High Court Karnataka High Court

Shaukhat Ali vs State Of Karnataka, on 16 September, 2010

Karnataka High Court
Shaukhat Ali vs State Of Karnataka, on 16 September, 2010
Author: J.S.Khehar(Cj) And Chellur
BETWEEN
1 .

IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 16th DAY OF SEPTEMBER, 2010

PRESENT

THE HON'BLE MR. J. s. KHEHAR, CHIE_}¥'§V_;J'U'.;'~3V5£jf£j:(_2:I£._t 

THE HON'BLE MRS. JUSTICE'M.ANJU'£A"f§HEELIjR..1

WRIT APPEAL'E2RV\TC,30='lR8 er'. 2OE1é._*-~ 
8: WA 3270-74 0332010 [LA-AR};-'S) 

Shaukhat A1i,S/0 Abdu1'Séi;ttarV"    .
Aged about 36 yrs," _  1V  ' '
R/ at Dodd;1m.aral;iVadi~ _  
Kanakap1ire'j;1TFa1uk   
  

Abdul M1;'miff',3f:S/d'-Sheik'Mahideen
Aged abcitii: V 5.5"yea.r_s' -  '

R/€1_t Déoddafiliiraiayadi 
Kana}~§apture'~Te'1hJk  '
Ra1nan'a.gara,rn Dist1'i"ct.

 _ .«-i_Raj;L1.A s/0 Dasegewda
,  Agetdeabbut 35 years,
 _ R,/étt._AvI3»dddém1ara1avadi
 --Kariaka_pL;"re Taluk

' .__'Ramanagaram District.

Jeiytaram, s / 0 Dasegowda

., * «Aged about 45 years,
*  R'/at Doddamaralavadi

Kanakapure Taluk

Ramanagaram District. ..APPELLANTS

(By Sri. Kashinathrao Patii, Advocate}



AND

1.

State of Karnataka by
tin: Secrétarys
Minor Errigatiexl I:}€i’}_Z}€1I”t111€I1E,
Viclhaxia Soudha
Bangaiom-O 1.

:2. §f)€p’:_1t’:_y Commissionar,

F€aI11anaga;ra1n Distzrici: …:L21+:sP1?;;%»%TS’T:’# 5 . =

Tfiese writ; appeais are fii€(i.:UIid{3I’ ~4 of4.’?::1e.,V
Kajnataka High Cmm: Act prayirig tQ.,S;t:t a§iz1§§’t}1e..0_;_’dt:;% f
passed in writ petition Nos.17124/ 85

dated 12/7/2010. ‘_

These: appeals coming Off for.VVPre1i111_i:11:i1*y Eriearixzg
this day, fiihief J11.stic¢:”dg.:1ive::*e:i-316 §7o}1owi11g:~

J.S.KI§*EH:XI£g U % 5

ET)111*i:a*1_g”i:3§”:é’ <:é11r'€s.é"'.;-Iaf hearirzg we tried to pass a

i"£Li1"fi;§}8I' {)i' quns, to the iearned ciaunsei for the

‘a..:g3’p%:1ia.T.:;t3.’git:is no: possiblfi for as to asC€I1:a’m Whfithfff’

he i::};’ssi:1¥:%i’:3f;*13f3I§: de«::§ir:6;::i to 1″€:s~;p0z1d in the: same or

theré: gvéxg Some c:fi1e.:*ju$tiflt:ati0r; themof. ii. $(i€II1S that

A { ‘:§;r1:s he C{}I1′{ii11l€d to ziécline to

réispcmii {£3 rm: qmsstiozls postaci by {he {f1our’i.. In the

CT

. _}1€I’aiiIiri€:r:”%–

afors:-:$a;id Vi.CVz3 0f the: ma’i:ie}:’, t}:1r::~re was 0111:; one
:”e{:0z,.1r:3& open 1:0 L13, nameiy’, E3 go through the grounds
G!’ appeai, and t9 take a decision in the matter bahsszédp an

the: grtzmxda raised,

2.. Halvirxg p<3ru.sed the: grsurzcis of ap»§:iGgI;:.§.;=s::e$ s2:**€:~ "
saiisfied mat only EWO iagai s:1b:q;1isS_i<§m«r3 'weife Vggéiizagiégggi

by the appeliazxts ta assaiVi»TVi;if1e 1j1*:;<f*e–ss 02f5v–}::::f{j't1§i;sii;i($i*1.

