High Court Karnataka High Court

Jothi Nagappa S/O Basappa vs State Of Karnataka By Its … on 7 September, 2009

Karnataka High Court
Jothi Nagappa S/O Basappa vs State Of Karnataka By Its … on 7 September, 2009
Author: Ajit J Gunjal
ifs? THE HIGH COURT 0%' KARNA'rAz«:A,:',:"." 4 'V  I
CIRCUIT BENCH A'? DHTARWA9 "

DATED TEES 'THE am DAY 08    
Bgyakg,' _ t "   "' " 
THE HONBLE MR.J¥JSf§ICE 'Ag,-2:'? J.GUV?$§Jr€.:§;V«--.  
WEE'? PETITION N@,é'§fi:3v12§os§fL#k{':R 'E?s; 

BETWEEN:

Aged about 50.   1:  "  u 
R/9 54353313  'V " ' 
H11vinahadi--':1ga§}i.téifik,.  if 

B61131}? dsitI°i:;t;~---F5§=;1'la1j,r._'  °

Jothi Nagappa. 8,10 BasaT;§p-:5}: V

.4   ;-;  _  PETITIONER
(By S111. S.S,Paifi, .£§ci=.?, {£3};  MnH.Sawkar, Adv.)

EKND;

_ Z. Sfgatc E:>fKa;nét'£al.{§1_,_¢.v

By ' ité" 'Se€':3:fei2ary for revenue

.A  "I\§}.iltiSEQi§cfd' vimiifiixzg, Bangalore.

)2. §2§;':=¢§:m~,

..

‘If§irava?::£ Nigam Niyamiiha,
Nifixpatufiga road, bangaiarc 9*

,n .A.ssi3 ta§1t Enginear §’~§&2,
_ Siitzgataim” Lift Irrigation Projaci,

Efiafs Division Kaxnataka Niravari

{By Sr: RH. Haiti, HCGP far Rasponcicnts}

‘gfiigaxn Niyamitha, fiuvinahadagafii,
fiisaict, Béllaxy.

. RESPONDEZNTS

This Writ Petjtian is filed. under figriicies 226 and 22′?
9f the fionstiizution of Ifléia praying to direct” the azztlifiriiifis

to consider the casfi of petitioner for awarding a pm raia

comgpensation for the loss of pipeljnaz or in aitemate acquim
the §atifi01}er’s laud and make awarei and etc. ”

This Writ Pv::’ti’£:io:1 Ce-ming cm for orders, +-
Gourt made the fofiowing: ‘ ‘ ‘-

Even t;hc;;~1.1gh the ntzaizter isé-.lisj§cx:3.” fc¥r._0r§i’cr$,..”L*.a;ii1:1:

consent, if is taken up for fifi_g3….disp0$ai.. _ V A A

2. The }i}€1iiti{}I}.€I’ “L’c}ai111s ” t.Ii2;§;t- owns

S3z.NoV.7-11.42″ fMg;ga1a Village. In order m

irrigate took loans from several barixks

< a:15."i'3'«:?sc:;;;{::: __privéite,V,=i_c:2=.ns as well. After taking necessary

'§.9éu1., _ i":e 'h:-.ts " 131$ {Iowa Certain pipe iines with 3. motor

«'§§E'.'1j_;e..T:'case of the petitioner is that we pipe fine

ané' fioiof are sufimergefi under a pmjezxt sailed

A ' ' Lift irrigation lfirajeecti Hence, in this regaré,

$4113 petitioner makes a request to the cencemeci

autiiorifies :}a13:u2iy the Land Acquisition Gfiicer to pay

compensatien. //:9.

Petition stands disposed 01″ accordiI1gly,__ < 1:. :_. '

Mr. R,I{.H-atti, learned Cj%g3v<:§Infi1e%*;i;'

perrniixed 11:) file meme sf agjpcaramce in fo1::fiirt$.k§.

Misc,W.61256/2G:'}9. f:f_JfI"f}.R::af:i*1f3;f': does 110?:

survive: far corzsidexnijgxz. ;'"}4ie:§'ice',' ._'L}_1e stands

disposed of. * . WE

éimv