High Court Karnataka High Court

Asadkhan Co Op Souding Society Ltd vs The State Of Karnataka on 30 June, 2009

Karnataka High Court
Asadkhan Co Op Souding Society Ltd vs The State Of Karnataka on 30 June, 2009
Author: Ashok B.Hinchigeri
IN THE HIGH C0011"? OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED was THE 39?" mar OF 3uNE',.%2¢'a19VV.'.Tij'~  % T 1  

BEFORE 

ms HOWBLE MR. 3us'm:_e ASHf)K_ B. :~4:N§::~::N no. a2a;é3i'2oo9{%   

ASADKHAN coif 0?.-${>L3SENS-SQ't':IE;*¥'Y'-.,LTD

288. MUJAWAR 'tE'.xAi.'.ii'.,:,V_BE!,CiAUM  

BY rrs CH}\IRMAN} IBR}\HIM»'VfiAUSHAD K SH EK

AGED 33        %

R/O -- so-.M. ._ NV   .....9e'm'1o:~zER

(By sax am. Ku--Li§ARN;:,AADv;)

nu... '»

 :,  .Ts%e.Ts"?§.TE §'?5.F"KAR?4A'YAKA

R13 THE. 'SECRETARY T6 REVENUE SE?-'ARTMENT
M 5 B£3ILEiNG,
DR A£'4E:ED=i(AR RGA§,

   %.&.msAma.e»-560 301,.

  ASSESTANT commssmgsaerz

,aEmAu1~1

A %   '  X ,  we SUB-REGISTRAR,

BELGAUM.



4. MR AMBUSSALAM ABDULRAZAK INAMBAR
MAJOR, OCC NIL
R/0 MUJAWAR GALLI
BELGAUM   

5. MR. MUSHRAF s/0 LATE ABDULS}*éTT;§§R"'MU3AW!iXR:" 
MAJOR, occ: susmess  A      '   '
R/C} MUJAWAR GALLI, BELGAIM

5. MR. SHAHABUDDIN DILAWAR..M_GMIN
AGED MAJOR,    
R/O I MAIN, III CROSS; SHIVA3-I j.NAGP.R;   
8ELGAUM - _  9»,"-.I;.,.RESPONDENTS

Tmsxvarr ~F:§1-i.ED UNEER ARTICLES 226 AND
22:? 01: THE C'(3–%§ST}3’UTIQf%i-{§F INDIA PRAYING T0 DIRECT THE

.RESPO§ii§ENT No.’1A*A§\;9 2% To PROCEED WITH THE sscnorsa 51
flgN°Q!}I”RY. IN} 9g’EsEEcT”6E LAND SY.l’%O..999 AREA 3 ACRES 5

G’Ul §T,?s.:S’0§’fv«B}E.?;(34:\i5§.M VILLAGE IN ACCORDANCE WITH LAW AS

:f”<…A_Vv»DIRECFE9 mswmo.1ae4/mas, 1555 AND S7/1986 AND
9386/17999 v§).<:¥»'v*§3'DI'¥"I(3USLY.

LL TmsT>ETITIorI comma are ma r=RELI:~IIIuAav HEARING
THE’-AA.[5AI{, THE COURT MADE THE FOLLOWING:

ORBER

The oetitioner has sought a writ of manda}f;’o’iiV:s;”:.t:o:”‘t.he

respondents No.1 and 2 to proceed with enc;u§ry*’-.’t:.i?nd1eAt::

5A of the Land Acquisition Act in rgisriect. oé théfiiétmi tat Sy.V 4′

No.999 measuring 8 acres 5 guntas of§é_§’éum’*\)iii~o,ge

the directions contained in W.P. §:o,j;as4/Aéstoanqothé§”petuéions.ii A

2. The facts of th’e*-.A§.4_:c:’fase–‘_iA:i tlieiipreiiminary
notification was issued on_.._1§_.9V8.;’$2:_a*h’d. t~h¢’«V”finai notification

(declaration) watsiis5;gec2% for the acqumition of the
$3965 for the’ gté;’pose_é3:i(i of the petitioner. Some of the

iand owgierg ciidai-igogédtthé acquisition proceedings in w.P.

it£fio[18VS4,i8é’ijarioi.A_othe%mtfionr§ected petitions. This Cetsrt, by its

otom:aciotetij~g’;Z;f:$i’;~1995 quashed the finai notification dated

2 ‘V”:£’9.08tS2, a1_s’nvo~” onquiry under Section 5A of the said Act was

Tfieréafter, the Government passed the: order dated

withdrawing these iands from the acquisition

” :pro.<_:éedings. The saié oroier dent:-tifying the mods was aiso

V"*t.ifk'A-bfiought to this Court in w.9. No.6193/01. This Court quashed

'' the denotification as the same was passed without hearing the

$354

4
beneficiary i.e., the petitioner herein. The Govemmentiadce its

order dated 15.Q6.08 turned down the fame ownerei..rexo’o*eet:”for

the deietion of these lands from the acquisition or ‘

3. Sri Kuikarni, the iearned :’cou:heei the ‘peteition_er

submits that the necessary 7di«.Ifection-sh the

Government to conciuee the enqeirifiihoer 5AEof the Act
and thereafter issue the Vfinai_An’otifieeti~o’eiAitiecieration ) under

Section 6(1) of the said Actvlli-V” ;; it

4. I_It __iettit’e.thet the-.a_cquisition of lands faii within the

eminent derneih iofthe direction can be given to the

Governrrgfentto acq.ni’re the iands. This petition is iiabie to be

:’v’rej’ecte:d7′ ‘afinotheirwreason. The preiiminary notification is

iss1fi’eV_ti’«-i’_oVfi”:i;§~..Q$.I.$$’; As per the Proviso 1 to Section 6(1)

‘w’inserted«..bya.__v;Act«:’~’No.68 of 1984, the finai notification cannot be

“”:7.4£’setiedVLafteif-the expiry of the three years from the date of the

4§ebi.iceti.o’n of the preiiminary notification, if the preiiewinary

‘ jn’ot.ifi.eation is issued before the commencement of Act 68 of

In View of this stetontory embargo, any direction to issue

0

5

the ma! notification or declaration is mt permés§i*$i§;’-..,, I

therefore, dismiss this writ ioetition.

5. Further, it is made clear t-i1″a”t”if.i;h”e; fi;r;.s§:re_Spohdé§at 9?

forms the epinior: that the lands aCgi;i~reé

benefit of the petitioner, it is opéniiigit to.”inii;i’at§j’i:hVé;:§&qii’isitio§i’

proceedings afresh. with Hfiis cbser$%_ati6-n, thi§’wr§t”V:petitien is

dismissed.

s3c*