High Court Karnataka High Court

Krishnabai vs Special Land Acquisition Officer on 2 July, 2009

Karnataka High Court
Krishnabai vs Special Land Acquisition Officer on 2 July, 2009
Author: K.Sreedhar Rao Nagaraj
 

BETWEEN

 

IN THE) HIGH COURT OF KARl\P\TM{A
CIRCUIT BENCH AT GULBARCA _
DATED THIS THE 2ND DAY OF JULVYWZOOQ .-- "  -- 
THE I-IONBLE MR. JUSTICE  - . ~. " 
THE HONBLE MR. JUSTICE T ' 
REVIEW PETITION .  ., _ '
IN _ _ C. .

WA. NO. 3855/E005. ,1v00é.3~1'0I,oQ " 
& WA; IQI_~02-£10152/2009  .. 

1.

KRISHNABAI
w/ O BHEE’, . «,PA.BA_D}G’ERA
R”/_0″K0LIIA.RVILLA£}E,_.
I3AS.AV’ANAvBAG–EWAD’1′ TALUK
BIJAP’UR-DISTRIC’F..I

VITHAL _____ :4
A Age; 4§5.YEARS
” ~ _ V W/DI BHEEMAPPA BADIGERA
R,/QKOLHAR VILLAGE,
‘I3ASI-WAIIJA BAGEZWADI TALUK
BIJAPUR DISTRICT

Ix.)

3. PUN£)ALIK BHEEMAPPA BADIGERA
A’ ._Age:: 40 YEARS
AR/O KOLHAR VILLAGE,
‘ BASAVANA BAGEWADI TALUK,
BIJAPUR DISTRICT

V

l\.)

KUMARI CHAWARAWWA
Age: 52

52 YEARS

D /0 NIRAWANAYYA GANACHAR
R/O KOLHAR VILLAGE, ‘

BASAVANA BAGEWADI TALU1: . 3 4’

BIJAPUR DISTRICT

PUNDALIK
Age: 43 YEARS

S/O NAGAPPA BELLUBBI”‘
R/O KOLHAR v1LLAjGE,–‘_ , . f ~

BASAVANAVBAGEWAHDIV ‘

TALUK BIJAPUR :DIS,TRICi’ ‘T _’R % *

Age: 41YEARS” ‘ _ ‘Q
,
1::/0 KGLijIARi.V1L-LAQE.
BASAVANAV 1f3AG:e;vvAD–1 ‘ ‘
BIJAPUR D,1STjRIC’If__ ” —

. VI)_UN35Av\jwA_
,, ,%_Age.: 50 YEARS _
V. W,/O CI-IANDRAPPA HARIJAN

R/0. KOLHAR VILLAGE.

V T_ ” ‘ BAsAx..r’AN;g. BAGEWADI
* «BIJAPQR, DISTRICT

RACHAYYA

Age: 68 YEARS

.. s/0 DUNDAYYA
“(R/0 KOLHAR VILLAGE.
“BASAVANA BAGEWADI

BIJAPUR DISTRICT

II.

SANGAPPA, S/O RAWUTAPPAELAGANTI I

AGE: 50 YEARS

R/O KOLPIAR VILLAGE,

BASAVAN A BAGEWADI
BIJAPUR DISTRICT

BANDAWWA
Age: 43 YEARS I

S/0 SANGAPPA ELAGANZU”
R/O KOLHAR VILLAGE, ” _ I
BASAVANA }3AGEWADI.<'"" —
BIJAPUR D1STR':r:_T– –_ "

SAGAREWWA '

Age: V

W/O PA_.RAi}1-FAA GIDDAPPA_GOL "

R/O 1':oiLHAR*';€aLLA(_3E._.V " ' ' '

BASAVAE§_A;'_BAGEW"A_DI_ "
BIJAPUR D1STRI<_:T–._ '

f"<AJz+:SAH"::§i3- I '
Age; 52 ' '
R/O" KOLHAR VIL'LAGE,

_ BASAVA NA BAGEWAD1
.. BIJAPUR 1",~..:SVI_fR_'1'c:T

SASIG-A'P~PA S GAN1

Age; 46 YEARS

"7'..__«R}'o'_~K01;HAR VILLAGE,

BA;SAV,A'NA BAGEWADI

BEJAPUR DISTRICT

GURAPPA N PUJARI

1" "gAge: 54 YEARS

"R/O KOLHAR VILLAGE,

BASAVANA BAGEWADI TALUK,
BIJAPUR DISTRICT

0%.