Firssily, that that': acquisition appé'i1a§fii$" laind mug:
be cieexned to have 1a;:{€;;é::i oji the féttgt that no
award was rertzdsred bjsgfize "'A§§q?;1j.siti0r1 Coflect.0r

witfuixl two ?_f§re:é;;i;?rs Q?' 'silgzé §L3._bl:i{:a%i0n 0f the final

dec1ara*:i01'i.._ {zi;: j_t;hié:- 'b.;e'1':t§_aifV"®g;r'01i;1£i 110.? raised in $116

gru31ds Qf xétfgépergisiv.j,s*«.,§’é::i¢x’a1_:t and is bififlg extracted

“” ?V._}~In 1984, section 7:} sf the Lazixi
‘~–.V’A¢qLii–sii;ic§11 Act} is axrsmiciad. As per the
s§e<;z[i<_3"{3; A §1-fix. award is {G be passed within
' tgiig years from the C{1)I):1III61"1C€I}fl€I1t of the
;:':?{:-Ceedings. "

We fiéifsié given (mgr thouglxtfui ccmsideratiaxl ta

V. ..,fii<: first legal $t,1bm.ission raisad by the Eea.-Irnczd Counsel

V for the appeilantsi

It emerges from 816 fist Of dates

u.

U”

haI:<i£:<:i saw' ':10 us by the Iemiaeé {){)'1.iI'iS€} far that

I'f3Sf3G11d€1{1T;S; tfiai tbs: }:}€pLi'E}f Coznmissimzrsr,

Ran1s.1*§1aga1"a, issued a r1<:}ti§icat:i.<m u;,"1dfi.V{2fV
tbs: Laud Acquisit.ic§1_: Act, 1994 (.11er<%.:ir1a£'tz=::* .§*eftf::i*i*§é§§
as '$335: Act') on 24.98. 3986 s14:e’s.éi<Vi" '-

:10t.:i.ficati0§1 was pufaiisfaed "the V' on

17. 121937. Public. J%n.g:ice:’%’5;:f %A%san1%éL issued
undctr secti-m1 4 (2) 1988. The
aforesaid ‘–i.i&ss.1.;_€;.H gander section 4
of the V. $520 ::.ewS1§3apers5; on
32′<}1.:V1§S §g'- gone through ihéf

pr«:3r::ess"en\;*isag<;éi' saaiztiarz 4 of the Act, the Staajaa

C}O"%{*E{§iT}'i3"£1€I}t $131: issued a final f£Ot§fiCaTiOI1 Elfldfii'

"ihe fiat) on 19.01.1989. The said
__ puézsiished in the official garxrtte on

-V 2€>.§§’§’ Poss,»s:ssi0r: :11′ me Eand owned by file:

x V’ “L!éL§;;)€_fia§’i’i:.s Whifitii was the Subje(::€’. 1’r2a€.ite:” <3-if aszqtiisition
faker} on 1.:'3,€}5. £989, Wh6:I'tZ?"i,.2p€)1"l, the final

" Wi1G'Lifica1'i(§:1 :.1;t'1dc2i° sec'£;i::::11 6 was pubiishézd in two

:1<-zwspaptzxg an €)'3}.iI}}.199i') am} '2?.{}2.?;€}9(}. .E<?iav:iflg

E7

gczrw fl°1i'{§"£,I§.3;i'1 {;h€~: §)".E"€)C€SS emvisagad Iifidfiif' sectjora 6 of
tide Act, the: Lsmci Acquisitiora i£e<:£:c:r f;h€:n passeé an

award on 24.01. 3991 under S€CtiOI"1 1 .1 -A of €336 ACft…__

4. it is with r*€fe:’ence {.0 thé: aforesaid <1a:t}s;"'L!i1':iga:
the firsi <:c2nt;t3:I}ti0:': aévanceci by the V'
tin': appefiiaxzts $3 :0 be c{3n$i(i¢:-'r:*d;~-.
facttuai position 3:10t;ice«:i flgraizzéiugfi'-Ag ._

notification under S(':':(3i.i{)fl (3 "ton. I§3E;…p'1_:1bi§Vsf1%ec1 on V

26.07, 398% Wflezreas, pim A;:qp.isi%.i::n v%%’f and as such, it is rim;

«.pos;$i:i::h::-~.f0r_11s tt the first ccntsntiora. advanceti

L._b’§r__{he ::3§:=§;1*I§’1€:¥; %;.:0m1sai for the appeiEam.s,3s 15116 factusi

a$s<:rtTi<311~I_:ife;de by this Eeafixszi cmmsel for 1:113 appézllant

" "is not "b::)3V*11e {mt on me: r€:«:::r’ci of the case.

= in So far as the sacond Conteritian is c:>ncer1″:&d,

VA 2 _§_f_. § is the as33er1″,i0n of the Eearned {:o11r2seE for the

V’ app{»:1_iafi’Es, i:.E1:a.t H:a1’k'<':f: vamt: 0f {he ac:q1.:i.r€:d iasnad

-.

