………. V. nu-unlirnlrnnrl nus.-n-u n..uuuu 1.-If Iv-umlninlxn rmarl LUUKI or KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
In was HIGH CQURT my KARNATAKA, aAxGALoaEO7Cf,
nawsn THIS THE 13*” gay 0? JULY zofifi OCfT*C°
BEFORE _~m-
TI-IE I-fIZIN’ELE MR. JLISTICE I~I?_;?Lt.T’li,’_”‘~1V
wax? PETITIDN we.1Qi{5;2aé54LAex13fi£y-_H£
BETWEEN
1
H1
RR3 SUBHALAKSHMI 3 R31 ,v*
333:6? vns ”j- g_:;
DIG BATE LAKSHHI AU%&»_
Rffi KfiNNUR}.HRNGfiEORE,’B{K _
REP BY @?h;amLnEk: v’ *A’»’«–
x sAmqs3u3ig3:;6?_v3$.;.’
fiffl x THuG3A’nnI”§p ‘-, <_*
"LAEHI*$fififififi" EkDIhR,fiGUSE
KfiNNUR¢HRNGfiLDRE,H;K '""
aA:1?aa’RAi[a.*
£53542 vmsa j _a_THflUnA RAI,”LAKHI SAHARA”
. Efi3ILEfHEfi3E, KAMNUR
‘.MAwa£aQR5;n.x
‘”bAR:THfi R SHETTY
Efifiififl YRS
– E!G’SUBHALAKSHMI s RAI
A_V’a;a xmmnua, MANGALQRE, 3.x
“~fiE? 3? G93 HULDER
1*? SANJEEVE R3-“a.I,’l7*3 ‘(RS
:39 K THUUDR RAI,”LHKHI aaaama”
EAEILA H0usE.xANNuR
nnsaaLox3.n.x … yzrxvxowsns
{By firi 2 SMiR . SHETTY K, ADV It
§}}.z«—
-V’-U -rt-r’II\-I-1 – II\?I I lu\JI.ll\I ur l\l’|l\I’II-ll!-\l\l-I !1I\Jl’| LUUKI Ur KAKNAIAKA HIGH COURT OF KARNATAKA FHGH COURT
1
THE compsraww A5?HOEETY 1
REE EFL LANE AEQUESITION 3 _
szszwxcga, KIAEE, E1%.II:’Ju-fPADYx_
HANGALGRE, 3.x x’;_ V
THE SPECIAL 2.2.:-m fi.ce3L3I$’I..’rI=:2_N G1’«’3.«’2r;”:”F:.
HATIQNAL HIGHER? AUTHflR1TIE§aA “-
n99:LAxn1 TALKIESR 5 _ *.V
ragga, 3AuGALOn£’RoAn _§}
fififififihb “. C
fifllfifi 0E”EMBKA V .
3.3? ;a*g’,.1=’.rs 5;js*;_1_2.:.:34;Ef1~3rae:~g’
aE9AR?MEaTV5Fa?RAHsP0R§
ARE Hiaawmxs ” ” ~
t-a32Vn*%’3:s-53.; 11§3″0G1 “-
!*§33L’£’IvZ’i!-‘1’F’.L3 £31? Imam
H45 & E, 3ECTQR_fiQ,1Q, DWERAKA
ms? UE.;’._;I-El. -4.5
~#3ELPRnJE¢?Hn;R§cToR
“NAT§fl&AL Hxswwnv AUTHORITY av INDIA
.j=»3EaImn:smA?E BANK OF MYSORE
” V T_*Lr;*=.Ls«:»a’Vz:z.:ri’.,AL._ rgnmzmmnv
“mAmcapanE;5?5 092
_3.xVM ~,* … RESPOHDENTS
L _ x§By’EfSufiIfiGHRHIA.ARE FRRTNERS, ADVS FOR R1,
n _E4 KME R5, SR1 S N ASHWATHNARAIEMA, CGA FOR
R3, R2 SERVEB )
THIS WE FILEB UNQER ARTICLES 226 Aflfl 227 OF
r:s;sr~as*1*;r’rU’z*Ic3:>: GE INDIA eemvrmc; TD QUASH THE
Q w PRELEEIflRET HDTIFICATION ET.10.B.2UO§ PUBLISHED
………. \II .u-m-ununnn mun uvun : 1.-r’ RAKNAIAISA l”llUl”l LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
IH aanmasa main? NEVSEAPER “UDAr3H%NI”ffOnf;A
?.§.£$@5 $133 Pflwfixfikfi E? AND FINAL NOT:F1ca¢i¢fiH*_
IJT. 2§.?.’*aa&: PUBLISHED 2.? THE as In H?fIt5Af:!’A\{f-‘L?fi
xmmaamw B&ILY NEHSFAPER m?;~-12-$.2é%é;OV€DET_V
2=.z~.mz:~cr_::=:E A man TC} Issua rm.-;..%JA:5~2rJé~..’
