1:»: THE §-IIGH COURT OF KARNATAKA AT BANGALf§ )'RE
DATED THIS THE um: my OF' JUNE wzé %
BEFORE
mm HOPPBLE MR. JUSTICE; gI. C}Ui§I'J;§L.. '
WRIT PETITION NO.1.6315/':2¢O8(GI§*f'-Effijfi)
BETWEEN: L
1. I-3.)ShWara,
Son of Lakkappa, V V ~
Aged about 38--years,'" - "
Orzo: Agzicz:;ii'L?:r§:f.' ' " ' ____ H
2. M.C.Mar:jeg;5*fizda;'*-- » '
Son Qf.Lakké;p;:;;1,V_ .. _
Aged abo'L1tf36 yvé:a1's,"«..é_' _
Occ:i.Ps$'i"(:1_11ti1fC», A * '
3. BasaVe5gegx?d.a,VV
SonLak1:appa, '
Ag*:d about 34kyearrs,
, _ _<j')?::c: 'figficglture.
Eétisiaiicgoavéétzi',
'Sén of Léikkappa,
Aged 'smut 32 years,
QCC: Agriculture.
" resident of
A' _ Chanflapama viiiage,
ififififififi Taluk,
A -'fiassazi District. ...PE'}'i'FIONERS
(By Sri.K.§.L9k.nath, Adv.)
AND:
1. 'i'he Chairman,
KPTCL, Cauvcry Bhavan,
Bangalore ~--~ 560 009.
2. The Superintendent E1*1gineer,I_ A 1
K.P.T.C.L., Shankanpura Read", '
Hassan. '
3. The Executive Engineer,
KPFCL, Chamundeshwam _.... _
Electnclty 'I'ransm1s$7i'-an Ltd, , V ' " ._ v " « ,
Shankari Mutt Raga; " *
Hassan. V '
Chamuilgicfihvir-:»sIfi P'€XW.§:I"'~~. V
Transm1'-331011;L1m'iteaci';.. ' '
I~Ia5:s«az1. " Y --
4. The Ass1sta:iffF;>:ec2it11fe *
(By SI'i.N'.K.§ R1 to R3)
This sifiit "petition is filed under Articles 226 and
22?' {if the Q6ns4;§:L:fion of India with a prayer to direct
the' ta " ti;-xzonsiéier the represeniatitm dated
12.1 1';2{3G8, :1;.:4:6.c?by the petitioners in respect of fixing
électric "pole:-3 'i:r;?tI1e Land of the petitioners to draw a
Heavy Teixsian Wine in Land Sy.No.-48/10, 48/11,
:3i:"¢::.fc2;:;~::,1Ifi3:1g '-3.'? 1/1 Situated at Chalmapama village,
g «: ~-33553:: Taluk, Hassazi Bistrict is marked as Annexuré
_ wrii petitioll earning on for preliminwy
in 'B' Group, this day, the Cour: made the
" « . Vfoiiewing: '
...}?3ESPONDEN'PS
OREER
The case of the petitiorzers is that their faézher
purchased the lands in Sy.N0.48/13
measuring 17 guntas of land in Channalqeixiav
Hessan '}'a1uk, Hassan Distxietfhi
purchased in the year 2003. _4 Af£iei%f_ithe deem ioi'
father, the petitioners have 2 he fiijopertgz.
Copy of the Revenue Reeercie V..t;§ii'1i1eXLH'e 425;'. The
claim of the petitieiiereviis land was
purchased, "Elie Natiena} High Way
for openixig "the said land and have
coI'ietri_:ete'ci~--. investing a huge amount.
v i_The._'§'eepe11n3entAieezzaizieteei a survey and marked the line
High Tension Wire {rem KEB
to.' Aiiviilk Federation. The respondents have
ii’.,.,_i<1;:1ade eveketch by the side of the petitioners' land. The
ef the petitioners is that there is aiready 3 Tower
ieeizsieting of six: lines vsiih provision fer another tweive
e faeeieonai lines. The further case of the geeeoner is
that on the adjeiifiing land of the petitioners a new iine
was sought to be drawxa and it was marked. 11; is
further case that three towers were ereetedi.'
however, without any justifiable reason, "
tewers have been removed and xuemt beiee'
the Land of the petitioners.
éirectien to the reepoedetite to— the V
representation dated . of
eleetsrie poies in the also for a
dixeetion for sees;;a:1d¢}1;s: %:{ttt~:o’-/{itemégproceed with the
work 0;’ in the sanixe.
counsel appearing for
the ;pe1:i3:ioI”ie1fiA s’ubIriiteT that when the Towers were
~__the Vvttefijeirfiug iancl belonging to the
“‘}gettitie11e1=3} .there was :10 justiflabie reason for the
responrfiexzte for changing the said land and shifting the
t V ‘i;n’+v_e1’e{
3. Mr.N.§~”;.Gupta, learned counsel appearing for
respondents 1 ta 3, en the basis of the statement at’
-5-
erected in the iazzd of the petitioners and fines Iggave
been drawn. He submits that the erltire 17 A’
the petitioners’ land is not made use of, .
oniy two legs of the Towers V
petitioners and the remaining
cofiédor of the National
that the better part of Stijfl éffaiiablaj to the
petitioners. A’ ‘ 4_ _
4. A§§a§fiflfi3g_, from the
eariier it appears a
fiefifioners on 12.11.2008
Witfi It-:gafd–.. to Vf13¢VA’f1X.a;fion of the tower. Both the
v ._CGur1i§:31E:’;1§:e fiat ifia..;:1s3siti0n E0 submit that whether the
V’-.Ap1#cg’§”actt; ivs:’c§m’a;:issio11ed irzasmuch as the transmission
of _.<fil1pply is commenced. Be that as it may,
"the fasfremains that a represerztation is given on
H;_2GO8 for shiftingnthe towers and in all fairness,
respondents ought to have repiieci to the said
f'rapresez1ta¥:ior1. It appears that has :10: bean done.
Consequentiy, fbI1owi3:1g order is passed: M
5
-5 –
Petition stands disposed of éirecting the
respondents to consider the represemation gven
petitioners. If the representatioza is not givg:ti”‘§oj_~ _
respondents that shall be done within a p::3:it5§’§.. df.::bu1′ ”
weeks from today and the resp0r1§ents«A.i:1ié:f€§§af’Eef”shQ_i
consider the same in accorciémce with IaW’ :’W5ii”l’}.iI},
outer limit of two months from___f:I”1*: (iate of of the
said I’€pI’BS€I’i¥Ca1Ii0I”i.
Petition stajidys V
eonsidefafliesn. VV”M§sC.W.5424/2009 stands
disposed of]. . ” Sal’
Z _____ .. « ‘judge