Karnataka High Court
Karnataka Neeravari Nigam Ltd vs Parappa Kalagouda Patil on 6 June, 2008
:...UuR'I OF KARNATAKA HIGH COUR'!'_0fi: KARNATAKA HIGH COURT 0? KARN$%"AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT
3! TEE I-{Em-i CCDURT GP' KAMIMAKA,
mrrm ms TI-IE saw n®.'{§Z§F JUz:E2;aoe§Ij « _ O O
asmm
mm Hmram: rum. .m$1:czOORa$1%Ma£I;gm1;;OOi A
"W 1W O 3 .m
mnmwam §z':'E1'iAvARz ._
::m., c:::1m.<:':§.: BUILn1:m~ .
ua.,B.&,Ax¥m.E33K£R«VvEY-'I?fi"i '
fiRE ~¥«5§_o03_1'--. ._
REP ca
smfigg-«Paami---éH_"'VO H j PETITIGNER
$3! sm:2?,?H.
$1983'. OOOOO mynm
mm
3;, mm
A 53 sxtamra museum mm
X % aasmouna mm
H :52. smsaam mamovm mm
'35 BHEVEGOSEA Dfi FATE
mssmzmawrs 1 TO 1? ARE
Rm suiamxma max
' x
OUR'? OF KARNATAKA HIGH C0t.2¥??"'fA.°£W':-_;KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT
& THE 5?m§A.L mNDAmUmI'I';{mi
nmzcm, Hmxax. canmmaamcr
HEQEKL ':$ALtm,m;rmaI
[Ed R: E»? - SERVE}? j; % .
sm.m€.Ha*:*rz, HIGH cwm emits. 11;.mz::a:--n3 'ma my
(.ui'5 an-
m writ petition is fiiieia<:..i;'1zz1du::i9'-.!a::V?tic§1e$:':§%fi~ and
E3'? af ths {hmfimmn af I:*;st:.ii£1;=;:a:t°.2z.;_g'i11g taio-.isss\u¢ a writ
in fig namm sf the
j am}. carrier in LAC
Na.92.f £34 an thrge file {xi $1122. (Sr. I}n.),
'
"fir..}wa1'i:1g this day, tin
fiiaurt ~ iv
for a writ in the nature of
ma 1% judgment and order datnd
% in LAC'. N::s.9?j{}4 on the me at an
:33 m * fig (Sr. Du}, Hukken'1n'.de Azmmrune-A.
V' " It ésa. tm cams oftlm peti:&nm' that the land of
Efi zaeapcnfinnt was acquired by virtue sf a
mtifimfien dam 3.9.1994 and a ma
mfifmafinn datwaci 14.9.1996 which were follfi by an
awarfi pawafi am 31.8.1996 and mam tmdar aectfion
*