I.–u-mu-5

€(fi}\

Sizmizkl haw: E861′: grailtad {G the ap’p{iH8f1§S, 8:116; $in<:€:,
'(he a}i;p€:13,ant.s were 110?, grantezci market, vaizle, the crime

a<::q11isi'£i011 pm(:€:e<1i:1gs, were fiabiti: 12:: be set asic:ie,.__ In

ihis béthaif, g*01_1I1d 3:m.8 was sought to be raisasti

grmmcis of appeal. Greund 80.8 is bemg '€:+;At1f$a?;éE".c:ii_""T "

herfiundei':

” F’ur1:her the iand A«t2iq_1»fi$iAti011″‘Qfficcr V’
did not pay the C{)II1pf3i1S§itiQI’i’-51$ per:
af the Lazrxzi AcqL1isiti(:sn”VAct, 03113;’ T1i1ar}§6:t”‘
valursz of the iands is giV<:n';'?'1 . "

EE. is not possibie for 1:15.45-;)_fa:::C€::jpt fnstant colitmzticizrl
0f the iearilczii ceunsci.-‘for. ap_13’@.fia;§jiS7 View of the

fact, {£131 3″,: ésaf-..almi;§j:_s»cipei11__t.{> .3 3;a3f1ai:’éi%r:1er to 213333} the

co:11ps:i1Sat.iés*r.;°’a’iP:;;;;:fc%r:=:,:i’ ff_;?t> “}’}.§.1;:;f;H_ maving £1 refercncc

p€tit._is:n _111″1cu§<:z1: :f;€:s§sf:£e3’1%; ~ 1321516 by the: Land fiacquisifion Coileetor is

*§:.1a:r;§_f;1:i3;’a’31i;§i?%§§1.'(.wiijT’,~..-acquisitiozl pr<:s::t-.3131}-01:1 advazlced by the Iearned cauxxsek far tha

” ‘;;:__p’;:;<::E1ar:tss,

fiat»-uvtmflr

6. Bfi’S§;(i{.i8 me: afo:*€said two if-zgz-31 subnlissiaras
re_i::>1*:in_g iii: the m_€1″its of the Con1:1″0v€:’:=.;y_, the fcdiowizlg
grozmds were also raised in flfiii grounds of appea;i:-

“E. Tfie Court carzflot pass an ergier _§2.:f_T
}t1dgm€1’1t 011 I’£1€fiI”i’£S when the advocate isggzot ” *

}3i’€’§Sf§I1′{.w N0 judgment came to be §_.;”£sS€:t§;.’,j”—-._” -3′

witE101,1t hezaring the aiivocata MR 197*}-E; :?{C. L” ‘M
§age 62 ILR Q98 K81′. E5’age_f3?{)%}?’. ” ”

2. Efiictatioza 0:” ;::c1gn1enJ:% Eh:

s§:e110graph€1* in C()”t}.I’t §S :10: ajudgm¢z513’i.ax1{i ‘
“éhat date is mat CiE1i€’,. €}f jI}{§”g;{IE€I1tL
jlldgfllfiffll should ha }’f;zj€j:i1a:3u11cfr::.r._i Er: the
preaénm 0f the, AdVecaf{:”v.’o:’–~_. pa1’ti€s._Aa;ff.er
giviiig rzoticé Of’f_”1’i’a? date _fO’1’»._{}I’f}i”iI:()’E1I”££”:€I1}£’3£’11Z
of§udgn1e21’t (ILR %’:9<;<3 K3*::',} :2 i_5~'j;,). _

3. §!i1}E€§gIf11-jEI1t ‘3;:1:1;’sT;.. ‘v§:)€4 rgigxed and
_{)r<3z1m1I?j'£e::6:{§;~' i:"1. '{}7i'€H ope.:1" "C©~urtT in the
}}1'€Sii11C€3««§}}:)"v52§E§;§§ Li' ?l_1i'fii£' Advocates. if
it is 1";c}t:e:iC31}€ ii i$.VIu1'C}fi; 3' Ji;1(i§;"1I1ent. AIR 1980

" 23:11.31 the date sf

V-'.?._ *Sibg1f1m.g thé "juc'ign1ent, if judgxrlsnt is not
*-3.ig_r;ed"after pr0r1un<:e:I11tmt, in Gpiiifl C{:rm*€;,

_ ».i*m_t"~j~1i juvzigznerzt AIR 3.966 §a11ahaE)a<:1
«p"ag%E;~ .22~j, "

A’ “:1 R0 j::a<'ig;m€:ni; 1,1312%} the data: sf
Sigiiling 1ihc:: jtzdgximxxt if} the open Court AER

* SC 1Q534§}£:1g€3 194.

{>, ‘§’1’::€: judgfzs have p(}W€i”‘ to Chéifigfi ‘G516:
mimi till the _p1’OIi1€)’i_1I3.(3€II1€I1[ :31?’ the judgmt::I1t
in ‘?, 113%? 3986 K31″ 2151, AR
3980 SC 1037.