RESPDNBEflT TO RELEASE rag $EfiEDULEIflfl$NTIOHfifl
PRUPERT? In Ffiflfiuk OF ?HE’a$?1T1cfiaRs-_HO
THIS w;P. csnzss on FQR PBELIMIHARY HEARING
1w *2′ GRQUF THIS nAy,}’#fiE,Oc§uai MADE THE
Fannawims: ‘ °””‘ ‘ ‘ ‘ ”
1 “g a»£Ln.fi,§¢Of
“She __p-9*vcVi-?;Vi.c;}’i’1ar:3V_a”i1.f3n.–rei sought for issuance
csf writ {sf Hcetti-tstari—.OVquaahing the preliminary
_ Nat:§icati4n=H§$t§@ .1m–s-zoaa published in
ly géuawapapa 3: “Udayewa11i”‘ dated
1 if V V 34:: t :3 quash Final Natificat ion
_ daf ékzi :3’-:”JA-‘.2 DO 6 publi shed _ by the third
O H ‘A i’ 4.” ‘ .VO;fes::;.§;~z€:de;1t in Udayavani ,. Kannada dai ly
er fiat ad 12 – 9- 2 {J 9 6 anti further issue
” 1: mi” mandamus directing the repondent to
” raleewa the schedule mentioned pimp-arty in
Jfiu«
I ‘v’mW..~4f. “‘7″””‘”””” ‘””” “”””” V’ “HKIVHIHM Hum Luulu ur mxwnunm HIGH count or KARNATAKA HIGH COURT
favou: 9f the petiticners and for auchfsfihfirA
raliafs.
2. fiacerding to the lpefiitiafiefisg §h§
respendents-Authorities ‘ :§:1VghtA”‘ 9 » ‘fine
land in Sy.NG.23f1E mea$u§i$gVabofit*iHaére 47
aanta of Kannur ufii§l@Hé{vflH§flg&lara by a
;::::e1im.inary ‘V final
n0tificat§a$ $%{_tfi§ VH§fii@fi§im Highway Act.
P-.cc:cs.t::3.V1′.ng. t nmtification was
issuafiK§ffiafi fl %a§§%f3f 939 T953 05 P3531″?
the praiV’:Lmin.ary fl_:1″;:t;”.’§;fi«r:a.t:i=:;z1. Accmrdingly
.~ aub@i:t§dvth§twt§g,respondant has violated the
° pfi¢mi$i§na uf Sectian 3 ‘unfigr the ifiational
Eig§wa§ i$¢fi and the very acquisition is
w,-a.:i.a.:;e;g%. ‘
>33@§ ‘Heard tha Learned counssl for the
u”,reapeutive parties.
egu’
bayoxzci one year. Accordingly 5u1:vIr:ittee;1j”V.’§3:1§’i:VV’
tine a<2cguis:Z.t.i0n is vitiatecl.
5. Althcughg it ia the $3?
iaarnaad -mammal far Ehe
paper publi<:ati«:m;_. ahcgwz-3;?'-_ ta.1':gz1_ § into
canaisdaratian as thé 6113 the
gazette r;<:atj:1*,"._j.:«i::.a._tiz:*T'r3LiiV':'i'L':% £92: all
p:act.icalQ~§ for: wider:
publicitzx» » g§%§:;»e’:;a 3…»:’public, it is
spacitifig = ‘f;”.;; take aut Paper
publi:::atioui’L«._ in “1e;’.E:::1ing newspapers. The
v..–v§:ubli~a:=.gtibn newwapars cannot be
E_Vt’r§ ?r.:i:3,y__v%;a3:fii1___n4:::te of, fee: the last date as
*»:h~e”fii3avt1e i’é”L:-.a;3;j3eady gazetted. much earlier. as
a mat§:»a.rV”‘.AVaf” intimatiszzsn, it is also published
x*.:’hra newapapera to have an access tc:- the
public and the individuals.
‘ “”” ‘ “””””‘ “”‘”\|’-|”‘\|l”‘|l’\l”| ruun \..|JIJllI Ur l\HKlVu-\EHI\l-\ l’HUl’l LUUKI Ul” KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT
U9’,
an 1-‘: In-nu:-‘nu-I
“””‘ ‘ “”””””‘ “”””””””””V”| ‘3″-‘”‘| V-\-IUIKI U!’ I\H!(l’lHlJ-\l\lt\ l”HU!”!. LUUKI U!’ IKHKNAIAKR HIUH LUUKI U!’ KAKNAIAKA HIUH LUUKI
In the event, the fiatiogxal [FAA
@u;,$;_CJm»{ .4/E . @”w’/M
Authmsxlties fcsund the land in asmess,
/( cculd. be zzsrcziexteci to be c3.’~.=.>»3..t=:4#;ed M»f1″fif Icv:11
acquiesitican proceedings .
mph/”*, ~~~~ uT * %: