:2: THE HIGI-i covm' or KARNATAKA CIRCU1_'.'.I.'f"
AT DHARWAD
Uatttci this the 1931 day of Dgctembex'; "
Baporegfi 4 h ' '
THE Howam MR..»JU_sTIc$E_ni. xU:w:A3.s ._V :3
Writ Petition N0. 20GB" {LA};
Bfitweenz I A A Z
I Dhariyappa Ka1iyapf)g;'T'P1;jc.fiVi .'
Aged 60 yeeéjs H' _ K .
Occ: "
2
Ag¢d..55""3rcéI'6:--:;;A,_ .. 1» " V. ' '
Ogfc: Ag'1icfu1u1r::"
3 GuEIap";;:a
Aged 50 Ereaxs " A .--
C)_cc:: Ag"1~:c11}t1:x'v«3
'~ 5} énméppa Kéxiiyapya Pujari
' , W9'sgedV'«'%5'3I¢a1*s
---. 2 H :Ma1';njkeri
Bagaikof. Pctitioneis
(By Sn' F V Patii, Advocate)
Special Land Acquisition Qfiicar
Upper Krishna Project
Navanagar
Bagaikot
2 Nagappa Kafiyappa Bidalti
3 Axjun Iéariyappa Biziari
4 Kashapga Mayappa Biéari
:3 Basavam; Mayappa Bitiari
6 Hanumappa Mayappa
A11 arc R/0: Mannilmré
Taluk Biiigi _ _ ,_ ,
Dist. Bagalkot " ' * é} ..,.LR_esp0IxcieI1ts
(By_:sr;_ K EaAAd2;§;a;§a2;;%.AGg 7;: 1;
Sri ..:ag:a;1;;sh P?_ati._3., iidvecaké fc;;:R2 to R5)
'¥'1§.is W§'i{.'V'}?fi?i{§,GI1 _iS'«..iji1$d under Articles 1226 and 22'? of
the Constitution"cf"-E.t;:iia;*pfa.§:in'g to direct the 1" respondent
to consider r{:;3resé13§iz»31ii01;S*;’ ~.<;¥.at,ed 12-16-2000 and 6~1–2003
pursuant fa' Fm.né;:.and K and to take appropriate
decisiefi in the matikzr by ‘réttifiy-mg the an’.th131etic~:-3} erzrror crept,
£11 tkgfigaiifiard A11i;fi;§(ur€*I°i datfid 25%:-1999.
_ Eiffii §3e{itioI1 coming 01: for ordgrs this day, the
‘ _C’our£: ‘mag; The follewixzgz
(}R§ER
AA ‘F56 ‘petitioners are seeking in this petitioa a whit sf
T.«}m3x;.é-fimus directing the responfients fig consifier the
_:t§msenmfi6Bs dated 12.19.2008 and 6.1.'”£:(}{)3 as per
A}3I1€X11I”€S~J and E3. ami ta déxfict the firm; responéant to pay
1/
3
<;:0mpe:1sati011 to the remaining extent of 1 acre 22 g113:1.tas in
8}: N0. 218/ 3 situaifsd at Mannikeri Village, Biiigi _ff'aluk,
Bagalkot I3istris::t. T 'T
2. The case of the p€tifiiC)Il€I’S i3 that th&}=’.}§*e:*'{~$A
in respect of 4 acres of iand in Sy. E’§(3;’ »;”%.3&Su
gmzltsd the occupancy rights in 0i’ t.§&
However, an extent of 2 acI’*3 S_, ‘3.;’§
acquisitiau. Awaxrl hfgaas bttcf;::_L:V:p:e:S-Sgfixjg’ ,.r1i’@ ¢r§%ifi€r, the
petitioners noticefi that haivg amire extant of
4 8C-I’€S;vvV8.I1d”T}1f:§{ i’:é}57 €: :;:;§ ‘paid_ éémpensafion far 1 acre 22
guntass. ‘f:£’}.’li’3I’€3f{3E”§3,.”§€§:i:i{3fTfi.’SXjS” made a represeI_1tat:ion-._ as per
;’f’iI1fl€X1J3″€S~J “‘3t1{i VI{gv._I’€iAq_”Lié:”:*.”1’V_i1’1g the autharitiezs to ractiiy the
trrror in the award Anetnxurt-:~H 311:}. for a,
V’ =.di1’s%(f§iQ;1′ {gag {E16 amount. of compensation.
,__i’ij ?.S.:’*fi0t ii}. fiisputa that, in thé pmliminary and final
‘ VZf}’€7ftifiCafif311¢ tha iand 0f the petitioner a€quireé is Shawn oniy 22
éufjres X8 guntas. An awani has bean passed awarrziing
gqfnpansatican £0 tfm saifi extent. Therefore, the question of
. &ith€r zrevzrtiffying the award or issuing a dittction ‘:0 pay
compensation for 1 acre ‘.22 guntas; which is mat the gguhjecét
matter sf acquisition would not arise. However, m{*–_§i}.§”~V€hs
extent of I stem 22 guntas in the said? survey __1::u1ii¥3ii:”f”*£3ffr:€:Tf”
than what is notified has bean t3Ig:§::1_ posS;t§SLs’i<§:I1' t.1f1e'°'
respondmlts without acquirmg thti sa.:i3.t:<;g "*::'n;,_ue
pstitioners are eiliitiad ta C1a:Lm Czxmpsizmafion :ir1 f€:&sp::ct Qf *
said land. That is not by makmgxéggmsexzfafidfi 0r §fili11g this
petition. It is not a ca$t:–.__”;3.. in respect of tha said land. in
that viaw ‘*–Q_rf’* thé’ :i;;’1:§3::i*’,; this peiitien is misconctzived.
V Ac<:Q'1§§ii::g1y, it is; dismiss-ad.
Sdf-.
Judge
.. H ‘ _ ékilf ..