&Coi:’1si:itL1t:ion of India, praying to quash the impuged
‘ ‘g_i:1t:st%ficat:iC>n vfle AnnexuIt:–C issuetai by the Deputy
u fjommissioncr, Gadag anti subsequent order dated 6-} 1~O8
of the Land Acquisifion. Act Vidfi Annex11m–D and order dated
.. ‘.’Pet:ii:ioncrs.V
-4-
28»-1~»2C)0’51 side Armexuredfi issued by Assistant
Commissioner, Gagiag. is
This writ petition coming on for
Court made the foi3.owiI1g:–
The order at dated” “passed V
by the Assistant amiieensequerxt
order at A11ne:;ure–E,V_ issued by the
Very autiloiiityé in these writ
2. Ti”;’.¢_:V that the lands of the
‘~ , to be acquired for the purpose of
isyout by the Karnataka Housing Board, by
isstiixig notification under Section 4(1) of
the Acquisition Act (for short hereinafter referred
sis the ‘Act’). Copy of the preliminary nefifieation is
V. ._..i3roduced at Annex11re–C to the writ petitions. Same is
\/7
issuw on 28.6.2008. Sfatement of objections “flied
by the petitioners to the preliminary notificatiéie;
that point of time, the Assistant _
issued an order as per
keeping the enquiry undeI* wSeetien_ “5A of Aetj
abeyanee and to pmceeefe» «hvacegmieition
pmceedings. Subsequeéfiiy, Ceffieissioner
has passed anether e%A’j%_;ee.e1.2009, vide
Annexure–E fize the land
and tQa_ iéection 5A of the Act
provides’ a_ILi” the persons interested of
beirlggheard maf’te:f. The persons interested shall
f’ 1£eV:VVf.a’3ee2″Rete§.te;:1ent of objections t9 the preliminary
1’1:3_tifieatiei’z.,_az3;d “therwiter the Commissioner will have
_ to Bear I33;-ties eencerned with reference to the
A ” of objections filed,
V”
– 5-
3. By issuing order at AI1I’1EX11¥’6—I}, the Assistant
Commissioner has dispensed Witt) the procedure
contemplated under Section 5A of the Act. fi.I.1j_.e-.;ot.her
words, without there being any enquiry to
Section 5A of the Act, the Assi>stant’ ”
wants to proceed with the appVi..’tca:’§:jic:-fi. 101′
the Assistant Commissioner- iiiegal . i’
There is no emergency and _co’t1seq1:1entiy«the ptovisiozis
of Section 17 of the also iéfiofifitttifacted. In View
of Commissioner will have to
hear Section 5A of the Act and
thetfesfier ‘V with the acquisition.
following order is made:–
Aiiineiimes-D and E dated 6.11.9008 and
respectively, passed by the Assistant
ii “‘CV»on’1:missio3;1er, Gaciag, stand quashed. The authorities
‘ “”coneer1:1ed shall proceed with the matter from the stage
\./7
.7.
93′ enquiry under Section 5A of the Act. The
shall be issued with the notice of enquiry _
the matter shall be proceeded
law.
Writ petitions .ofacc0fdingly;§