High Court Karnataka High Court

Kasim Sab S/O Mohamad Savalnga vs The Assistant Commissioner And … on 27 May, 2009

Karnataka High Court
Kasim Sab S/O Mohamad Savalnga vs The Assistant Commissioner And … on 27 May, 2009
Author: B.S.Patil
-1-

W 13' 405388 / 2068

IN THE HIGH CGURT OF KARNATAKA

C{RCUI'I' BENCH AT GULBARGA

DATED THIS THE 27?" DAY OF MAY, 2009

BEFORE

THE P¥ON'B§..rE MR.JUS'?ICE B.S.PATIL:"

§ W.P.No.40583J_3®3.:{iaa1:m£ and

;_'S}3€<:ia1 '-§,,.€_{1}{'§..A(:£§E1i$iti()i1"Sfiicfir,

Bijapm:_'S1fi:)¥i}iv§SiQn, Bijapur.

my? "'€'?"1.V.iVS,"3.;K!:"'E~'! Vn#3~A3V.i'g» Q5;

"  :   '..--.. PETITIONER

 RESPONDENT

T513 ‘ §:’6§{i()I1 is fiied under Articles 226 3:. 22? Of the

< 'fj.-'€Z_Q13stituti<5n_ or mdia praying to Ciirect the mspondent to supply the

_ "c«::i:py 'cf the eibacument for having service of noticé "under Section 12(2)

of"£§1c.Vpe"t§1:ioner am: in case ma such documerits in the ofiice of the

._ respér-néietii, dimct the respondent to issue notice under Section 12(2)
1_:}thc; petzitizmer $0 as enable him to seek reference.

u This writ petiirjsan is coming on for Preliminary Begging 'B'

'' Gmup, this day, the Court made the follewingz

WP 40588/2808
_ 4 _
(S, The relief as sought by the petitioner cannot be granted. No
doubt, the Land Acquisition Officer is under an obligatios to issue
notice under Section 12(2) of the Act about the award used:
of the persons interested as were not present

legs}. }"C})I'f1'SE:i1tatiV€S when the award x.vas..passet:1?


= I 1» is .o4_'so'r'.e1esr 

from Section 18 of the Act that the    notti" "

accepted the award may apply to ‘iiie’~§3oIieotor to
be referred for deteroaination of amount of
coropensation within 90 service of notice fiom

the Deputy Commissioner 13.n:,ier of Section 12. If the

petitioner is not 5e§.~’~.s.a«~:s_ i\I&%it’t1«1;-atiee uneier Section 12(2) of the Act,
it is open toiiiiség of tine emission of the authorities

is not serving t1ie..,no€:iee and. seek reference in accordance with Law

=fl:1e..oopy aware. The provisions of the Act are self

” ‘v’Vi3–3%:0iVTi€if5 proper and effective remedy for seeking

refereiiee Land ACq12iSitiOfl Ofiieer and also for enforcixig the

«.ob}igation” make the reference by approaching the Civil Court

direction to make reference. This in exercise of the

need not call upon the Land Acquisition Oficer to

issue notice as contemplated under Section 12(2) of the Act.

Gmissiou to issue notice Wiii {i’tIl1.1I'{t to the benefit of the ianci owner

W F 40588 / 2008

– 5 –

whose land is accguimd. _ More ever, in the present case, as the
acquisaitimzz is of the year 3,999 anti the award is passed as back as on
27.691999, at this stage 3 éizection as sought by t11c:-T”:. pu:.:titio11<:r

cannot be issusd, as otherwise it W733 result in deny5.e.'3.g_»t1§::"Vjriéé'f§:nce

availabie to the respondents as per the }2)I'0ViSZ't().vI§5!Ei""\7f()3.1§§§§IiiE,{:1" u§:gd€*r_

Suection 18 of the Act regarding ii:33it,*;1ti<::"1;WtVc3' f;c:~¢k;._t;}1e.:*

'2'. Subject to the above obs¢:»rv§1tion«S,._ this .p'5v;£}:"§iO'i;l ustaiids
dismisses}.

sd/—

JUDGE

KK