IN THE HIGH COURT OF KARNATAKA AT BANGA1,<:§;2§;
DATED THIS THE 23rd my or-' _
BEFORE
THE I-IONBLE MR. JUs*rICE A§Ifr L:
WRIT PETITION No. 155051663]
BETWEEN :
I. Borcgorwda, 5
S/o.I-'nttcgowda @ Siédcgowfifiag " I _
Aged about ..
R/o.'Iiruma1aptRra _ ' '
"
Mandya l)ist3fi£;f1:-- 5'71
2. Madeggwdms.
S/o.ChcIuvttgoWdia,' . '
Aged abou: 59
R/ci.'I'irumal&a3u='a
' _ Chii1a_}{1n*u}i hobii; "
% Paneavam11aTa1uk,
agandya -- 571 401.
i 3.
S/é. dm
Aged" atiout 61 years,
., R/--9. ma village,
A' hobli,
'¥.":'amiavapm'a Taluk,
Mandya District -- 571 401.
S/owiarigowda,
Aged about 59 years,
R / o.'l'irumalapm'a village,
C hobli,
Pandavapura Taluk,
Mandya District -- 57 1 40 1.
. Thimmcgowda,
R/o.'I'irumalapura village, V
C hobli,
Pandavapura Taluk,
Mandya District -- 57 1 401.
. Thimmamma,
W / o. Kalegowda,
Aged about 49 years,-~ ' '
R/o. _ ~ * '
Chir1akmm1li:*1'1o§i1i,--.'_ %
Pandavap%h'n3.Taii1'k, , , _ V
Mandya 5".' . __
.
Aged about,' _45 "
R/o,'Fi111maiapura'vi1iagc,
Chii1ak13I111ih0i?ii;. ..... .. »
% % Pair1aV3°1Pih"8_~Tah1k,
' 571 401.
W)"'o.M8s.._ ' ' *1,' f3 iaf h
A@d~.ab<;_xut 52 years,
" R!lo. fiHagc,
Ma111yaI)istrict- 571 401.
. Raida,
S/o.Mar'1gowda,
Aged about 48 years,
R] o.'I'iruma1apura. village,
Chinakuruli hohli,
Pandavapura Taluk,
Mandya District -~-- 57 1 401.
10. flfimmegmvda,
S / o.Mar1goWda,
Aged about 47 ymrs,
R/o.Tiruma]apura village,
C hobli, : '
Pandavapura. Taluk,
Mandya District -~ 57 I 40 1,, _
11. Jayamma,
S/asanncgowda, A
Aged about 50 years. ._
R/o.'1'irumalapu1'a * »
Chinakuruli hobli, H " V
Pandavapura "
Mandya 13ist;~1c:,. 57 1 4:; if i" AA
W/o.PapeLgowd'a, ,. '
Aged about.5O ye'ars~,._ "
R/,ist:_'iLft -~ 57 1 40 1.
_ S/d.ChcI1'.1'{rcgowda,
Aged"a.bbut 60 years,
' RfQ, ma village,
" hobii,
Pandavapura Taluk,
Mandya I)ist:rict --- 571 401.
W / 0. wda @
Daddahaidcgowda,
Aged about 51 years,
R/o.'I'irumalapura village,
C hobli,
Pandavapura Taiuk,
Mandya District - 57 1 40 1.
(By Sri.P.Mahcsha as
Sri.Krishna B.J., Advs.)
AND :
1. The Special Land Acquisition
Oflioer, Hemavathi " _ ..
Irrigation Project -~ I,
Mandya. District ---~ 571' 'A 1. V
2. The Deputy Oommissiono;f,'
IvIa11dyaDi.$tri;r:i".,,__ " * .1: _' I V
Mandyau
Irrigatiotx 4' _
Govemmei1t._of.. -_ oma;
M.S.}3'ui1dix1gs,'-. h o
--A-% 1. iiiii ...RESPONDENTS
{B31 Roddy, AGA)
'I"i2.-is ipietition is filed under Axfickw 226 and
_ _ of the C;~.'3I1Stit11t.i(}I}. of India with a prayer to direct
é " viii: __ ---A'u'thority to consider the applications dated
21;. 13.26116, filed by the pefifiotmrs for re-dctelminafion
of~_;t:l'i$ ootnpensation vidc Annexurc - B1 to B14.
Vi writ mtition coming on for preliminary
this day, the Court made the following:
ORDER
Mr.Keshava Roddy, learned
Government Advocate is directed to take nofieea
respondents.
2. Learned counsel appearing
sezve a set of papers on
30.08.1990, the {and was
acquired for or sufiim it
to say an in LAC No.74/2005,
enhancing t11ee411eo11a;’5e~:i?ez§§t+§e:_r;V for the ma mquimd in
the for the same purpose. The
an application under Secflon 28A of
the Act for re-deternlination of
‘V 4 ‘I’he said application is given on
.iuw.Ii»!f)i. Since the said application fir re»
ina’ tion is not considered, the present writ
V ” is filed for a writ of mandamus.
/’
//./.
4. Mr.M.Keshav& Roddy, learned Additional
Government Advocate appearing for the respondglts
submits that if the application is within time,
shall be oonsidered. He further submits’:
application is given to the Deploy” K u
not the Land Acquisition
compensation.
5. Apparently, given to the
Deputy ought to
have Acquisition Officer.
Mrmxéshava Additional Government
Advocate that the application
3 V’ to attract the pmvifions of
Land Acquisition Act. It is always
opon.. _forV_ Commissioner, if he is in receipt of
afiplfibafiom to transmit the same to the Land
ifioquioition Ofiicer for re-determination of the
oorilpensation. Consequently, the following order is
‘ ‘ ” passed: fl
/{
8P8
(EJ
cc)
.7.
The: Deputy Commissioner shall transmit
application under Section 28A of
Acquisition Act, if he has >
Land Acquisition a, o or
the <;'iaVte7'.'_Aof;V : .
three months from
order. _ .. V _
The Land Aoq11isitioI1'v"%(1:fl'ic:::;VI', oI1–ijocoipt;;;of the
said applicatiop, the
compensation the provisions
of Section 28A"'»of: she!!! also
"Mme: t1 jk:. é(;jpiioation filed is
' await! pawed by the
R6fCI'\E3II'.3<:' ' — such information' being
Acquisition Ofiioer sham
expeditiously.
stands disposcdof .
V . “~i§Ir;E{cs11aasra Roddy, learned Additional
Advocae awring for the respondents is
no fitted” tofilememo ofa with’ infourwoeks.