D BANGALORE »« 560 001
1
IN THE HIGH COURT OF KARNATAKA
AT BANGALORE 7
Dated this the 20th day Of October, 2010- I "
BEFORE: T A T.
THE HON'BLE MR JUSTICE D _
Writ Petition NO. 3108.1 of2o;: O";'LA-KLA29,Iéj' "
BE EN _ _ V 7. _
1. INDUMATI-11 N RAO
AGED 47 YEARS _
W/O LATE AA1\_IARAYANA_PAO__ "
2. D1L1PKU1\;2A';e,:VI'*
AGED 23 ' _ __
S/O LATE NAR'AY.ANA--
B0'"I'E4IO';LRI§;:.R/ATfE"'C/O,
MANJ1I_NADv:A;'sOM'AYAq1 . _'
YEKKADUE, VIA. _KA1MA__RA_
UN'I'QOR}{A'ITE ?'Os*r-.__
TPiIRTii_AHA.LLI_ TALUK
SHIMOG;A__{)£S'i'.RIC"T. PETITIONERS
S K Acharya, Adv.[
1.» ' --..jmE«S'PEC1AL DEPUTY COMMISSIONER
' KIADB,"1"}7/3, 11 FLOOR
RASHTROTHANA PARISHATH BUILDING
NRUEPATHUNGA ROAD
V' -- . S}3ECI,AL LAND ACQUISITEON
OFFICER, KIADB
BYKAMPADY INDUSTREAL AREA
BYKAMPADY
MANGALORE ~w 575 001
to effect is placed before the Court,
fea,d'_i_ng "
2
3. UDUPI POWER CORPORATION LTD.
NO.2G2, PRESTIGE OPAL
2N» FLOOR, 146.
INFANTORY ROAD
BANGALORE A 560 001
REP. BY ITS EXECUTIVE V. _ . ~ ..
DIRECTOR (TECHNICAL) I VRE3Si?'ONDE.NT,S
THIS PE'I'£'E"ION Is FILED UNDE£i':.AR:ffIc~LEsi'226_AI\:D:}2;--2ff*OF
THE CONSTITUTION OF INDIA, PRAYING TO_::;DIREC'r;
RESPONDENTS TO PAY THE "=REVIs'ED vAZ\ED"'V.__ENEvL5i1\TCED'A
COMPENSATION AMOUNT As PER.VVAiNNEXU’I?1a:mA.<TO ',C TO THE
PETITIONERS IN RESPECT OF____ SCHEDULE LAND Is
CONCERNED AND E'I'C.. *
THIS PETITION CONIINCA ONV§':'fjOR"'eRELIMINARY HEARING.
THIS BAY, THE COURT TNE. E'QLLOW}'I'JQ:..
Sri S Ije:er_rI'edAAICOVi;fise1 for the petitioners,
submits' to the rights of the
petitiOne1*s_tO_pur_sDe'–tfieiI'*I'emedy, if any, elsewhere. this
writ pf.'-titiion may' be dismissed as Withdrawn.
' respectfully submitted as fotlOws:–
Reserving liberty to the Petitioner to
I 'challenge the impugned inaction of the
'' "respondents, in a contempt proceedings, to be
initiated by the petitioners, the above writ
3
petition may kindly be disposed off, in
interest of justice and equity. f
3. Submission is noted. Memo received on’ “recoi1_’d.L’
4. Writ petition is dismissed as”:4mt’hdiawn.”‘ _Cf eou_r”se:,
this will not affect the exAisti;’1g_x.of; the-
petitioners to be worked out in’–aeeofd.ance ‘mm law before
any other forum.
gs [fudge