High Court Karnataka High Court

N Gopal S/O Late Smt Muniyamma And vs The State Of Karnataka By Its … on 22 July, 2009

Karnataka High Court
N Gopal S/O Late Smt Muniyamma And vs The State Of Karnataka By Its … on 22 July, 2009
Author: Mohan Shantanagoudar
IN THE rm-4 coum' 0F KARNATAKA AT saeaefitgjae

9AT§E} THIS THE?)-DAY OF   é *  ' 

eerosze" . & 

THE HONBLE MRJUSTICE MoaamsHAm~A:x:As:;:;m% %

f3_..w

WRIT £_E_ LA»-KIADBI

wgy pgmmm Nggsz %/2m7(L%A-mags)

EH wp.1431§

:»;se;*:'wr:1«;:_~a,:u   'V "

1. N.(__$Qpai,_   _
AgVeciT547';V " _  .
S}'_o.L:1--'£3  8:.
Nar.ayanappa"    4. 
R[o.f'§o.E38   .-- V 
6154' Cross, Vf3e112V1uc1':1r"E?iBage
;B'3;3.ga10re"~5§fi ms

" . }§.DiL3.I::n;i:.fiatcsh
  
   Naxayanagpa
 "--521o.r~i.:é;581'
631 _Cr@_s.S, Bcllatrzdur Village
1;-3an;gaf1ore-556 103

" ,, Ptraven Kumar
" v   24 years
S/0.1312 Sri N.I{rish.na Redriy
Mail: Road



-7-
.3. It is argued on behalf of the petitioners by Sri

8.1%. Murizhy, learned Senior Advocate, "-.._:lt;"<1e

impugned notifications though vaguely   .

said lands are proposed to be e,eq1_1_ ;'red_ ' "fo'r K "

purposes, do not specifically st:ete1'_ti1e real" 

which the lands are acquireeiigjltége  ihatlthe * L'

present acquisition has beeI;e..r;:ié1ciie"'te vtheelands to
Mr.J:i.,K.Ven katesh  re the purpose of
establishing lll.jsi.Avi;_ie.sii me; that in the
earlier rouriti  'life has acquired the
land  J:i--iii.iVieii£«;.aEtesliiV.:l:<'edd;;}, along with other lands,

i1":;ciudi11g""tl1e  lands. Ultimately the matter

 _ 1*eael:}edi'bei'ore  in WP.No.34412-34416/200 1;

 memo was filed by B.K.Venkatesi:1 Keddy

 am M/s.Primal Project Private Limited

 (benefieiary under earlier acquisition notification) in the

V'  petitions. in the said memo, it is stated that

'  the KLADB wouid acquire 1 acre 20 guntas in Beilandur

W



 

- 9-
Per contra, it is argued on behalf of the

respondents that the acquisition is for public purpose.

5. ‘i’h<~: records reveal that the KiAL:)1:5.A.i'1:3};i'

about 28 acres of land in Beilandur "

2001 for the purpose of esta'icfiSiiing".4aI1'4ii*i§i1;sit:1'i£ai AV

and accordingly notification 'the

MAD Act was issued Wtize said
acquisition notifi<:a~$icn,."itiic :;:iiiitiQner$VV'I}a}*§rc also iost
certain lands s3r'.';\a;is;j21 44/2, 44/3,

44} 41?'; " Veiikatcsh Reddy and others have
iesff' -tiicir V V ia-cquisition. Said 13.51. Venkatcsh

Ready éi::ci0theré'v.q£1éstioned the acquisition nofificafion

this WP.N0.34~4i12~34416/2001. Duririg

of the matter, a joint memo came to be

'A this (jourt by B.i{.Vcnl<atesh Raddy and

othcré and the beneficiary under the said. acqtiisition

V' * .,.:ii)tificafion, The 1<.iAL)i:i also fiied a. memo separateiy

sugzaporting the joint mama. The joint memo is produced

VJ"?

45-

acquire and/or allot the iancis of 1 acre 20 gtmae at the
cost of the 9* respondent therein, to
Reddy and others within ten months of ”
joint petition. in the event of_;defa4nit_”4’¥oein.§’I.
by the KIADB and/or 9th respoi1;ie~nt”
was reserved to 1:3.K. téie
proceedings. . To eoxnpiy flstatenient made
in the joint menio from
em baxrassmeoni. “are sought to be
acquired; .o£:qL1isition in question
is peijtioners have been made

scapegoet: e an ”

= I9?1rsuafie’eé of the said joint memo,

Io/2001 came to be disposed of on

AA it is reievant to note at this stage that KLADB

“made an application to this Court on 1.2.2005 to

24*.o_§2o¢}3.: ”

x/7

.19-

are produced along with this application1 »I.
as L>ocu:vmm No.10 and D0cuMg:M:§*;3′:-Lg

N03}.

15. The Land Ac§¢§fiisi£ioia_ €;i1’f’:i_.:(:>e;j._ “V”
overruled the objections passe:i ”
an Award on 19.7.2i?}Q>’%_, ‘1’riie VcQpy”._af-fgiie…

said Award is a.1ong”v-gith
Appiication as; 12.

Notification is ti} ;_but the
J:ioard ‘£133 paésecifl «V:..H£3solution
dated has

res(}1ye<:i" $&;6k_:'§%:fimjriisSid:2Vbf this Hon'ble

':1?-3:0 0i}u u'lVZVh(§ earlier aileged

before this Hon'bie

V'1'i'°21_é' the said Resolution is

1 ' -vp1foci'{1c:*=;;{V"'é1o§";2.g with J,_)OCUMlt21N'i' No.5
V :g3i'0(Z{–1}C6d étlbflg with this application.

is submitted that the mtitioners

whti" contending that thév are 11001?'