18.

HUSSAINBI
Age: 49 YEARS

W/0 HASSANSAB MULLA
R/O KOLHAR VILLAGE.

BASAVANA BAGEWADI
BIJAPUR DISTRICT

BHAGAPPA S KOTHARI”

Age: 76 YEARS
R/O KOLHAR VILLAGE. _
BASAVANA BAGEWADI,<"" – "
BIJAPUR DISTRICT" ;

GOWRAWWHA A
Age: 79 I

W/() APPAN1\L%. ,é–oLASA1″\§G.1′ ” ~

R/O _
BASA’JAi”¥IA»”BAGEWADI_ ”
BIJAPLEE DISTRICT’—. ‘

13IYAM1»1A”~ ~
Age; «
W/O°MEHAB.OO_B’S IHONNALI

, R/O VILLAGE.

.. BASAVANA-VBAGEWADI

‘ BIJAPIJR DISTRICT

‘1..VS~Age:.’%%8¥EARS

A A M QEKNGAVVA DANAPPAGOL

Rm KOLHAR VILLAGE.

BASAVANA BAGEWADI

A ~ BIJAPUR DISTRICT

GADIGEZPPA R SHEELAWANT

Age: 47 YEARS
R/ O KOLHAR VILLAGE,

%/

21..

22.

23.

BASAVANA BAGEWAD1 TALUK.
BIJAPUR DISTRICT.

SHIVAPPA YAMANADI TUMBARAMATH’ — –: ‘I: V’

Age: 62 YEARS

R/O KOLHAR VILLAGE,
BASAVANA BAG EWADI
BI-JAPUR DISTRECT L

SHIVAPPA GIRIMALLAPPALGIDDAPPAGOL
Age: 58 YEARS . . ..

R/O KOLHAR VILLAGE.’ I _

BASAVANA BAGEWADI ;’

BIJAPUR DVISTRICTHV” V ‘

GIR1MA£;LA§3fiA sHIvA:5pA”‘<:{i1j'DA.P13AGoL
Age:58YEARS– ' ,;" .

R/O I€:OL;§”IAR 2

A-SAV_A;NA ‘B;9_.GEwAD1 ,’
B1JAPUR7DISTR1CT”‘~«.__

CPL0;NNA1\§.A:IA’;?APPA._LSHiVAPPA GIDDAPPAGOL
Age:’6.o’YEAR._s ” ‘

, R,/0 V1L.L}£{3E
.. BASAVANAVBAGEWADI ,

‘B:L3.APLJ’R DISTRICT

f SHIVAPPA GIDDAPPAGOL
‘ -_rAgV<:::'_'62

R/.0. Ki';-LHAR VILLAGE

BASAVANA BAGEWADI ,

"BI§iAPUR DISTRICT

H ""A_«SI-{IVAVVA SHIVAPPA GIDDAPPAGOL
" Age: 68 YEARS

R/O KOLHAR VILLAGE
BASAVANA BAGEWADI, BIJAPUR DISTRICT

4/

27.

28.

29.

CHANDRASHEKARAIAH MALLAYYA ”

Age: 58 YEARS

R/ O KOLHAR VILLAGE
BASAVANA BAGEWADI ,
TALUK BIJAPUR DISTRICT

BASAYA MALLAIAH GANAKUB/IAR.V_
Age: 60 YEARS
R/O KOLHAR VILLAGE
BASAVANA BAGEWADI , ” _
TALUK BIJAPUR I’EJISTR1C*I’ –

INTKALLAWWA S
Age: BBYEARS Z V a
R/OKOLBAI’2._V1LLAG}j;.: _
BASAVA_NAL;1iEAG.E’wADI, ” ”
TALL?KVBI.JAVFi.1ER D1S__TI’~?ICT *

SI’iA1?.AVg7WA*D.GAN’I–.

