IN THE HIGH COURT OF KARHATMQ AT BANGA.I..0R_.E
DATED TI-HS THE 391% BA? or JULY 2003 g Q
PRESENT
mm Hownm MR8. JUSTICE M_AKJULA_ éi{'Ei..LIfR
AND
was I-IOWBLE 1vm..ws'r1cE;i;;:q:xEé:a;iva.n;m;a;$*A1§A§
'Writ Appeal Ho. I' §
Between: A . x L U
Clhikkavevzxaiah «
S/0 S13 Puttaveei?aiaii . . .
Represented dwér
Attorney Hofider;
S/0 Sri Puii:aveeraiai};.V*«V.._»V' 'A ' ~
Agad 52 years, Gccz AgI'iCu},{u1fi;§t,¢
Rio 52120, sthfimss % _ %
2*1"Stagc, J.P.1\Ia"gaz'" V '_
Killa Mohégiiiéi ., _ H V
}M3»*sQre H ----- .. Appellazxt
(s'yT...s1i1\a--.vs. 85 Sri M.P.Srikanth, Advacatcs)
The Si'}.§1£;;:V1t;i.'I'.x'§€!1II2ataka
-By nits Secrrjtzaxy
V' .I3epart3;1en£ of Urban
_ _D<:ve:Iop'mezr£, M.S.Bu;i1éing
*-..BaL=?ga1ore ~-- 560 O0 1
25'; . Commissioner
. .~ Mysoze Urban Development
Authority, Mysore .. Respondents
(By Sari Mfiarayanappa, Aédl. Govt. Advocate for R-3]:
I~i.C.Shivaramu, Advocate for R4) ” :.
This writ appeai is filed u/s 4 of {he Kama:.aF,a.Hi§h ‘Odin .V
Act praying to set aside the order passadé ‘in the’ pe:§;:’..fién
No.50315/2004 dt.29.10.2007 and etc.1_ j; 2 * .. ‘
This appeal coming up for adI_);_1issi(§n_ {)1}. 2 L’
Chcllur J., deiivered the fc)1.l<)Wéng;- ..
JUEGMENTVV'
I'; is not in dispuie "situated in
Kuplur Village ef Mysore for acquisition
by the msponde;}i£A¥£.:t3;i{;1it$:'. VV E9:E32 i.e., gsreliminary
notificattisn {I-atsxglfl 27.04. 3.998. It is also not
113. disiauts thsfi Er: acquired aiong a vast
ama of acmg t:¢¢t30n,:.j. Try’?-3 Act refers to a
situation when acquisition lapse.s:=i.e.–.,if portion of the
scheme not being t§ie..ve€::iicefned authority. The
respondentégAuth_efit§2–=V 130 acres of land for the
formation of 90 per cent of the land and it is
not even he of learned counsel for the appellant that
Allayoiitlllaeesulcfl is in the said area. The substantial
of scheme is with reference to the entire area
ef aeq11isjtionv.etltt.-fiet in respect of any particular land.
4. Therefore, viewed from any angle we art: of t11§:’ {5piixipn
that there are no good gmunds to interftszrrst with this
ieaxned Single Judge. Acconiiingly, the appeal is
S ;
, I?-1cIqe%[