High Court Karnataka High Court

Smt Prema Vijayarangam vs The Karnataka Industrial Area … on 10 February, 2009

Karnataka High Court
Smt Prema Vijayarangam vs The Karnataka Industrial Area … on 10 February, 2009
Author: K.L.Manjunath


8 H39 K K C10I’§PU’i’ER8
PIG . 67 , FORTION 0!’ 951511535 ,
{IE-I 9.03.8, INDI Rhflhfififi; B\RHGA3a0R$-3$ ,

53′ ms PRO:5RI.EU’!’TARAJU. 2

(By 51:3′. .. K..NhRhYhNJ’t, AEWOCATB. F09. _
JI.3H{}E€3’IfiI.R)’\NAH’.k1:LI ES SOCIAf’I’E§]” . A

AND:

1 was xsanzacmta INDUBT éxéis. %m:;a .
asvmuoexsaw sagas *_%» ‘.1′-=

131’ cRoss,cAxmn;Na::As:, mtmawamws .
3*: we mmcxne ‘ninaroag, ” ‘ ‘

2 ma s9s{2Im _’1.=s:4=_9 3£:QrJ£~aI”i*:sm Gimxcaa
KARNATAKA §_gXi§U5’f’RI£kL Jmm ‘nmmimeuwr
BGARD, ” EU: m:§x’:1éI€§=,_l*f€) {ll 2′ 2.,’

III 5-m::iea,:’:1s’r -:st.4:;ss,.::xHau{‘;xAma,

5.a.HG1aLg:2.£–9:;t.:

3 was EENGAWREV 2etm’B.*aA”£L maeeamren mm
333 s*Li:r:a,m-rrc *-::w.£f;.m:, K.}{. 9.91:9,
817;?-.3iTHI!$?a.GAR, B3sNGA1}ORE– 2′? , .

»a.%§e . aw ms ‘mInxa::,:;:tt: uxamwaa.

«aj ‘~.s;’m’§’1é. ax}? ~.._1¢nnz~m’rmtA.

” _T_n1:a?_”:a, ‘arr ..J_1a{:1us*:*a:ns my cm-mama,
. <u.s;suzLn%ms, nmsauonm-1.

‘ __R.EF*i’_I1.’~’is’€’ 1′:-3 sacnm-ax?

.. .. . REBPONEEIHTS

A JAYAKUMAR 5 FEATIL, 3R.Ps£)”u’C$CATE

SM QQURT 0!’: WAW*%&’?’AKfi. HEQM €;QE,¥~m’ C}? mxwfimmssmmm n:u..;:u WE WWW”.

ma SR.T..BASaY.&RA.J v saaaaan, Aovocam.

sea in s. 2,

3RI.B.”«’.ACH.hRYA, SR. ADVOCATE.

ma Aamx 1n.ssocI:A’£’Es E09. E15,

UEAYA Irichbh, AEWOCATE Gmffimh A2′?!
sa.I.vI3HirAKm’H, ma ma R4]

THIS VJ’. E’ILE¥3 UNIWSR ARTICLIE 326 0? ‘?3’IE
CGN’S’!’I”l’U’i’I{)N 03″ INHXA ‘T0 Q1353}-£ THE FINAL

…. uulanplul

war: i’tI’II§\D’Il’IlU’IlIl’I uuraurun -uuw

awmu-saw vmmeruwsxmw v-aw»

W->*V””~’W*-“Wr4*”‘*¢\1I#r”Iw-\-utI”*« ¥9tli$”€mu,*’9!£§~ ‘wf’iw’VW!N.€.=£ Wm n’te:rn,v:\nwr-any-u.g
_. U1 ilfhili wwwna ‘E6’! Mr-an – um, \§rm
A, LVWJWE E! ¥MIl~mlaMI wwwvli WW wwwmuwralwmuww aaiwrath ‘O-e’wm~vwm~<.nL

at CHH Road. Accarding to them, a suggestiqp is

made by the Cmmissian ta lacata the gtfitimn

nearby Anya samaj pragexty and that th¢f§:§§§gEg }
at the petitioner and adjoinigg pz9ys£¢§ §é&ringu*~

Na.132 are nvtiried for ac§yi:ifiiofi;'fi£'=fia:xingf

lat and tha ¢bjactioas_u£iia§" by_Xt§§w: §
petitioner has been c§fiéida:ad w§yf7t$§HWLamd
Acquisition Gtficarifia c6fi£§fi§;#£a§ ufiflér Seating
23(3) or the hat. §hfi;é£$fié,;_t$gf ;request tha

ceurt to di:mi§§Ttné_p§§£ti¢fiLf. m3V

3. HavifigVhé§p&RthH ia§xfia@Vhaunaal far the
parties,{thi& ééurg ham t§ c§naider the fallawing
paints: A ‘A > ?

,Iju ¥hetn§r. £h§: hbjections rilad by
” 7£h§a_zir5t petitions: has been

x”% fi¢é§i§&;ed by the Land acquiaitien
V f£i¢§:?