Age: 62″‘fEARS. . j
R–/ 0* KOIJHk\iE{“_VEifIL1;L”G’E _
BASAIIIANABAC EVVAEI’ ,
TALUK BIJAI’?_UR_ DISTRICT

CI~1ANDRAI*>PA H/KNUMANTHAPPA BINGI

A;g’:e: 59 YEARS

OE VILLAGE

‘BASAVANA BAGEWADI ,

-..rTALI’II< SIJAPUR DISTRICT

AE?I?A1\fNA SU BBANNA ARERA
Agei': 60 YEARS
R/O KOLHAR VILLAGE

»_ "BASAVANA BAGEWAD1 ,
" TALUK BIJAPUR DISTRICT

SANGAPPA KALLAPPA BELLUBBI
Age: 54 YEARS

'BK

34.

35.

36.

DJ _ ,’

R/O KOLHAR VILLAGE
BASAVANA BAGEWADI .

TALUK BIJAPUR DISTRICT

MALLIKARJUNA KALLAPPA BELLUBBI .V A

Age: 60 YEARS _
R/O KOLHAR VILLAGE I
BASAVANA BAGEWADI ,

TALUK BIJAPUR DISTRICT

HANUMANTHA KALLAPPA*BE3I_.LUBBI. —
Age: 62 YEARS
R/O KOLHAR VILL’A.GE _

BASAVANA BAGEWg»,p.I .1 :

TALUK BIJAPUR DIS’1*R_IC’7£’ :

Age: 60.Y,EA:RS.’_ ~

YAMANA_vv”W.A’ –KA:_.LAP§A
R/O I-%:oLHAR’Vr1’LLA(3.E}”‘ A ‘

E¢ASA\}Ar;iA ._ _-

TALUK S1,IAPVuR»S1)IS__TR1§cT

RUKKAWWA SA1\§GA_PPA HAREKALLA

J’.ge: SBAVYEARS
.. 45,R/ KOLHAR SYZL-LAGE

– BA’S~.AVANA BAGEWADI .
_V TALUK.,BiJ__APUR DISTRICT

A’.’–..¢VIALHVAVLIKARJUNA RAMANAPPA NEELAVANI
Age.:.5$..-YEARS
” R/Q KOLHAR VELLAGE

BASAVANA BAGEWAD1 ,

s 4_ TALUK BIJAPUR DISTRICT

‘ ‘ANAGAPPA KALABASAPPA MELAGIRI

Age: 66 YEARS
R / O KOLHAR VILLAGE

cg/S

R/AT KOLHAR VILLAGE,
BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT

46. RACHAPPA KOTOG1
AGED ABOUT 34 YEARS ‘
R/AT KOLHAR VILLAGE, V
BASAVANA BAGEWADIfi’A__LUK ”
BIJAPUR DISTRICT “~

47. ERMATH
AGED ABOUT 62 YEARS A
R /AT KOLHAR VILLAGE; ;
BASAVANAvBAGEWAi3I_TALI;J
BIJAPUR DISTRICT W A

48 C M Gzm\::T/A_KLI.1\fAgR_: ” V
AGED _ABj_QUT 48 3
R/AT _Ko_LHA;R.V1–LLAGE,~ .. .
BASAVANA BAGEWAD1 TALUK
BTJAPUR Di|LSTREC”F__ .. ‘ –

49 S D _ ‘t _
AGED ABOUT’-45’~YEARS
.. «EAR/AT KOLHAR VILLAGE.

EASAVANA BAGEWAD1 TALUK

» .. }3LIAPUR”D1_STR1cT

S /0 MALLAPPA BELLGUBBI

._Age:V . 38″ YEARS
R/ KOLHAR VILLAGE.

BASAVANA BAGEWADI TALUK

” A :,BIJVAPUR DISTRICT

KASTHURIEA1

S /0 MALLAPPA BELLGUBBI
Age: 38 YEARS
R/AT KOLHAR VILLAGE.

