1
{N THE HEGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAE
DATED THIS mg 16th DAY OF JULY, 209$: A.
BEFORE
THE HOIWBLE; MRJUSTICE MGHAN sHAb:?A_,fiA'€3x_3Q;3AR'L"--V¢
WRIT PETITION NO.9632}'20f}?{L:B~i?EiSf. --~ . . "
BETWEEN:
1. AMEENSAI3, S/O HUs3"§;:;1sA}3"4:§ANi',;
Am; 60 YEARS. _
:2. BHiM;%~PP}§,*v$5;/ 6* n:§.éP?A fiHz'3--.--DAvI5AD,
A/éV68YEPs§€S.
3. RAMQELPFA, S/0: L;fig;,<a EADAPAD,
A/A; SGYEARS; ''
4, a;s;PL¥sAB,.' am) NABLSAB GANI,
._é&;,; * "
UPPER KRISI~<§'N_A'-PRCUECT,.fUKP}'* V'
NO. 1, u;;'P;_A':*i;A;e3'1:,.a~:§}1, 1:13? E3AG3L§<:'oT~"
2. GE:§ER2x':;iv:%;NA<3:3}«f;r<%,. ' ' ' .
LAND AcQ:J1§tr:QAN'%,,uK19 ' -
NAVANAQAR, AT §3x§QALKQT. .. RESPONDENTS
(BY SR}, m3Y-':f_s~:E RESPONDENT AND ETC.
" '1"'§{ES"§'ETITIOfsX COMING ON FOR RELIMINARY HEARING
{N 'B' $32339, THIS BAY THE comm' mm THE F(}LL€)WING:-
ORDER
Certain properties of the gietitiozzeits
by the respondents for the xof
Project. The award was””ve«p:’assed 0.31:; ‘xv-*.tI’:’t<:.$'»¢['3.s dates
somewhere in the _i§"7_"'r"'e.–:t__ HT-he pevtitieners are
agyieved by the award interest fiom
the date offhe~;;§i'igfi1a1aeea%ard::'ie"'nt2t.fég'anted to them.
Hence t
‘-The “advocate appearing for the
petitienerséttésttbmits the absence of any material
” V’ ‘”-to asto uttiefit the possession is taken from the
the respondents are duty bound te gant
eempe:}.eati?3§i from the date of award.
Per contra, writ petition is epposed by the
t …1e%a131ed govemment advocate by filing statement of
V objections. It is also pointed out from the cricular
(V)
4
dated ()5/11/2003 that the possession is deen:;e(1 to
have been taken with efiect from 14/08/
on which the land came to be sub merged.
4. The very question to the’ ” ”
is dealt with by the division beneh oe:”ez:1i§=
Appea: No.2022/2004 disposed er en 1e9£aess.:J%pebmmy
2007. After considering mete:r’ia1A record
including the eirctxlar” Veiate-:1_ (@093, this Court
has re1ed’– V1.é§f1de:_:6:i{ners are entitled to interest
from éete_ ;_oi’ award as there is no
t _to shew.__.as to when the possession is taken.
Tjie -.1ge*3dso_j1*1i:fo1vec1 in w.A.No.2oo2/2004 and the lands
fiisfoived writ mtition are acquired under the very
f_:;otifiea%ig1n and common award is passed under Section
V’ “~:Lf”2:8V{£i’}«_eof the Land Acquisition Act.
V3
5
S. In the absence of date of taking gaossiefiéiisgn,
the petifioners are to be granted interest _
of the award. Same is the View of the
case of STATE OF. MADRAS /S’.-m g%.N;si§;A;~§1szm{}:v«I.;a+’
MUDALIAR AND o*§’:-1ERs=’ mporteai “in A1%r+a E9:’Z6.Ti SC i%
1135?. The Czircular dated 1 by
the Government advdcfifc _!;0«._sta1(.fi§”‘t.Ij1e mssession is
deemed to haveV.’Qreen:_tal§ej:1. cannet be
said to be .bi1}.di{{§g:_.1V_on4’jft1:ic:_:’§:o1_;§ri;«ifiéifsifiuch as it is only
for the” sake of conveniencs of the
G(}V€I’I1m€§fi£ This wili not replace the
._ man§iat$5essi9n or fmm the date of awaré. All
V’ ‘X_*i”f;é?se questions are £168.}: With 311 tiim aforesai-:1
A’ jiigdgmtrilt.
W7
6
6. in viziew of the above, the _
enfitled to be alloweci. Accordi11__g1y,__ ‘A V’ V
is made.
The respondents are :0 awarci
by ganting interest 01*}; {ha from the date
of award.
is
Sé/-
FUDGE