High Court Karnataka High Court

Channabasappa S/O Kantyappa vs The Asst. Commissioner & on 26 February, 2010

Karnataka High Court
Channabasappa S/O Kantyappa vs The Asst. Commissioner & on 26 February, 2010
Author: Subhash B.Adi
. WP No.66733/2009

IN THE HIGH COURT OF' KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 26TH DAY OF' FEBRUARY_a\'§i6   I.

BEFORE

THE HONBLE MRJUSTICE SIUBIMSIH' I551    I

WRIT PETITION No.66?3.3/2Ob9_jLA_--_§I;S1.I:   :3

BETWEEN:

CHANNABASAPPA s/0 I<AN15fS&APP'A  I  "
TALWAR,DEAD BY HIS LRS " ' I '

1.

HANUMANTAIIPA   _  - 
s/0 CHANN/IBAE._APPA*.T/XLWAR    
AGE:69 ms.';.xGRI0s*1*:.MI;1<I4AL, 
TQ: KA,I..IAGI-IATA;§31,D.I_sI;DI1ARwAD

MARIJTI. s/0 CI'-£z3IN'NABA_SA.PPA
TALW'-AR,-AGE:V66 YRS;--.__  
AGRICULTURISZT,  .- 

R/0 SOMAI-sK0P1é'A. '

PQST :zT.\/EUKKAL,

T_Q:~ IQILAGH ATAGI-,----« "

" ~ ,D'IsT:":) IIAR.wAD

 .  Sf/'O~I'CHANNABASAPPA
' .TALwAR,j*DE;'AD BY HIS LRS 3(A--C)

YAL,I§A,WWA w/0 NINGAPPA TALWAR

'7 I AGE;-49 YRS, OCC: HOUSEHOLD

'AGRICULTURIS'T, R/0 SOMANKOPPA,

V' POST: MUKKAL, TQKALAGHATAGI

 DIST: DHARWAD



WP No.66733/32009

3b. SANGAPPA Sr'O NINGAPPA

TALWAR, AGE: 24 YRS
AGRICULTURIST, R/O SOMANKOPPA,
POST: MUKKAL.

TQ:KALAGI-IATAGI

DIST: DHARWAD

3c. SMTPREMA W/O ASHOK MUKKAL

AGE: 22 YRS, HOUSEHOLD,

R/O SOMANKOPPA,

POST: MUKKAL,
TQKALAGHATAGI

DIST: DHARWAD

4. SMTRENCHAWWA W/O TIPPANNA _ «_ " 
DEVARMANI, AGE:60 YRS, OCC-:-HOUSEHOLD ' * ,
R/O SOMANKOPPA, POST: MUKKAL;    ,
TQ:KALAGHATAGI  -     
DIST: DHARWAI)

PETITIONERS 2, 3(A--'C;VE}3z 4 A_RE:: 

REP. BY GPA HOLDEFQ _  ~ « 

HANUMANTHARR}-A /PEf:"iT1bNER   ...PETITIONERS
(BY SR1.E{NAI'J_DKUM;§'R:A;MA§1f)UM, ADV)

AND:

 _   c0MM:.s.sIoNER &

' . _TVI~§E SI§A(_)_;I)HARWAD
 '  DC CQMPQUND,
 . DHAR.w..»§;D--V$soo01

  2. ATHE EXECUTIVE ENGINEER,

MINORVIRRIGATION. DHARWAD
 JUEILEE CIRCLE,
" DHARWAD-580€)01. ...REsPoNDENTs

‘V …EE’.{13°x{SMT.K.v113YAvATH1,AGA FOR R1 TO 3)

WP NO66733/2009

THIS PETITION IS FILED UNDER ARTICLES 225_._AND
227 OF’ THE CONSTITUTION OP INDIA PRAYING To DIRECT
THE RESPONDENTS To PAY COMPENSATION AMOUNTIN
PURSUANCE OF THE AWARD PASSED VIBE IN A ANNEXU-REE-”
A AFTER CONSIDERING THE REPRESENTATION 1BTD,3/.t$-/I09.-.y
FILED BY THE PETITIONERS PRODUCED AS ANNEXURE-B–« _
AND ETC, ._ = ‘

THIS PETITION COMING ON i’eePRE:LIM’Iii\’ARif_:
HEARING, THIS DAY, THE COURT MADE T’HE POI;:,AOIArII\:G:’-~.I ~

ORDER»

1. Smt.K.\/idyavathi, iitakes ilinoitice for

respondents.

2. PetitiOners2hiai§;e.I- ‘sotightyfor a” wvri-t”‘Of…rnandamus or any

rnandamuedir_eCtingiӣhe re.Spondents. pay the compensation
as awarded by reSpiOn:dent’*a.INo.1~Land Acquisition Officer in

terms of awariidated’ sogoséoov.

4_ T§i:eivLand Acquiysitioyri Officer on making Of the award 11/ S

‘i’3’I»’O:fl the I,aii.d–..§lCqt1iSition Act (for short ‘the Act’), the Collector

shallit’teI1dieri’_’pay’i§nent of Compensation awarded by him to

personiiinterested and entitled thereto according to the award

‘*shall Day it to them unless prevented by someone Or more

Of the”contingencies mentioned in sub Sections 2, 3 and 4.

éiza.

‘E r

WP No.66’i’33/2009

4. No contingency has been pointed out in this case and it

is not the case that the claimants have sought for reference

and under protest they have not received the moneyi t’he’re is »

a protest to receive the amount, the J(2o1_1ector”‘is”–rec3,tiiere’dV to

deposit the amount before the court be4for£;:”v.rhorn._ithe”refe:re_1j1c&:_’

is made.

5. However, this is a case where: award” passed
u/s 28–A of the Act. ii’ and 2i8–A of the
Act andiwhich is not the the Special
Land Acquisitiopni: repqniireidiijtoiiipayjthe money to the

interested persons._o;r to iideposit thesarne. In this case, there is

no dispute’ that Vihasbeen passed u /s 28~«A and there

is no provision to exectI.te.¢the award. The Collector himself

….(Deput3».;: (V’,o’mmissiioner] has to make the payment and that is

A’ernar:1da_tor__yA_e..pEri”‘view of the same, direction is issued to the

respon-.elentst”_’to the amount as determined, as early as

V .possihIe not iater than three months from the date of

of copy of this order. S =

WP No.66’7’33/2009

6. With the above observations, the writ petition stands

disposed of.

‘7. Smt.K.Vidyavathi, AGA is permitted t0M__f”iie; or{ ii

appearance within four weeks.

%ffi _iUDGE

Jm/–