Karnataka High Court
Sri Jayaramaraje Uras vs The Special Land Acquisition … on 28 January, 2010
3 The Iiixeesuéive Eiigineei’,
Manchanabaic Project.
(__Ca1uve:’y i:”E1\-‘L1!_’i Ni g.:1ma [,,JiET.1i%-{3Lf’)1
B11l1g£1i()1″C Mys(‘)1’C Rozid,
Rarnzinzigzmmi District. …. Rcsp01idc:.nE>:.,<
(By Sri M. Keshavd Raddy, AGA for R1
Smt. Shwetha An'.-and. Adv. for R2. & R3)
This Writ Pemion is fiicd under A;¥{i'c':'.;:g« 3,:-<3' &'22"7«._o1'i£.i€c:
Conszitution of India. praying to dirca the rc}';1i;e:~:1dén$.10"pay:'£!;¢'x#'
<:ompe.nsation withmu deduction of ;he depi.ui_i§. ii*–1~
2. i’€_lj:i’ “:5_7icrcl. Writ petition is ciismissed
‘ T)
sd/-
JUDGE
M/281:0-i;’t};_ ii
BM