2§~t€h§ther the natificatifin issued
undsx- sectian 23(6) and 23:43 of
the Act are ta be quashed.

‘:4. Mr. Naxayan, lanrnaé caunaal appaariag

L”.T”for tn: petitianers reiterating the grounds urged

in tha writ petition ccntends that as the Amya

Samaj praparty is suitable, tbs autharitias

8/

QR W?’ WfiflNA§%mR WWW” wwwmm MN” mmmxvmurwuum q

1*. The obj ecticma mixed by the 1″

patitiatmr bafera the Land hmqnisitian
are: that nsriginally there is a plan
station at Arya Saaaaj praynartfguhgnd ”
pressure from varims ::irc1e,::.A:4tng..’jg’r£5p§:éfC§;

Est petitizmex: is 5|Z8Ll€_}”r£t,_. t§=’1_ ba

dropping the atzquisitizm “ga%:oa<a_a:Siiaga§fi"' s'§n atgaépnct
of Arya samaj ::hat E:o':i1V:ne.rcia3.

ccamplasz has man   property in
question ant}:    tenants and
if her    it wcruld be
diggiggif    sirrailar prapnrty.

Fzmthfii; ” fihat she being a senior

T’

citizen, »5.hé..manti;:faly.’L’ depending upan the rents}.

in§;z:i:;1:érV_L’f::.x: Vi1″e~r’vV__}_.§v*’elihcad. The records produced
__Ac:quisa’.t:ion Officer would indicate

t.!:’:é.i;«A 4ti’P:§;~~’.,v__3ffj””‘§etitioner was nearest in the matter

anéi affiafi’ Aconducting an enquiry the cbjactians

xaisfid—“by tn: pntitianar nevi mrain has been

‘ fivesmled.

8. Erma lcaczzking into the ahjactien statamant,
the 1″ petitismer has cmly statute that Arya Sam}

property shmzld be acquired and if hex: property

{V

‘%sm:’KwU-‘t!tWw~Av:- -…..-».

GM fimwfi? $5; mARW%”m.%m WEMW 3…-*L.#A!.M’€.,_iI Vi” awwnmwmamwwu Maw”

13

paints fammlated by this court are a:=.awe.§e<1

agai asst tha patitianar.

1%. A::cc:r<1in93-Y: this writ s=%t;7'~ §3.c29 H

dismissed.

“LE3: §.§.§$.14é?9z2a§?*

&1%2b2fifi9 »w~-_ M
QEDEE 01»: ‘*-EEK ggzzég §:§QK$:§§§§_§: _ ‘

The $33: Eetitzmn wag fii$m;s3éfi_y&sté:fia§’Qfi

merits;

At the raqnfist Gf Eh? piifigégefi; thfi fifittgy

15 iistaé. fiat im§ifi§_ S§$EE§. gag ::§a ¢énS:§er the

reqgest cf? aha itziii :§;f¢.;2;:*:%:;’-..it.:§1a he “:°:a.::&’

evar §©sses$i$n wiT:E§ §fia§é::§~§§;§htar11y9

Afic®:§:§§1yi 7t¥§KVfi§§@s _ar& fziefi by aha

yetitianer §§$¢i_ :§Va§–“:fifi3y stating that 31$

msnths tim§’may §w.§x:mt§ 3% hand Qvmr §Q3SES$i%fi

ta the”§a$§@fi§a§t§$

Th%’§%§fi§§i éf the getitisnaxs is agymsad by

v§§é 3earne§ Qwunséi aygeaxifig far tha ré$§%fi§&fi§S.

‘”*?f:fixc¢n§eated Writ ?&titian in fi.P.fim.ié88Ei§?

‘*fifi’ $:§;iafi5 airfiamfitamfiag th;s Caurt; has grantafi

u7=,[timé’af§: tha jetitlanexg th&£e:n. E6 =v&aate and

u>_Egfifi”av$: §Q$sess:¢n vnluntazily an ex bafiaze 31”

(L/