High Court Karnataka High Court

K R Yogeshwarappa S/O Rudrappa vs The National Highway Authority on 20 August, 2009

Karnataka High Court
K R Yogeshwarappa S/O Rudrappa vs The National Highway Authority on 20 August, 2009
Author: Mohan Shantanagoudar


-1-

:55 THE HISH mum GE KAQNATAKA AT

amen ‘EH15 we 20*” my GP A.%.;:–a:{;1s*:’k%;zer3%;F%% »

QEFGQQ : 2 i ‘
“mg H€}N’3LE MR,JU5TICE.v:vM{)HA.N .§F%.3¥§£_T}§3$§}it9C1U5AE2’

WRIT P§TITI<:§:\2 No.%§%Se8%z}2oo9'(cm-éEs)

Between : '

}. KR. ¥Qge§hwé::1p§$' "" H
SIC; Rljdragjpgj ' *'

2, fiégendré *'. ~.__ " %
Sg'1&_1t. 46 353313

— A O i”:f}§’~1I1€I§u Eharatmagagar
._H0’§}:;3 §f_”ihitr2:é1:;rga Taiuk. ,.§’ef§2itione§*s

(53; Sf; fsiaagunatiaa. Pattafiahfittjg, Adv. ,3

‘. ‘file ééationai Highway Authmrity
By its Managar {“1’e(:hI1icai}
Niimfitzxjg 0:” Road TZ’8flS§0i”€ azzé
i§:ig§1v.:?9;§,zS§ 1’§0.83, First F109:
AG. Layelitg app. S81 }Z)<3iZiars

1_3~.Ié

élaizézzjsg Branch, flew ifieliaxy Raad.

8.:-zzzgaiorwiiééfi G563′

ffhc Eistata (,}fiice.1f} ‘£”h€ Specie} Lgpd
:”scq11isii:im: Officer and Cnmpeterxt ”
Authority, “Sri Rucira Kmpa”

1′-§0,ZG’?$, 033;}, WEI} fioiiege

Behinii Kxishma Petra} Bunk-._

Hadadi H-sad, L)ava11agere»&S’}T?”‘~~€_}§31g, V

Tha Planning UiI€C1Z€}.Ef’

The Nationai Highway “31 ut}.:é:a-:~i:yt:i¢’s« .__ V , ‘ ~ .

Near J35}? Qioilegtz T V. &.

Ch3lt;r;’aciurga–5′?7 515313 N ” .’

The i}cpui}”‘ €;’L::;nfimis’:si0:a€:*r’: u ..
Arbitzatgszg ‘fihitggfinrgrg i}3;s*.:»*–tic’:’ V

{‘;1;.if£1’ad£:.rga~i§_?’? ‘:3s::. ‘ 7′

,.Resp$;:A§V§,v2;’$’.”$§r:gk;é§fi§é§ fin partner, Adv. ,3

Pafltian Cammg on far §I’€§fl1ii18;I’}’ hearixag in
‘B’ gmup’ t1::i:.§ €§E1}”,, tim éifssurg mafia the fcxilewéfig ;

V Efhis \é'{f”:”i’£ iirsti-ti0f;3V is’ flied under Articifis 2226 5:, 22? ti:-fthc

_ Ccnsgtituiion 0f ~ india prayimg to quash thes: QI'(1{i’:I’ passed at

‘ V’ _,5L:1£1j$ku_r£;–£’;~.date{1 ‘?”–“‘E.;’}.+2flG8 passad by $16: ‘Pfi. Disizrict Judge,

a:*e:.<_§:}::3It1*as1u.r5gé; in A.C:.'§\¥<3.38[2G0? in LA. No.1 by afilawfifig the
L a}:}p£i3aii:}:1.,1i3;d{:-r Qrrzier 26 E1135 9 F-Efw $6:-skim; 3531 sf CFC.

fiRBER

" Peiitionem hamin last {hair iand bearing Survey

"é%a,3€3j<3 :9 an extent 91' 36 guntas, situated at irielahai

-3.

:3. The vex?’ q2.:e$£:i+::>:1 was raised by the petiiianers
hsfors the éfiissirict (301311, which came {:0 be nagafiveci.

Tiixe records ciaariy reveai that the award wg$”-_:jVa§:~:.a;éd. on

:2 1.{:«.2f.}€.)5 by the Arbétraéiw. The copy Véizsis

sent through regstered post xvhiéf: ejifiiy .;ré}:tiii§*€:d”:§;}:§~%.7;he» i

pfitifififl-€I’S as is cigar frpm »%::¢Ai§11<0éifVi«:%${§'gt%II1£e;j:ii;~fixtis
}::x.R»1. Thea: postal a<:.¥<I1LVs*s,vL:'1:::éfs;"ige:1$"e1":I,i_" 'Vbézgrs this
signature of the petifi{)_I"1er.5vAV"'*i;i§ij4s;"i$._A§a1::1§:i{fi, said that
Sim peiitionera did passing Qf {he

aavajrci. _:"sf}s;3:*2~:v?:;I,r§;i.3V.V;)a':§§;i:i;;§I3;er:"; have received {ha enhancsd
cempafiagaiigzz' a;'::s:§:;a3;"::i–..{§'§f" Rs. 3,5?' , 15 1 f H, after Cifidiiittifig

sf .%3§1::'<3:;r;e 1IIi€iei§:' tile cheque dated 2§.1€}.2{}05. The

1§€"peii€:Q:i€§_ hsraira wha was examined befare {he i}istz'iCt

I has cieariy aéznitted that the fleptzty

Céizzzazissérziifir £133 armazfzmfi the compensatiafl. TEE

;"=.zis;i7_.1a:':C:éei amaunt af campezigatimi was paid 1:0 G16

' "';_fi¥&ié:ia§1e§*s by the cheque daieé 25.10.2()€}5, which 11168113,

'*-3% Eaasi an that day, {E36 petitioners {$81333 to knew about

315 award macié by the ijeputy Qaznznissioner €}?.f18;E1Ci1"ig

N7

-5-

the C:0§{i’l§€1’3Sa'{i£.”}I1. in sgrita Of {ha $31113, pe?;ition$z’3 %’;ave

Rap: Quin? iii} 5.1.2£}%.}’?. Absaiuteig-=3. no

farthcsming 1:0 candene such .21 iong §618_.j;1~ -«..

assigzed by the petitioners am §u§:s_tfiiabé§§: ‘:’;:’T(»;a:f’:;4.,aéi:r.:*é;”:”a*;s;Tfi_:;(Vi:

“aha Diatrict Court. Hence, 11:: g_:’0aIi’s:i$”m’€ f;:1″‘§.iV”;{:Q1:;”;ii§::g’tg:x_”‘L.

in:€:rferc: with ‘aha impugned ordérfv’

§.”€i;i11;iGI1 faiis anéi tE18.TSé1I’:m::’i$ ¢:§_is”33fé_i»sS<3_d.

_ .,