IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 4?" my OF DECEMBER 2O0j9--V:'f"~«b_V"'«.vA'
BEFORE:
THE HON'BLE MR.JusT:cE MOHAN sHAN'mNAEou{3AV;aj«
WRIT PETITION No.11.31a oE'2EQ_ga (LA¥H;.'3:)_vA.
Between :
V. Narayana R210 " ,
S/0 H..S. \/(:n.kai.a1ramaiah " _ '
Aged about "78 y€EUfS ._ V'
R/a No.13? 16"';"Ci'"§)V$E~}
7*"Ma1i11,4"'Pha~:~e if * _V
JP. Nagar, BEi'.11gEi-1 ()1'€~7"3., ..Petiti0r1er
[By Sri
AND: x V I
1. T'r1e S_t:.a':€ (§l"=Kéz1'1.1;iV£2ik::
Rep} by Secretary
" V' _ RC1-_'(;3'I1t;§-.f:?: 119 })21I'1,I1Ii{?'F;f"' "
. , V.§g:11'1:1r17a,:3Qi1d11a
_ Bar1ge1'}'a_1'<':~ :0
2. "1'F1téVMI)e}3£:ij;f_Cbm1nissi0neI'
_ B21"nga}.__ort:-~ .Dis'{Erict
KG. ~R0';}d. Ba11g21i01*e~O9.
TV}1"(-_':~.ASSiS1E1I'11',CO11'1miSSi()I'1€E'
V <31" Spectiexi Land A(:qt,1isiti0n
§.)0c,iE1abai121p1E11" Sub--Divisi0n
..E-321.ng21I<)1'e Norm Taluk
I J
I
F'odiun'1 Block. D1'. Ambedkzu' V6:-zdhi
Bang:;:1Io1'e»O 1. .
4. :\/ia1'Cnz1ha}1% Gram:-1 Panc:E'1ayz1't:11i
Rep by its Se(?1'e1ary
CI'1z1g211a11£-xiii \'il1z1gge
J2-11a Hobli, B.2mga1o1'e North Te-Iluk.
The Law Office}'
C;-mz-11'a Bank Legal Sec1'.1'on
Hélad Ofl'i(:c:._ No.1. 12 . ._ ._ ' V.
J.C. Road. Bangalore,-O2. V ..'§_{es3.:povr1(;ie.i1ts
'U1
[By 81-1 M. Keshava Roddy. AGA.. 1'01-R1' to R3; "
Sir KS. Bhelrzull Ku1'n;-31', l'<)1',R'5]'A
This Writ P€"UiiQI'}'iS filed anc1e:1*";A'rt_icEeS'226 8: 227 of the
Co11sti'1iL1*;i(m of 3.1I](}:I-1'3.' pi'-égying Lo; qtiash the irnpugrled
no1o1'.l'1'197?' published in
Ka1':}a1'o211<.2-1 Gz1z£2;.1.C:-i:_o§»1_ 245--3~._1 9.'r"",7A_ Varaid AI1I1€XLI1'€vB defied 10-3*
1977 1'ssu_ed--...b3?'~._th:m~e-C dated 7-9-1977
published in E{éU"x<12',_Le1k:7;4 (3e1;iL~t1_1c dated 1594977 and further
impugned r eso1u'1.ionV}5ai§s:3écE..}5y.iohe R4 clated 9v 1-2006 marked
as Am1e.xu1'e--Ja' * T »--
:W¥'1'¥:a. Petiii()1'1*"c?oVI1'1iI1g on for D1'e11'm1'n21i'Y hearixla'-7 in
g1't}1,;}3 %:h'i:3«Li2'1y.«.._£he Court made the following :
ORDER
P(:=.t,iLio;1e1’V has sought for qL1a.sh1’ng the impugned
‘a::q;1_isi_:m r1o%;.ific.:aii.o11s. The Preliminary No”{ifi(:.atio11 was
on 10.3.1977. 1)L1.b]iS11€d in {“116 Offhrizxl Gazeue on
V’
-3-
24.3.1977 and the P111211 N()t.1’fieai’1’011 is iss1.1ed 011 7.9.1977,
p11b1is}1ed in the Off1’e%£11 Gazette on. }5.9.}9′?7. The ae,quisi£i011
of the la1’1d was 11’1a1de for gm-11’1t.i11g ho1.1se sites to 110u$~e1ess
people Lmder Seei’1’0r1 E3 of {he Kg-1r11at’;1i1′ has é1}.S§j:”S()l.1gi’}.'[“-.
