A V' " .. V 'Fqz' 'AIa.1id._ 'Dist: Gulbarga.
2?. "'v2ASiddé;re1%n S/0 Hanurnanthappa
AA "{1}-:"A}aI1d Dist: GL41}1)a_rga.
' -7«Sh£1I1I'.21ppa S / 0 £12,111 1.2Immt'}'1a-lppa.
IN THE HIGH COURT OF KARNATAKA,
CIRCUIT BENCH AT GULBARGA.
DATED THIS "mp: 242% DAY OF sEP'1'r~:MBER,
BEFORE M 'V
THE HONBLE MR. JUs'1':cEA"AJ1'1' j
WRIT PETITION No.so253_29é1 2m.o2%» 2«
& 30292-293 of 2010 (LA-REs}2 - = ~ =
BETWEEN:
1. Jagannat S/0 Kaliggbpa
Age:34 ye;£1"s__, OCC2 Agl'¥iC1.§l}.«1§_t.11f€ I «.
R/O Bh;1S1'i§_)0'r =: = _
T q: A}anr_1_, Dis.::"C;},1}b--arg;21.Q .
E'-J
Basaa Warzij 3/ Q E{ai11_udi2i~11.th2ippa1
Age: 40 yea1*£;., Or;C:.._AgriC11ltL1re
R;/0'-£3i'1us1:<Jx:1rM V' '
Tq:A1an.d f)i's.£:'.Guiba.rga.
3. . S"/0 Ha 1;umanthappa
V_~=1.Age: 35 ye'ars;_,___QcC: Agriculture
R"/C Bhusnoor
years. Occ: AgricL1I.ture
R/Q }3husn00r
Age: 42 yf3f3.l"S. Occ: Agriculi'1.1rt?
R/0 Bhusrlotn'
Tq: Aianci Dist: Guibalgaa.
(3.
=4
I 0.
2
Ramazma S / 0 Hanumant.happa
Age: 45 years, Occ: Agricrululre
R/0 Bh11sno<.3r
'I'q: A1:-u'1(i Dist G111baa"g__ga,
Bhimshanker S/arg21.
3
H1185-">E1i1'1 Sab S / 0 £\z'Iz111eb0<:.)b S2-1b
Age: 50 yea1*s, O<t(t:Ag1'ic111tu1'e
R/0 B1'2usno0r
'l'q: Aiand I)is;t.: Gulbarga
Ramanna S / 0 Maruti
Age: 46 years, O()CIAg.§FiCL11f;t.!II'€f» _4' 3
R/0 Bhusnoor
Tq: Aland Dist: GuIb21rga_.
Sidramappa S / 0 Veerbi'i'vtEVrf;i'ppa
Age: 50 years, Oejqc:Agr1c--ui.t'ur1i::;E3i
Age: 50?_ye2§1irs_.V Oct;:A,,cji'i<:uVitufe
R/0 Bh1j_~;=:~.Ij'o0rV__ _ V _ _ '
Tq: Akantl. Qist: G«u1'b.arga]
Sidra,méi'ppa_ 8/ 0 ' SFxiVa-ppa
Age: ' 55 V yearé'; . Oc:c'E2'\;g*;.".icu1tu re
R/o.._B1msmo'r." _ '
... Petitioneras
Vf sz-in". 1éa§:"e1._ Hussain Mahiboob Patel, Advocate)
1.
'i'h e "€ié1i:e2 through
I)ep;ui'y Commissioner
V " Gzilbarga (Revenue)
H Executive Engineer
PWD Gulbarga.
Rc:xspm1(ic121$
(By Sri. Shivkumar Tengli, AGA for R1 & R2)
p(§JE.~~ifiC)5I1f3'I'.'E-SA. is t.héit'"the said usage of the road and
of7ro_;.id is without acquiring the land and
pet',iti(3ners have given a represent.ai.ion to the Ij)epi.:ty
, L?or;1'{;1issi()11c:r. %/
5
This Writ petition is filed under Articles 226 227
of the Constitution of India praying to issue a writ of
mandamus directing the respondent no.2 for_'.s:e-t.)ldi1'1g_;§
the land acquisition proposal to resp()11dent”~m§:~.j__’__:’-tggfiiip
the estimated case of the iand for taking fn.t::t,l1ve’1=V.iieizion
as per Land Acquisition Act. i8C~’}'<3….i¢r1 viéfii1(iS V
mentioned in Annexnre»A1 to, :3 '}~)ei'3,*1i'ii:V§'ir:.t '?1e;)_i'
compensation to the peiiiiio11ers'.._!it1
justice and equity and etc..
This petition ontutor’»..p’i”e1imi11e1ry heening
‘B’ group this day, theVc_o’u._1V”tfisidesthe-‘.Ifo1}’owir1g:
The5pet.it;ioiie’rs, be izhe owners of the iand
in qu:e’stio’n..Ito Viitiheir’conterition that certain area of
their iandhas use of by the respondents for
fOI’I’l’V3.?1_'[,l’Ol1 ‘of_1V*oad’- i’rt:rn”‘{}idg21. to Knlali. ‘i”}’1e case of ti”1c
vtri-thou_t~ the comperxsation. It appears the
6
2. The learned counsel for the. petitioners submits
that the Deputy Commissioner has direeteti the
Executive Engineer t.o look into the mat.t:er, who Ti.’.’-“.«’__kl’.1..1l”l’I
has direct.ed the Assistant Executive
into the matter. We are at this stage. it it
3. Apparently the relief w1i;ieIi”‘i:-2
petitioners seeking a direction to. the St£3.!1;’t_3A’.f.’t’L}”{:1(fqtIi,i’f§’r.
the land and payd”p.e1*1satio’n:.xdoes not arise
iriasmuCh_ gt t::1’nn<;wt to the St.a1.e
to acquire _Vthe"i.;1nCE-.» it is the grievance of the
pet:itiorie1'si..ti'ie1t.t':t}1sey"have 'iZ")"(':'C'i'"lV4 deprived of the use of
the by. the road without aeqt.iisitio1'1
procteedingsit, .2ir'e.»pV"4'r:eqi1ired to file appropriate
proecéetiiiigs see.king'v.conipensation or damages, Liberty
V is to J[.I"1§e(‘.t1t.ive EZ11;;gii”1ecr. P1ibH(‘
AWd(dJ’r.}A
saezrsvssozvxz/,ev24~a»»~p«»»/«a~.o:x»av;».«w»ww,_M.MW.»=,m.,,.,.,…. .
communication
issued
A1mexure~«’C’ exp<3di1:ious}y.
With this ()bS(;¥I’V’c1{i()Il Hm petit’i01’1 st.a1’i’d_s 1{¢;_jVc2é’ir::(i–_..T ‘
swk
on 28.02.2006″-. at