unnn rum-2 LUURI or xAnmrrAKA HIGH COURT or KARNIRAKA HIGH i
I IIVJII \-\J\.ll\I vr RINK!’-F’
BETWEEN:
1
V’ . AU:2Am*=ALiIK,
IN THE HIGH COURT op’ KARNATAKA
BEF’C}RE
THE HON’BLE MR. JusT:c;EvA:s.soPA.refN fA’ ”
KALLAPPA
AGED 52 YEARS, «
S/O SHANMUKHAPPA
AGR1cULTUR_1,sT;>’V . ‘
CHOR’
AURAD TALUK,
BIDAR .L>1sf;’1’kICT,”‘ Ia, ”
BABu £aAC>._ — V
AGED 42=¥EARs,”«
s/o LATE HAVAGI 1?-£A(;’, ‘ ‘V
AGR:c1.I;,TUR1s’r, ”
CHGR DABKA,
. E3ED,AR.v DiS’F§2_I”C’If,
{By Sri : VEERESEE 53 PATEL, ADV.)
TEE STATE 01:’ KARNATAKA
V ” -BY ITS SECRETARY TO
DEPARTMENT OF’ REVENUE,
M.S.f3UI£)LING,
L
8
W.P.No. 19058] (LA4;2ES)J
PETETIONERS
V73… my. “run Ir1ir1iIr’\ nave: uvvn: \ll l\l’§I\l’I”|llII\l’\ BIUI1 L-\JUKi ‘Jr KAKNATAKA C
VIDHANA VEEDHI
BANGALORE 1.
2 THE LAND ACQUISITION OFFICER
AND ASST. COMMISSIONER,
BHDAR.
(By SfiMKUMAR,AGA} V i i’ ii i ‘
‘THIS wan’ PE’I’iTiON z2’1LED~~Lr..Nm:i2eAARTICLES.226 OF THE
Ar-2~R2, ‘TO;-.PIEAf-3jAND_ DESPOSE 09 THE
APPLICATIONS I-‘«’iLED BY TE -PE?1?i*Io:NE–as’v.§nD_i3 ANN»-A AND B
EXPEDITIGUSLY ‘r:ME.B0uN1);~ . v_ e ”
This Writ i=¢i:i:::_§§.;:i_ oofiiinggisi ‘r”‘E’3’re’I’:’gIIViir1a1’y hearing in ‘B’ goup,
this day, the;1_1ade:;§he falluwingtk»-~v…._
V ,:§__mmJER
T,r1e”‘1;>etitioIi’e1*e:-;V:vi’;;I’e’:befo1’e this Court seeking for issue
ef_véIfi’t to direct the Land Acquisition Officer,
Bide1′- I§e.2) to hear and dispose of the appiication
flied b}i.44″i3.;e.pet;itioners, which are at Annexures–A and B to
5:)ef.it.i.Q1’1 ‘expeditiously with 3 time frame.
‘4 H2. The petitioners contend that they are the earners of
the iands bearing Sy.Nos.164/SA measuring 3 acres 10
i
a.
/:5
furnishixg a oatified copy of this order to the.–“‘–Land
Acquisition Officer. . .
Accordingly. the petition stan;fi§ di’
order as to costs A’ >
.3
._ It-ffiiuflvflfl nu) -INJN.-I.. :9.-..
V 10%.. S.§<zxS_ ".0 .5500 10:… 5.<..<z~.S_ V6 .5300 10.5 5_<»<zuS. ".0 :50… :35 .5_(…_..Z:1¢ .5. ……..2J EDP. 2».