4/

BASAVANA BAGEWAD1 TALUK
BIJAPUR DISTRICT

52 SURESH S /0 MAHADEVAPPA
Age: 38 YEARS
R/AT KOLI-EAR VILLAGE. I A.
BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT ‘

53 RAMAPPA ISHWARAPPA SORAGAVI ‘-
Age: 41 YEARS ._
R/AT KOLHAR VILLAGE, I ,
BASAVANA BAGEWADI, ‘TAi.1.fK’
BIJAPUR DISTRICT V

54 _
S /0 KHAND_AB.AjSAPPIA”GANI »
Age: BQYEARS
R/AT..KoL.Hzx¥{;;y,ILLAc,_I:, ‘ ..
BAVSAVANAVIBAGEWAITI TALUK

BIJAPUR I)I’S’ffP.ICTV ‘-

55 APPASHI” _ V _ , ,
S/O YAL.LAPPA’GANI
Age: 41 YEARS

‘- «R/PIT KQLI~IAR VILLAGE,

[ j , BASAVANA BAGEWADI TALUK
” BIIIAPUIR’ z3_I’STRIcT

GURUSIDDAPPA KAKHANDAKI
“Age: SQYEARS
R /AT; KOLHAR VILLAGE,

I .S SHBASAVANA BAGEWADI TALUK
‘ ISIJAPUR DISTRICT

BHEEMAPPA KARABASAYYA KAMBI

Age: 41 YEARS
R/AT KOLHAR VILLAGE.

ARK

BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT

58 MALLAPPA VEERABHADRAPPAMAURASA1V’C~.12». ‘~.. «

Age: 39 YEARS
R/AT KOLHAR VELLAGE, A .
BASAVANA BAGEWADI TALUK ”
BIJAPUR DISTRICT A

59 VEERASANGAPPA HUCCAPPA YALAGANTI fig
Age: 40 YEARS _ –

R/AT KOLHAR VILLAC’ E, 3 A .
BASAVANA BAGEwAp;’TALU’K;
BIJAPUR DISTRICT’… V

60 YANKAPFA RM/LAP1pAiA1v1B1G;3,1v1′ ”
Age:39..YEA_Rs..’;’-_ ” j_ »
R/AT KQL1-s1_AR V1LLA’Gi1;:., «_ * 1
BASAVANA BAn:3EvvAD1″r.ALLIKV
BEJAPUR “D’1S’_1fRICT. ‘V ‘ _

61 BHEEMAPPA 1»1ALLAPPA”PATANG1
Age: 41».YEARS_ j ”

R./..AT KOLHAR VILLAGE.
..E?;ASAVANA BAGEVS.-‘ADI TALUK
” VABEJEAPUR’ DISTRICT

5;; QANAPATHE KARANI A

Age :V

‘ ._R/A1’ .KC)LHAR VILLAGE
BASAVANA BAGEWADI TALUK
BEJAPUR DISTRICT

‘7.’ ” SR1 ANNA SAHEB SANGARAJ DESAI
“Age: 55 YEARS

R/ AT KOLHAR VILLAGE.
BASAVANA BAGEWADI TALUK, BIJAPUR DISTRECT

-V

64 GANGUBAI SANGAR DESAI
Age: 50 YEARS
R/ AT KOLHAR VILLAGE.

BASAVANA BAGEWADI TALUK V _

BIJAPUR DISTRICT

65 THAMMARAO S DESAI V
Age: 26 YEARS –

R /AT KOLHAR VILLAGE.

BASAVANA BAGEWADI TAL’UK

BIJAPUR DIS’I’RICT~

66 RAJESHWARITDESA{‘ ‘
Age: 28 YEARS ..

R/AT KOLHARVILI;;AGE

BIJAPUR :)1s*pRi§tT

BASAVANA 6;A£;EW;AD€£;_ ”

67 ANNA.sA;HEB*
Age: 55 Y6A,_Rs’iV.V j _ _ –
R/Afr KoLHAR- v_11,LA6.»_§;-~ ‘
BASAVANA BAGE’.VAD_I”?;/XLUK
BIJAPUR D.1s’1’R1cf1′”

