High Court Karnataka High Court

Sharanaprasad S/O Vijaykumar … vs State Of Karnataka Represented By … on 11 August, 2009

Karnataka High Court
Sharanaprasad S/O Vijaykumar … vs State Of Karnataka Represented By … on 11 August, 2009
Author: H.G.Ramesh
W,P.N~:'}. 81941252009
& ".5!.P. Nos, 82Gf:32-8'.2G?'9;'2{309

E
IN THE HIGH COURT OF KARNATAKA

CIRCIIIT BENCH AT GULBARGA

IIATED THIS mm 11%-1 may ()3? AUGUST gmg.  ' %

BEFORE

mm Hogwghfi hmausrlczé   J 

w.P.:m. 24942 of mg

8% gap. NO. 82062»820fi'9 '*O§' 2009 s.méfi§'$2-  

EE:"I%EPI:

E .



S§:m'*anzag):"?:sa:i S] :3 Vija§:}:umari-N  _
figs: 4}, yfiara   7' *  "

Eéagiasixiv Sf GVS-i§1(}.g_1pp;: M§ét1;t§:,   3 ~  '
Age: :38  A '  =i  'V A - = 
Mahanmpixa  is  Masam,
égé:  "     ' "  

Shiva}:-pa'_s/§'Ys21aTjsp_a'
Age: 52-3?ears --     

Saifansab  ':'3~f 0'§{1,1§s3it1$:a13fi¥ Chowdazii,
figs; 4:"3_yea1*s .,

;  I; Ibrahimsab,

Ag«::sti_  ggéama

.  S;«ésLj§§:;vé1a3;,

Agad a.V_}.?:<J*.1Vt};T§'?" years

. Efiszriéixraséb ggo Qwajasab,
nAig&:_;A 3'? jggaaraa

i};'§§E m§«§<; fiii S33} Sf {; La: 2%h.m€::i; ixgfi: 38 jgsflréss

 



10.

11.

14.

1.5,
1?,
 £8. «

* ~ fi§:¢= 30

19:

W. RN70. 8194222009
8:'; W. P' N03. 82962-820??? EQO9

2

Chsnagouda S] (3 Gurubasappa Nironi,
Age: 53 years
Maiiikaxjun s/9 Bhimaraya, 
Age; SE3 years

Mannu S/1:) Saifan Sab,
Age: 88 yaagrs

Abéui Gafoor S] 0 Maulagab 
Age: 48 years   _   

Kareppa S/0 Bhjinanna...  

Age: 50 years_   

Kasturbai W   
Age: 45 ye.'a;~s«:j__   » ¢ 
Subafiirab  '£Fx§';jvo  _Jr~:%¢attappzi" sjo 

Age;--4.~0 yea3'bs:._' 

c:;éin&.:»ast;g S/5' Maixappa,

~ j'  ' Eiapurao,

Age: 55 yeeajts

(}c<:u;3ai'ion of all: Agricuiture and art:

 AARf:_sid_N COMING cm were PRELIMINARY HEARING
*r%:a::~:._£:g;*;'v.<:*;g.::;r,:::z.,;.:2'1* MADE THE FOLLOWING:

ORDER

.. VTL_.Sz*i;’~-SS. Kumman, learned Govemment Advocate

-:’3;E§€:’s~;e fi0’£,i<:§: far 131$ respondents. In this writ petititm,

'V::?m:f péiitififlfiffi havfi mught: £33" 3 directiazi tr} direczi. the

W.P.N0. 81*942['.2Q0§
85 WP. Nos. 82Qt’:”:2–82C)’?9/’2’C309

4

respendents £0 acquire the lands of the patitioners ;;md

to pay compensation \.Vi’iI”}iI”1 3 periad of 6 monthVs.,__”:

2. Lr€3I”fi€fd counsel fcar the petitioners, a¢f1;{: 1*».

{ha matter fer some time_ 1,? submittszlci :.tfi€§ A

1113}; be given iiberty to gvs’ ,_a rt?:§vzfeSsraz1t.a1;*r§;11. 1:::i t.’hé”

Deputy Commissicmer, Gu3ba1§éa.. fiégievant
particulars of the by Public
WOFRS Department, Gulhafga of the road

f§'{};'{{1 Afzalfjur :9 ‘”‘é:%1_e-IZ1rc:pL1t3: {fommissioner
may be dire{::t.ed 116- {i’0i1s;iifi–:3£”V thfii representation in
ac:,c0rda:j1:§:é’ wiih and to pay compensation as

Land Acquisition Act.

1′:A1.__y iWifig éarder:

petiticmers am permitted ta givfi a

‘V ‘ .§’é:§:a;%é§§e:1tat,iar1 it: {hit Baputy Cezmxaissiorxw, Guibarga

:+’»::z”1Eaiz1izT::g 3%} ‘ihfi rsiavazii particuiars {sf the iaridza.

3.
3; 2» ‘-

1 55; .\
§€fi§1’M’2 /’

\ if,
X

W.§’.Ncs. 8}942§2009
& WP. N03. 82G62–82G79f2€_._709

S

illegaily afiqlfiffid by tha FWD, Guibarga fer V.

the rcasii refarred £0 abeve a1sng_,wifi_1 a_”é{:>f;3;*::

{}E'{ié3I’. If such a rapresentation is g5’1_§%c:’i”1, ‘izhéz

{;’0mn1issi<:sI1er shall enqxxire V thé ' ".::r:1__a::i:_cVV=,A-1'~b ~p::.;';ss
appropriattt orders ix: acgordggnééé 13%;' shail
be done by the Depiit}t?..':%;!it11ir1 hm
1110m;hs from 'gha-.::: dat€: fgpresentation
311$! 3 gap}; Q'£"1}§_i$ A

'.-7:',§f
%'2…:5§'?f"

“”¥°°=’?'””‘i=””%-“*g,x°'”‘%’?”.*v
§