High Court Karnataka High Court

H C Somashekhar vs The State Of Karnataka on 9 July, 2010

Karnataka High Court
H C Somashekhar vs The State Of Karnataka on 9 July, 2010
Author: H N Das
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY
REVENUE DEPARTMENT,   
M.S.BUILDING 
DR. B.R.AMBEDKAR ROAD,
BANGALORE -« 560 00E.

2. THE DEPUTY COMMISSIONER 
HASSAN DISTRICT 
HASSAN.

3. THE ASSISTANT cOI\4I\/IISSIOI\IER.V,s;§,  A 'V

LAND ACQUISITEQN OFI?ICER',¢

SAKALESHPUR, S1§37B+I5IV'ISID§'sI, I  " 

SAKALESHPUR,_'I:IA'S'SAN;-gff.,   

4. Sri H.B.I§VAJASHi%KAR.VV'  M
AGED ABOUT 76 YE-ARS_  = _
S/O LATE H_.O.BASA'RI'éA Q *  

5. Sri H.S.'€HANRIARASAPT5A  A

 - - ._AGI?,IJ"«:.AIE3%OIIV,T 57 'YEARS
A 3/0' I;A.TI: SUBIREGOWDA

6.  
AGAEDTABOU1' 50 YEARS

 I S/O Sn H.T_N.S./KNGAPPA

~ F/'.=  H_.S.PU'T"I'APPA SHETTY

'~«IAI3EI':>~_.ABOUT 45 YEARS

  sxO'LATI3 SANNAPPA SHETTY

.n.~_

mi





8. Sri H.N.KARUNAKAR
AGED ABOUT 43 YEARS
S/O LATE NEELAKANTA

9. Sri H.S. MOHAN
AGED ABOUT 33 YEARS
S/O LATE H.D.SI-IIVAPPA   

R4 TO R9 ARE RESIDENT OF
HADYA VILLAGE, I-IETHUR POST
SAKALESI-IPUR TALUK,

HASSAN DISTRICT «673123.

     SQ';-;_RES15ONDENTS
(By Sri. ZAHEER AHMAD, A-€':_A*-- FOR RAIL T03  I
Sri K.K.VASANTH, ADv., FOR RA T0 9)  

THIS  _PE.TI"T'rON._IS--.IiLED UNDER ARTICLES 226 AND
227 OF THEV'C0NS'TrTUTION .OF._INDIA WITH A PRAYER TO
QUASH THE SIJBE.L:r«:'INABLY"iw.__NOTIEICATION DT.l7.07.2006
PUBLISHED IN -THE~ _K'ARNA~'ifA~KA GAZETTE DT.03.08.2006
ISSUED BY THEI4'R3VASS_ISTAN«T'_;SA COMMISSIONER AND LAND
ACQUISITION OEEICERL  V1'DE"' ANNEXURE-G AND FINAL
NOTIFICATION. DT.22'.@3..2o07 PUBLISHED IN THE KARNATAKA
L_c3'AzETTE_DT;'_S5.0A.2007 IS'SUED BY THE RI GOVERNMENT VIDE
ANNEXU_RE--H_1. ANDETC.

 TE-?.iS.LA v§iT<I?T PETITION COMING ON FOR HEARING

 THIS DAY'; THECOURT PASSED THE FOLLOWING;

ORDER

in writ petition the petitioners have prayed for a writ in

. ‘V:f”'[}’1efiI1.’:£EEl,§l’€i of certiorari to quash the preliminary notification dated

M.

.–J

/

l7.07.2006 as per Annexure G and the final notification dated___

22.03.2007 as per Annexure H–l acquiring 2 acres l0 guntas oi”.

in survey Nos. 23 and 24 of Hadya Village in Sakaleshpur V’

2. Heard Sri. S.N. Hatti,1earned counsel’ ieifthe peti.tioner,

K.K. Vasanth, learned counsei for theliiinpleading”applicants anid*Sri’.°
Zaheer Ahmed, learned Governmentgi-Adiiocatepg and apertised the

entire writ papers.

notification zgit A_nfie:te;tae.i.o’i4aate§1″t«17_.oi7._20o6 it is specified that the

land in questionis reqt1ired’ifo:,_theipnrpose of drilling a borewell of

drinkingpppjwater for ‘then/illavg’ers. In the final notification dated

.’2?,.2.():’3;2{)l0’T as Annexure Hi it is stated that the land in question

is reqdired vptirpose of burrial ground. In between the

respondents have “also issued a corrigenduni changing the purpose

the preliminary wnotification. After issuing the

co_rrigendnm the respondents have not afforded an opportunity to the

SR…

J/J”

petitioners. On this ground the impugned notifications are liable to

be quashed.

4. It is seen from the record that the residents

village requested the respondents to reserve 1 acre_.~0f.

graveyard out of 51 acres in survey No. 2I..:=fI’he.-responden.ts*as’per .l

order dated 02.11.2004 reserved lsacre 30″g_u’r1:as of’l’l’land_V_:VforT§

graveyard of the villagers. When such the caseithlere is no
reason for acquiring the land irrsitrvely __24. If for any

reason the land reserved for g1’aveyard’-ir;__survey'”No. 21 is not

suitable, then the hiaveto explore whether the remaining
land availabiein su.itable for graveyard. Without

undertaking such an evxercise thelrespondents have notified lands in

.,i:’qt1e.vstion~belo.ngin’g. to the Vp’e’titvi0ners. On this ground the impugned

notifieattioncs _at*e_’l1i~able to be quashed.

5. If’ the land in survey No.21 measuring 5} acres is not

suitai_ble_gt§i”en only the respondents have to acquire the other suitable

i’\

J”

J

6. For the reasons stated above, the following;

iii.

V Les: =

ORDER

Writ petition is hereby allowed.

The impugned preliminary notification
.l7.07.2()()6 as per Annexureme an’d””thle_’:.fina1′.V

notification dated 22.03.2007 per..Aznvnexu.i’e.’H–2l’rare 2

hereby quashed.

Liberty is reserved to the’–r_espondents._ to –exa__n1i’ne”Vand

find out the most suitabplefland ‘convenienct land in
survey No. 21 forpfthe ‘porposezof’graveyard of the
villagers and if noVt_g03’oss1b_le,fV then.’they._2have to take

steps fora.aC_’quiring §otl:er’..ValtejrnVativie suitabie land.

Ordered’VaccoVrdi1;gl’y.._’ t

“””

judge