quz-1s1’1i11g the. R€7SOhI1′.i()1’1 passed by {he4slh._1fespbnd.’e1’1{ 1— C17;_1111ei._V V
paI1<:l1aya1 tr:-11'1sfe1'ri11g 9 g1.1r11.as O1'1'§«§1I1dVf3KL1f.:'(){."'20 'g112i1'I.2iS..
a1cc;L1i1"ed iancl in 1'avoL11' of Ca1'12:-1.1*21_E3211'1I<.
2. 1*eeo1~c1s 1*c>\m2N..1 thzlt:1’1.11e”;1eV{iiI:j011e1″s”m9’t}1er v’iz..
N2-11’asa:1’1111221 w221s the ()WI’1C1″C51:TE16._}§I’§Jp€1’i}F”{L)'” :-111 extent of 20
gL111f.as il1JVE’)L1’V1″&”E?._\V/ e’. N0.V1’iV67/ 2».,_”s11-.11;-u.éd at Chagaiahatii Village.
Jaia S110 b€”(.}Li(‘3E.-3.’i.1’1€d the said
p1′(‘>pe1’ty 111 tw(:s.._bii::”s 1′.e_.. 9 gL1..I’–~1’t21s were bequeathed 111 {‘2-1v0u1′ oi’
__Li1e pet1i.i§.1o11e:.1′ e1I1dxw1f1e1*e21sv, 1 1 gL1r1t:z;1s are bequeamed in favoL1r
1201″‘ ib’;’g1t}1c%1*. Nar21sa111r1121 died on 2.1.1.1994. she
11}1._:_§V{i_}eEc¥~I5§e’;.i1.i0n N().}.3670/ E977 bef01*e this Court
qL1eS’fAiO1’~2i.1’1_.g’ aeqL1isit.iL1I1. 11oLifiCaL1’011s. The said writ. pet.i1′.i01″1
<.:an1e Id be"-.VAc§is1'1'1i..$se(1 as wii.11d1'mv1'1 011 22.2.1984. 'i'11e1'eafi:e1'.
1'1"1O1'e -Vf"1'i1. p(?t1.if.i0I'1 was £'1'1ec'l by 11:31' Writ. Pet':i1'.io11
V"
,- Pei.iti()u N0.8880/1985 in i1″1éVyféai”‘
– 5 ,
AcqL1isi’1i01’i of Mind for gmiit 01′ H(){.1S€ Sites A01. 1972 Am. and
Larid 1!’\.(‘.q*,!iSi1..iC)1r1 Act. Theref’0re, ihc first cori1’.en1,i.0n cannoi. be
2?-iccepieti.
5. Hie second c(mt'<-zniion also (:1-mnoi. be SE1SiEi'i'1'z'€Ci'.~.__T§if3'
I*"i.naI N()1'.ifi(T??1i1'()I'1 was issuecl on 7.9.E977._.V____ii1:yI1ié§§1'iaic1$f"
1he1'eafiiei', the pe1i.E.1'0r1t?t:r's I'1'1OU1(:'i'
N0.1367O/1977 i3e1b1'e this Comft___ \v1'ii.'.pjei:ifi(}n. V
i)e1idi1’1§_; iii] 22.2.1984 116.. iii} iisi”‘*d_i.5in1issaI;’._ ‘;i”‘i*.ei’c:gifi.€-:1’. one
more wrii peiflion was fi1ed’33.y U1€i”V.}H)”E3′[i{‘i;t311V{“‘,’*’i-‘.’_S I’l]OEh”€AI'”i.€., Writ,
1.v9’8’5 i.1′..:§(;.1n1″;’.Wi_’}.ich aiso came
10 bi? diS1]1:iVi5S€d’£i;!’I;’]’ L.1i1::V?;1I:ta_iéi},;{‘§ the saici order was COnl’i1’n1ed in
wrii: zippealg These goes to Show that litigation
reia1:irtg {.0 1.h€4″”~V€iV}if.fiVffy ct” irfie acquisition proceedings was
:_v”1{:5€f«I1C1iI1§:_§1_”§3(?;fTO1’t.~._lhifi ‘C(V’J”‘L’.’i.”‘1″”:l’i The ;.)Ci’i1.ic)ner’.5 Hioiliet’ was the
pit-.;1,.i’i:imie’=:’_ i’n»”t.¥it3s7C’-.xvrii peiiiions. “I’heref0re, the petitioner
_ (fEt1’1I10{ (ibi’1icé1’it1fi,h£11. Elie award was not made wifzhin two years
41’1″<..m1 the cI.ai(–:«..()i'1'im1l 11o£"iii(':a¥:i01:1. In View of the SE-1I1]€. both U16?
:(?t).1:"H,(31']V[:.hi"C)~.1:1S of the peiiiionei' fail.
V"
_(,i
A1 this Stzige. Sri M.Keshava Raddy. iearned GOV<3rrmien'{.
1'\ci\z'0(*.a1ie app€z~1i'i:'ig_§ on bcri'i211I' of Si'i2::i.c=-r b!'iI]gS 10 the n0ii.Ce of
ilhfi-.'. Court. the ])1'{)ViSi()l']S of 551.113-sec.ii()i'1 (5) of Se(:tioi'iiia_e
K€£1'1"1El1.'–3.ka Acquisition of i,zmd for gl'E11'11 of E"-"I()L1s€5__ S'ii'eSff
1972. P€1"LlS£:i] of iiie said sL1b–secii0n I'<;'\f(i'.é1}S"IfE1'£1.f§'~.{i}i€., 1and_._
after passing of the award LIl'1d€'?1' s;t,1§3–s_e(:t.ic)nz :{4)3Qi" A.Sé'cEiCi'1-ii,_3 'sf A
the Karnaiaka Acquisition of Iialmd -fQ.r' bf }:1c..;:'us7–:%;;
1972. vests abs0]1.1i.eIy with the from
eizicuriibiunces. Acc()i'(iiiig;::i:§:._11ii’1iy free
from all €i1C£1i11bfa]’1§?€S, it i§ utilize it for
ainy (‘.)T,h€I” p1i11′;_>():%::*é;.”g. 1-;-Se, 1’L§1’ih:c1*”SLibi1’1’ii–S =t.¥’.1._.’«;.1§i Gram Panchayat
has 1):-asscjti l1″i’C’.=.f?CS()i”i.1i.if)li’,i.f}1′ 1.h€;’W])Ll1′])OS€ of f0i’ma1.i0n of
p1ayg1’0und7.for G\{ci’*ii ‘i~n_éi1.i_:Vxechooi. According to him. the
same also i”oi’= §.)VLV113]iV(.ff. pi:_i’pt)’Se. I”-Iowt-:ve1’. he subn’1ii,s that. if
‘Vim; 1;)1~vzjj_)”e1′?g.yA ;ieedeti””i70i”V the purpose of a11()tmeni 110 weaker
sc>(t1,i’0nE’;’ g)i”»I»hie_ ‘S()Ci:z>i.y or 10 houseless and sifieless persons of
, “UM? fsnciéty. i”h4.5€: -5:3()\I’L’?!’I’l1]’l(‘.’1}1 wili sL1ii.21b1y advise the Gram’c;1
_ 121::-,1_I1L?]’1El§,’é1~.E’. iicg take appi’0p1″i.a1′.e zziciion. ‘The Said Subm.i.ssions
é 1″§f(‘fI’1fd€€1.