IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DI-IARWAD
SATED THIS THE 24TH DAY OF NOVEMBER,'..2I{5CO9:"t:'pi..
BEFORE
THE HONBLE MR.JUsT:eE21.BzL;:A:§§AI." V'
WRIT PETITION 1~§o.643:64/-2Q(ia9'-(LA)' 7
Between:
1.
iffq. Yelburga,
., vI3i.st4:4VMVKc>ppal.
Hemanna, C' _ _
S / o Yellareddeppa Immacfi, "
Age: 65 years ' T
(Sr. Citizen benefitnot'c.1ai:r1ed),v_C_ V
Occ:Agric;ulture.M__" v_ :_
Smt. _
W/to. Durgappaf,'
Occ Agriculture". V A
V Both ate' 1=/Q. Arakere,
PETITIONERS
2(Eye'Sfi.}:5_§'_'»G."EMegaii, Adv.)
mi) C '
The State of Karnataka,
By its Sectretary to
Department of Revenue,
Multistoried Building,
Bar1ga1ore-- 1.
2. The Assistant Commissioner
85 Land Acquisition Officer,
Koppal,
Tq 82; Dist. Koppal.
= 3. The Executive Engineer No.1.
T. R. Division, Munirabad,
Koppal, ._
Tq. 82; Dist: Koppal. »~;V,._RESPO1\vIDENTS.__f_
(By Sri.K. B. Adhyapak, AGA)
This writ petition is fiiedifinder A_rtir?,1e",226"of the
Constitution of India, praying to~.._direct the respondents to
acquire the land of, p the petitions-rs in C ‘Sy…/No.222
measuring 0.36 guntag”‘~..anci Syp.No_,_2.14._measuring 0.08
guntas of Arakere village Viilfi’Y€1EiZufCg8.’T&1:1i.1k.by issuing the
Notifications under the J,_.ar”1dp Ac_qLiisi–‘tion”Act–,” and etc.
This petitiir’}n;.’con1_ing forpprieiiminary hearing this
day, the Court the fo1l.owi._ng.i~ .
pWgfRDER
Heaniiithe iiieair_1edz_i.?Counse1 for the petitioners and
alsoip the 1eaI’=neVd__’p.Government Advocate for the
t f€$P0nd€nt35″v ..
C Eipgiithis writ petition under Article 226 of the
Constitution of India, the petitioner has sought for writ of
it niandarnus directing the respondents to acquire the land
V.
of the petitioners in Sy.Nos.222 and 214 of Arakere village,
measuring 36 guntas and 8 guntas.
3. The petitioners are the owners_ofpi_th.e in
Sy.Nos.222 and 214 of Arakere::.;\riiiagc,v
guntas and 8 guntas. The resiporiidents :h.;a.\:}e “taken, V
possession of the land vide«,,p:i’Annexureis’vfilig’ ‘B’
promising that they VwQ.u1d.V’acqu.iieT”the land” and pay
compensation, but, so .i;’arii’nothing’~ been done.
Therefore, this writ— peti.,tioni
4. 1 ffheiV5;learnegiff_Counsei; vfor the petitioners
contend that r3e,sp–on’de_nts_*have taken possession of
the iand’ promisingwouid acquire the land and
pay co,mpensation.,butt so far nothing has been done and
” ‘~ .,,.,therefore., it necessary to direct the respondent to take
-uisteips to_ acquire the land and pay
compen satiio-;r1′.i
A. 5.” The learned Government Advocate does not
‘dispute the fact of taking possession, but submits that
-«suitable direction may be issued to the respondents.
L/
6. It is not in dispute, the respondents have
taken possession of the land belonging to the petitioners
in Sy.Nos.222 and 214 of Arakere village, ~
guntas and 8 guntas. In fact, the. Assistant”‘E;>s:e’c’u.tive it
Engineer of I-iirehalla Project SLi’o~DiVisiori,’._ha_s’
possession certificates dated”–~._2.5.’2-005. “that
possession has been taken. the respondents have
promised that they ._land and pay
compensation, they to acquire
the Eand. to direct the
respondents.gtoi4.’it;ai%:e’ii1n«rnediate”istégilé t0 3091111” ‘3 the land
and R V
7;’ petition is allowed and
the respondents are directed to take immediate steps to
acVCj’t2ireE””‘ithei’ iand of the petitioners and pay Compensation.
1 Th_e shall complete the entire process within
si§<–.rnont11s;from the date of receipt of a copy of this order.
so!"
moss
*:i-iub.