~ is not true. Even accortiizig to

AA them, petitioner No.5 Sri Umapathy
' maeddy is a 9n.;::. in Physics, M818

(Ctomguter information Systams) Post

pg

-23-

Grraduafiox} from eastern Michigan.

— University, USA; he has four years

Electzical hlngineéring work expefieniié’
Siiocon and _ Gallium
conductor processing ‘§£éCf;;”3.§a:i:}g2′
abundant exjfieriezxce ill :cf?
wuwows N’ ‘, C, C¥§+§i=;.V,;sQL”1>c}we:
Visual Basic. He is in
umszs as in éiaggan,
1v11NNiO’£’SA(USQ§_ Q ”

Roi ” X7eILk%1tesh Reédy
is “5 jhifiidér 1324; (Mechanical

, . Working as

Assisiam ms;::M1..

kkLpefiT:2o:;¢r%;x:¢;«:é%ks:§ mmmshomam hoids

‘.9 190’-3i:~-.. _§}ra{iuation in Commmzicatiori

He has more than 15 years of .

V’ ‘ the field of Eiecuuzfics. He has
vwoigéd for Shree Matha Computers and

Asfi.-fiplied hardware for computer monjtars.

‘”i«:ie has cczmpieted certificate con.-1’33 in

radio and transistor technoiags and

V’

..2£..

Diploma in TV and Tale (,1oInmunicati0n~

‘i’ech::1ol0ga.

Petitioner No.4 Sri i{.Jaga1math”-ifi ”

ijhairman of izieilandur

Panchayath. He is the ‘A

inmnducmg computers ._ ft»? 1 .

Panchayath activities”-vL.L,§fi. the ‘c:<_)V11nti'y,",asVVV

per his statement. 1«'1 1x-'*..–.".x.vE':_fr_. 'hf; sayé thathe
is sincere arid..V:ded§ca;t¢d'I'- ': '):'i{'i%;{-':_ reiiable
infomlation is is a
man §vim __i.–s and
whgziés in favour of

faice-V.l:1?.« ~

}:5.K.Shani{arappa is

M.uS!:_§Graéi:1ai¢" he has computer

"V£3ackg1*€)u._i3v:i am according to him, he has

many computer training

" T.

‘ Tiierefore. the petitioners are not poor

” fixmers as thcv aiaing to be if thev gave

A I ailv iata of sinceritv. thcv would not have
ioined hands with respencient No.9 to get 1

W

-22-

acre 20 gtlntas of land from two
farmers iike Shamanna and 1\r&t1I1ivamr23.§.V1:_.;,”.f””«V
Now they are branding Re5P0ndefl?”;N0’r§§.’ ‘

Company as a fake L’i’.Company. =

had ioined hands with jexé-_’1:e::1′.fi1’1g~

into a comnromise and ‘§n”11bt elajg’1§11q’V V’

enhanced CGII1Dt3I1S€1fi.?.§;)”_I;1V in iwegpeei

acquired land in faxfemf -qf Hespevildeht
No.9 ‘ ‘ F’

1?. H618 are”-t,t3_.6_’;,EV>t’tiIie’:1 c:z’e””i#;rI1o have

access” t{}’};e£(et.~{ie–. Areedrd -«fiifiiee of the
Boafd ; é’ee1’1′ from their

t.fiVe–._Vaj;§13iica’E.ion filed before

.i.~iei1.’i3le’e ‘ -The Detitioners are

in para-18 of the

_Vappi4ieafion’.’– f1A1*st&”‘i”ileci by the pefitioners,
~ haviideeided the validity or otherwise

“~–z:__bjeetioI1s filed by Shamanna and

V it is a mvsterv tgwat the

petifitsfiers have access 1:9 the official

~~:fecords. which their are not smmosed to

A’ ‘ have, excent ef course thev may geit
certified comes of the ofiiciai records,

W

-33-

which can be obtained bv them. ‘1’h6V

all Bowerfui. Therefore, they .. ~
disentifled to sustain anv claim befere
,i~:{n’bie Ceurt on the_ ,..st_I_’eng_*th””
unholv compromise. ‘1’f.:e ‘tides A ;, AA

apbiication first med c¢m;5rete1vT%sr;«fica:ece

that t;._he 1C>etitione;rs., oiregzf Vreaich”:

where and evervwhererif

18. with the Memo
before’ figlis r:¢z1>b14:: is a big

storyi, learrxed for

Respofiqiefif in’ tfgese proceedings

a 2124:2003, true copy of
saicng with 1)()CUM}:£N’i’

No,_3. _ if; Jester, the learned Advoaite

‘ ” gave ‘c piriioI1 that it was necessary for
is.A’-{he “” mte consider the case of the
_ in respect of software pmject.
mziher intimates! that the H0n’i3le High

feels that there was no

u -£§’ensicieI~ation of their representation for

implementation of their project. He
further suggested in that letter that the

V’

-31-

pleaded by the petitioners and other

the petitieners.

Be that as it Iinay, since

impugned acquisition n€>tjI”i<:'a';.ionsA'2ire not'..iss;A§.1ed..i:1 the . L'

interest of pubnc a1:§_1.the of of the
enactment and fa gifitfid above, the
acquisition zv1+i*1$’ 3 quashed and
accordingly ” ” VV’V%]L&V9V£jflCEitjOI1S dated

8/9.£3 ;V2C§{)’¢’:.:.f};v;11vc}’é’§fQ}9:;:2»QO5 é.fé”q§1ashed.

Writ.4_petiti{:~:i$AV.a:~£§:’_’;1Ilawed accordingly.

sax
‘judge