68. SABEB DESAI
,. . . . . . ..

A j v .. R/A’1’¢KQI;}{AR VILLAGE
‘ _BAsA.1vANA BAGEWADI TALUK

A _1JApi JR DISTRICT

69″”‘sArq GAI»2’;AJ A DESAI
Age; 26 YEARS

A .«R/ATKOLHAR VILLAGE

BASAVANA BAGEWADI TALUK
“BIJAPUR DISTRICT

A750 RENUKA A DESAI

Age: 24 YEARS

Gk

13

R / AT KOLHAR VILLAGE .
BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT

71 ANNAPOORNA A DESAI

Age: 22 YEARS
R/AT KOLHAR VILLAGE V
BASAVANA BAGEWADI TALU

BIJAPUR DISTRICT »

72 ASHOK KUMAR DESAI

Age: 30 YEARS –_
R/ AT KOLHAR VILLAGE’

BASAVANA BAc;EwA.{):_TALUi: S

BIJAPUR :)I3TR1c’1j’

73 LALITHA A.._1jAEs;;x1″

Age: 25 . ..

BA.SAVANAVBAGE’\’JAI)_I TALUK
BIJAPUR DISTRICT? ~ ‘

74 KAI.PAi\_IA A j3ESA_I”

Agra’: 38 YEARS

.. /AT KOLHAR VILLAGE
A ” VEEBASAVANA BAGEWADI TALUK
= .. B1.J,A’i>.UR_ DISTRICT

v1JA3§E_;A T DESAI
‘ .__Age:.37″‘1.f£ARS

P./AT KOLHAR VILLAGE
BASAIVANA BAGEWADI TALUK

~ :.BIJAPUR DISTRICT

Age: 50 YEARS
R/ AT KOLI-{AR VILLAGE

4/

.76 ‘DADAPEER HUSSENSAB HONAVADA

BASAVANA BAGEWADI TALUK.
BIJAPUR DISTRICT

77 LADAJISA HUSSENSAB HONAVADA
Age: 48 YEARS
R/AT KOLHAR VILLAGE

BASAVANA BAGEWADI TALUK ‘;__ T

BIJAPUR DISTRICT

78 MOHAMED HUSSENSAB V’

Age: 32 YEARS ,
R/AT KOLHAR VILLAGE –_ 1 .V
BASAVAN A BAG EWAD} ‘ ‘E’ALT.J7E:._:’ TALUK
BI.:IAPUR”D£STRICT_ _ –
so CFJANNABASAPPA, R-_BAGA’LI
Age:*50*YEARS” ” .

R /AT V§;QLHAE{_VI1;L1§G”E
13A_sAVAI~:A BAGEWADI TALUK
.. BIJAPUR DISTRICT

79 sREEsHr5E£’A-“G ‘V

‘ 81 RA ‘MAP_I§’AVYELLAPPA MATHIHALL
A V _ Age’:-.Ea3G»VY’E_AI3S
._ * 3/AT’E:oL_ELt1R VILLAGE

* BASAVANA BAGEWADI TALUK
“B1J,APUR DISTRICT

85?, MCXELASAB

‘Age: 56 YEARS

‘ ‘ R/AT KOLHAR VILLAGE

cg/,

BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT

83 RAYAPPA DUNHDAPPA BALUTI
Age: 58 YEARS
R/AT KOLHAR VILLAGE I .
BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT ‘ ”

84 GANGAPPA SIDDAPPA GANECERE ” ‘-
Age: 58 YEARS . .

R/AT KOLHAR VILLI’ 5 I . ”

BASAVANA BAGEWADITAI
BIJAPUR D1STRICT__ I

85 SHIVAVVA’SIaIi’vAI?€AYIA;II5JA”GIS.I$I’1£;.E1§{
Age: ‘ ”

R/AT KOLHAR VI1.LAGjfE ‘ I
BASAVA’N,A’ ‘BA;}E’»*IIApI’ T’ALUI_{,
BII:IAPU_R”DISTRICT.

Age: 58 A , _.

