High Court Karnataka High Court

Kewal Chand S/O Late Gisulal vs Karnataka Industrial Area … on 26 March, 2009

Karnataka High Court
Kewal Chand S/O Late Gisulal vs Karnataka Industrial Area … on 26 March, 2009
Author: Mohan Shantanagoudar
..1_

IN THE HIGH COURT OF KARNATAKA AT BAN6;sL .«'VV': ' 

DATED THIS THE 25"' DAY oF%%MAnc14k2:j;,wg;%&%jj[  _ T V V    

BE FORE :

THE HONBLE MRJUSTICE MOH}§}\:.5HANfA!§'Aé{§UD§R

WRIT PQITIQN Mo_;;+1'oo«s,sg2<2c§ é;{g,A~kIAI;;g)

Between :

1. Kewa1Cha11_.d;  
Sfo iate Gis7'u_1a},:  » é 
Aged about _ .. " ._
Residing at N'o;§9.Q9,7';V " _  "
31*' Main,  .   '
(lhamarajapetc --V   
Bangaiorefiifii) 018.  .-- 

 8mt._§Pista  ~  V'

'~..i)/o._l}-atteg-L,Gi.mA1J,a1  ---------- 
.Agc::,-{:1 abo-.11t_54._ years,

 _ Resi:1s::g_ai,r¢:;_.'3¢s~199~B-4,

"'Ha:r:vi1ia;~"'s:',oi<;;:¢3;r
Narayanagcigdia
_ Hyfisrraiiad-«E30029,
 Andhra Pfradesh Staie.

'Sjcviate Gisulal
iaged about 50 years,

   Residing at 2/1 19,

Main Road,
Agastlzxiwara Nagara,
Pozichaloor,
Chanr1ai~600()'?4,



(_'3hannai~6(}(}075,
Taxnii Nadu State.

Smtxousalya Bai
D] 0 late Gisulal
Aged about 33 years
Residing at 310.263,
Veiochazy Road
East Tambram,
Chaxmai-600075,
Tamil Nadu Stain.

1{}.S11antiial

S/0 late Gisuiai A
Aged about «=}€«'--yea_t*s  .    ' 
Residing at     
(G.'r.reoad;',' C;_m:tc1::-_VPete_,~...__    *
Bangalore.-.5€;o£§.S3."     .. Petitioners

{ By  A',AAg:;<)¢iz1i§e$.;Vv_Adyo§.é1tcs )

AND:

K;a§%gf1£af21£<a 11j§dusfa_ia1,Amas
lievefdpment 

' 'i'*!Q.$2,. 'Sn'-,F'i{)r,

  
2 13FCzt>ss 5._G:3:1dhin.aga1*a

'flgzngalore-:99.

   'l'he"S1:fi.Land Acqlxisition Oficcr

H * iiarnataka industrial Areas.
, Dévciopmcnt Board,

'  N922, sré Fioer,
 Kheni Building,
" 13* C:ross,+Ga11dhinaga1*a

Bangalore-09. .. Respondents

( By Sri Basavaraj Vfiabarad, Advocate)

-4-

This Writ Petition is filed under Articles 226 &__227 of
the Constitution of India praying to quash the impugiled
order dated 2.8.2007 passed by the R2, in _as_ it
relates to lead bearing Survey No.3, measuring 3

guntas, situated in ilanumanthapura ‘I Iaujietl
Kefimaranahalji, Yashawanthapura Ho.blj§ ‘b.;gngalo1’eVV

North Taluk and etc.,

This Writ Petition ceming oti.fo:.5.A

in ‘I3’ goup this day, the madehthe foflotifixig :

Though the various reliefs
in the writ pefition, learned
counsel submits that the
the petitioners before
passinVigi»–. th¢ to the entitlement of

eompensatien. = V A

av

AV =’1″i’1eA petitiofiers by relying upon the Sale Deed

vitie dated 23.4.1963 submits that they are

heiewnees bearing Survey No.3, measuring 1

T£i€;I’§: 3″ gtintas, situated in 1-lanumanthapuxa Hamlet ef

Yashwailthapura Hobii, Bangalore North

1/\

-5-

Taluk, which is acquired by Bangalore Metro ”

The petitioners have appeared before th_¢;’V:”:.. _

authority and fiied their statement of

hearing, the authorities concerned have”‘passoed ettiei orficiei’ ,

as per Annexure~’b” dated _;nentioiiiiig the
claim of the petitioners’ at the time of

payment of oompensa.tion;– V

3. Sinoe to be the owners of
the _ :7 measuring 1 acre 3
guntas of Kethmaranahalli

and since the’ acquired for Bangalore Metro

the eleifiyof . the petitioners wiii have to be

the authorities~respondents before

i passing the’ ai§:a1’d. The petitioners have produced certain

this writ petition to contend that they are the

‘of the property. As the enquiry has to be made by

T responde:1t~a11thorities at the time of making the

“award after hearing the petitioners, this Court does not

M

wish to enter into the merits of the matter at t,his’:ia.:x

this writ petition.

Accordingly, the respo;.’1denté;_ to’

petitioners or their advacate .§)ef__ore passing tfié L.

regard to entitlement and ‘of . §_:dm;fi%ensatio11,
Without being mfluencédfibyfl t:ifl€;;0}v.;d@IVh= Am1exure—‘F’ to

the writ petition. V

Writ

Sd/H
Judge