High Court Karnataka High Court

Kallappa, S/O.Shivappa Bagoli vs The General Manager on 8 September, 2009

Karnataka High Court
Kallappa, S/O.Shivappa Bagoli vs The General Manager on 8 September, 2009
Author: Ajit J Gunjal
WP I\¥0s.6E3034--36 of 2009
: 1 :

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

mrgzr) THKS THE 8%: DAY 09 SEPTEMBER 2099
BEFORE '1r
THE HON'BLE 1vm.JUs'rIc1: AJIT J.G;!15iJr§1'.1r:r-f  
WRIT PETITION Nos.65034~_3,6s/2009 f  
Egzgfiflgfl: ; 'A  .>  «r

1. Kefilappa, S / 0 Shivappa  '
Age: 60 years, Occ: Agriculfurist,

2. Bhimangouda, _ ._ _  .
S/' 0 Dharmageuda Patil, '  «l   - _
Age: 55 years, Occ: Ag::"ic1,11vt_ 1§_i5t;','~.v  ._ 

3. i)  _
E?-_/ 0 -. I-'Iiriyai 1-go' LI,TcEa_eVPati'1, ~
Age: 48 yeaisg .O'C.ei"Agricu1turist,

i1')A.--Sharrka.rge1icia;". V .
 8/ 0 Hiriy"-angouécia Patil,

'A-ge: 4.6 years, Occ: Agriculturist,

" .;m'y E3é;sa'1iVagVeuda,

.   S/'e--'V.Hiri=yangouda Patil,

 A_ge:_V43 years, Occ: Agrictflturist,

 AA  residents of Hadrihal village,
 V V'Fq: Biiagti, Dist: Bagalkot. ...PETITIONERS

  (By Sri. B.M.Angadi, Advocate)



WP Nos.65034-36 of 2009

_A....N 3.-.;
1. The General Manager, _
LAQ and R 85 R office,
UKP, Navanagar,
Bagaikot.
2. The Speciai Land
Acquisition Officer,    M, «.   
UKP, Bilagi.     ,V ;

(By Sri. R.K.Hatti, HCGP)

These petitions  .fi1ed- _1.;r_1der Ariticles 226 and
227 of the Constitution ..of..'Irtdia.iprvayir1g to direct the
1"esp<mder1t to«._co:ijiSi_der'the represelitations produced at
Annexure--C  o'f'{ftheV..vpetitioners and to pass
supplementary"-award _for"(I) "tot he? petitioner No.1 for 74
COC()]'1L2f tea*k?wo~od (small), (ii) to the petitioner
No.2 for 26-60'gra.peis"8,3g"'1--lO mango {sma1E) and (iii) to
the pet'1'tion«er 1\Io.'3;o*.fo1*389..-~grapes, 123 mango (small);
and etc.   .-- 

,.«.iT'he~se peltitiorgspcoming on for preliminary hearing

 it "this""day-,"o'the..Court made the following:

ORDER

AA _ “the 1′ petitioners claim. to be the owners of certain

It is their case that pursuant to the Preliminary

E\Ioti{ication dated 22.08.1996, the land was acquired. It .._

,«r “H

WP Nos.65034–36 of 2009

is not in dispute that an award is passed on
23.07.1998. The grievance of the petitioners..__ is,
compensation is not awarded in respect of
standii-tg on the land, but, however, only it
few trees award has been passed.WIt”is’1
petitioners that they have given to
respondents to pass a suppleittientaitir
of the left out trees. petitioners is,
the said representations–ldare:itn()t.,:_:co’nsidered. Hence

these ‘~.-\’z’z’t petitioitjis.’

BilVE..’Angaldi.;::learned counsel appearing for

the petitionerisVvsiibnéilts the report of the Officers of

the .. itself’-.dis_closes that the there were several

éioif v.:h«i.i_ch compensation has not been paid, hence,

re;3rc>.::;enltat’ionrslare required to be considered.

R.K.Hatti, learned Government Pleader,

l..jjsLiA;l:}ri7:.’iAt’sthat the award itself discloses that the Land

‘ Acquisition Officer has noted the existence of the vine

WP Nos.65034»36 of 2009

yard and compensation has been determined and,
insofar as the remaining trees are concerned, a finding
is recorded that no such trees were found at
deterrnination of the Compensation. l l V

4. I have perused the
Acquisition Officer. Apparently,
fiied after a lapse of nearly the
award would clearly .diS§_’.:los’elllthat.lon_a joint stirvey it
was totmd that there and one

tree and 123 trees. ind’eed,f”o.nyerification during

l11SpG(‘l’.l’O§1′. it there were only 2125 grape

trees azmd’thevvin’c_on3.e” frorn the said vine yard is also

taker; Insofar as the remaining trees

r:on,cferried, it was found that those trees were not in

e§:is’t–enoe.i–.i.”pj~:In.deed, it is to be noticed that the

cc>mp<:.r'isation is determined in respect of the vine yard.

XfHiVei§"<:t.::;:? question of granting compensation for the left

otgxt trees would not arise. Having given my anxious

Q4;

WP N0s.6S034–36 of 2009

consi<:1e:"ation, I am of the View that the request o.f__ the
pe%;.it:é(:me1's to pass a supplementary award in

the i<-;=I'L out trees does not arise.

Petitions stand rejected.

Mr. R.K.Hatti, Eearneci«,:Goveri;1m.e1Ita is V
permiueci to file memozm” appear¢:r;¢¢*:n foufvvweeks.

aC» aaLjae§5sSd/*
._u,xW_JUDGE

K m S