R,/.AT KOLIHAR .’vILI;AGE
.. BASAVANA ‘BAGEWADI TALUK
” «IBIJIAPUIR DISTRICT

86 JAIE’g’\’IT’JEER.TI{ANAEQJISIMHACHARYA KATTI

“MAEI:}A’ vI5EA”:)UNDAI>PA SONNA

_ -Agéi’ 60.Y53ARS
‘ R/AT.Ko_LI~IAR VILLAGE
‘BASAvA’:\IA BAGEWADI TALUK
BIJAPUR DISTRICT

7.’ 8S””MUTI~1APPA MURAGAPA KHAKANDAKI
” Age: 56 YEARS

R/ AT KOLHAR VILLAGE

16

BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT

89 MADIVALAIAH RUDRIAH MATAPATHI

Age: 58 YEARS
R/AT KOLHAR VILLAGE

BASAVANA BAGEWADI TALUK A

BIJAPUR DISTRICT

90 BASIAH SANGAIAH MATAPATHI
Age: 52 YEARS . =
R/AT KOLHAR VILLAGE ; .
BASAVANA BAGEW I”‘fAL{U>K
BIJAPUR DISTRICT _ I

91 BASAI9PA2:”v1I=A G=AN1~’
Age; 49j_.yLjp,_R5V.\.:’, \ H’ . .
R/AT K’QLI=%1AR VILLAGE I * 1
BASAVANA BAG ‘I’AL-UK
BI.;{APU’R”I)’;SfIfI’UR_DISTRI’CT

‘MALLAPPA GIDDAGOPPAL

_ ” 56 YEARS
‘ __R/AT .KO_LHAR VILLAGE
BASAVANA BAGEWADI TALUK
BIJAFUR DISTRICT

A 5f ” 94 ” MARAPPA THIPPANNA RAJANTHRI
“Age: 58

AGED ABOUT 58 YEARS
R/AT KOLI-IAR VILLAGE

BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT

95 SHIVARAYA THIPPANNA BAJANTHRI
AGED 56 YEARS A
R/AT KOLHAR VILLAGE I A.
BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT ‘ ‘W

96 KALLOLLAPPA ‘I’HIPPANNA’L’BAJANTIIRI ‘

AGED 48 YEARS . .

R/AT KOLHAR VILLAGE 5 I _
BASAVANA BAG EWAD1 TAI
BIJAPUR DISTRICT I ‘

AGED :52″I{EAE.S ‘V _; A’
R/AT KIQLHAR VILLAGE

BAS..A.VANA’ BA I ‘ I”A«I,.I_II_<.
BIJAPU_R "D'§.STRIC'? ' _ V

97 YELLAW;A'1:*LiAIDA;PpA V.

98 NAGAVVA E{ALI.;APPA_ "LIMBIKAYI
AGED' .50 YEARS; I' ,
R,/AT K0LEjLARTVIL1'-AGE
EASAVANA BAGEWADI TALUK

" . & '=BIJAPLIR_DISTRICT

I-IONNALLA
._ * .._AGEDE.54'~§"EARS

' __R/AT .KG,LI:-IAR VILLAGE
BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT

5]' +150-~«. GYBUSAB DASTGIRSAI3 HONNALA
AGED 52 YEARS

R/AT KOLHPLR VILLAGE

Jr

18

BASAVANA BAGEWADI TALUK
BIJAPUR DISTRICT

101 ISSACSAB BADESAB NADAF
48 YRS
R/O KOLHAR VILLAGE
BASAVANA BAGEWADI
BIJAPUR

102 BHEEMAPPA TIPPANNA BAJANTRI ‘_ AT ”
R/O KOLHAR VILL1 _ 3 . ,
BASAVANA BAGEWADI ‘TALUK
BIJAPUR 1 ..

103 G1DDA:PP£;fl-IPPANLKIA
60 ‘ »
R/O K01,1{e,R_V1LIA.GE’LA «_ *

BASAV _ “‘A

BL:_IAPUR”

104 HANAJ\&A1?PA.jV”YIPP=AVNA BAJANTR1
70 YRS ‘ _ ‘ _ ” .

R/.0 KOLHARVVILLAGE
.. BASAVANA LAGEWADI

“1V()y_S’ — GURUPADAYYA GOJONDIMAT
. ‘–._.:s8 ‘&R;€:~__ *

‘ .._uR/Q.Ko:_,;iAR VILLAGE
BASAVANA BAGEWADI
BIJAPUR

f .1:<)é'3'j_« NAGAPPA MALLAPPA KOLKAR
" 60 YRS

R/O KOLHAR VILLAGE
BASAVANA BAGEWADI, BIJAPUR

107 CE-IANDRAPPA HANMANT BAJANTRI
67 YRS
R/O KOLHAR VILLAGE
BASAVANA BAGEWADI
BIJAPUR

I08 MUDLAAPPA RAYAPPA BILAG1…
63 YRS : ' '
R/O KOLHAR VILLAGE
BASAVANA BAGECWADI _
BIJAPUR " '

