High Court Karnataka High Court

Mariswamygowda vs The Special Land Acquisition … on 4 September, 2008

Karnataka High Court
Mariswamygowda vs The Special Land Acquisition … on 4 September, 2008
Author: A.S.Pachhapure
,3,

IN THE HIGH COURT 0;? KARNATAKA AT aA1~_J;:;A.:_;()'__t3§:;§I A' 

DATED THIS THE 04TH DAY er? sE;1?*rEr~A;¥3§}+:..VA2{?2§38.'_ 3 

B}i}FORE1;  T T A L T
THE HC,}N'BLE MR.Jus'fr1_(:;3 P4i;S;}'ACH}§F£--i7L5VR§3  

CIVIL PETIT1oN"'vN:t:%,198;:2:3<§7<T 
M.F';'A,.NQ..9319{2G0'?j

IBETWEFZNI

Mariswamygowda,   _  .4   
S/0.U3m§Owda,      4'   

Aged about 55_yL=a1js,7.V_ "   V'    ' »
R]o.Sanabaciakop_p.é13»u Viifiagé',-ff: '  :

Chinakurali r~io;»..«1;:,"'« i:.,_ , . " "

Pandavapu'réé{"?aitik,  'V  

Mandya §1)ist:fi(:t. V'      - f  PETITIONER

AND'

o
....u...._.....--.

     Hosmath, Advocate)

1. " .'_ i:3;3ecia1V"i;n:~mVcI Acquisition (fificzer,

"V V' Naga£I;£§;r1ga1a,vv.Mandya'fiistrict.

 --.'2;   --Tht:v.,EXé¢21tive Engineer,

9;... 1...;:s-. <23', vN¢5;--5, simtsivision,
Parériavapura-,--  ~- A "
Marzclya Dist~3"i_c3f§.;

 .  3., Thai Managing Director,
" §_1f'm"g"E..?'.'iO1'; Board,

'~f._",:«,11,:vt=:'I'j~;t Necarava:ri Nigama,

 T.Sa2ras-w.:ithipura.,
--..'.My'~'.§ore. : RESPONDENTS

” “€Bfy Sri.Sar.ugamesh Patil, Adv. for R-1, Sri.K.S.Bharath Kumar, Adv.

for R~2 and R3)

Mg-

This Civii Petition is filed under Ordar 44 Ruie ‘fiéfaflfigg

to permit the petitioner to fiie MFA 9319/2007 as
against the judgment and award datfid 16–O3«2€3i1?jia$Seac§1 £51

No.i242/2006 on the fiie of the Pri. cm’1’;m.d’gc« (sr.I§r:..3_ s5″–;;:i’1\/11%,

Srirangapatna.

This Civil Petition Gaming -::r1′–!Tg>’.:”‘~ orr:féI~a,. tizzis _kia§}} vhfhe C’,<):_1rf

rrzacia the following:

” QR§E§;

The peti’tio11_€:’1″ has, jffiéfi-‘ _1_«):t:*;»’t;ij:ioi:1«Vj1§aA§§1′(iier the provisions

of Order 44 _R1i3¢ forgsszxillizasion to fflc the
appeal on that. ’11’eA ” inciigent. person. The
pzttitiozaetf; had appiication in Civil Petition

N’o.1?’3/ 2OOV?’ :é1m:i ‘£11é §:’aid case, his request has bean

for the feaaogsééfifatsd therein. in the cimmnstances,

deserves to be aiiowcci. In the result, the

p}éti1iii§;;« IS.’ the petitioner is penniirted to prosecute

V V’ .3/IPA N::).§}£?»:l.9;’§O0′? as an indigent person.

.. ,__Lis£’M’FA No.93 19/ 22,007 on 9.9.2003.

JL Sd
Judge