I09 IVIALLIKARJUN sANGAP;?AY_E;L.AGUNBI:V._

29 YRS ,
R/O KOLHAR VILLAGE_ _
BASAVANA BAGEWADI
BIJAPUR '

110 MOPAIAI-1 BASALAI-a._ S1-IEELAVANTHMATII

29.YRS_ “T. . ‘
R/ O. KOLHAR .j\fIILLAGIf;”‘ ~ ‘
BASAVANA ‘BAGEINAQI’ –
BIJAPUR _ A

1 1. .S{X_.L\{(}APPA YELAGUNDI

» 1. R/D K,{)LHA_R VILLAGE
‘ __.BA.sAyANA EEAGEWADI

1 NéO}’§AL1SA DASTHAGIRSAB HABALDAR
58 YRS

~ «.3/0″‘KoLHAR VILLAGE

– _ A. _ BASAVANA BAGEWADI
BIJAPUR

‘ V’ 13 SHANKARAPPA GURAPPA INAMDAR

60 YRS

%/

R/O KOLHAR VILLAGE
BASAVANA BAGEWADI
BIJAPUR

1 E4 YENKAPPA RANGAPPA KAMBARDAR
59 YRS
R/O KOLHAR VELLAGE
BASAVANA BAGEWADI
BIJAPUR

115 SYSHEELABAI w/0 c11ANNAppA’1 sjoL1D:H.1 ”

39 YRS
R/O KOLHAR VILLAGE ,
BASAVANA BAGEWADI
BIJAPUR

116 SANGAPPA R1A1\1§A1*?PA
59 YRS –. 1 ‘-

R/,01~;o1;111ixR*1.:Iz1LA:CxE’ ”
BA.SAVAI\?A:V_.BAGEWA.D.Iv_ M %

BIJ;APUR~ – ~

117 BASAPPA MAD! ” ,
E-2YRS” ._

.. /01*1<0LHAR. VILLAGE

';–BA£$AVp,NA BAGEWADI

1 j1111Bi~1AP-UR'11 1

~1'1.8_~ " KARIBASAPPA MAD!

' 54 *
P1/0 AKGLHAR WLLAGE
BASALVANA BAGEWADI

~ : LBIJAPUR

' 19' VEERAPAKSHAPPA KORI

62 YRS
R/O KOLHAR VILLAGE

ck

21

BASAVAN A BAGEWADI TALUK.
BIJAPUR

120 RUKIVIAVVA MALLAPPA NINGDALI
56 YRS
R/ O KOLHAR VILLAGE
BASAVANA BAGEWADI
BIJAPUR

121 SA’£’I’EPPA HANAMANTHv–.%fi§A:JANTHR1-VV.T

5917123,
R/AT KOLHARVILLAGE,
BASAVANA BAGEWADI _TQ_., V. ”
BIJAPUR DIST,
122 GANGAVVA’–_ ,
W/O RURU.S§IDA1?PA BAGI ”
60 YRS} ‘

R/A.T..KQL.r§iAi§:;y.1LLAG E, ”
BA,sAvANA,_BAGEwAD_1 TQ.,
BIJAPtJR.VD1:5fr-;_,L”% ‘ ‘

123 SI~IAN1HAI\/IMA W,/’Q GURUSIDDAPPA BAGI
_-45YRS,_
,. /OLKOLI-EAR. VILLAGE
‘- vL.BAsAvANABA_uR-..,, _

~1}2 4_~ GURUSIDDAPPA BAG1

‘ 40 }:Rs,,_ *
/0 AKCLHAR VILLAGE
BASAVANABAGEWAD1 TALUK

~ : ,l’_31dAPUR

SIDDARAIVIAPPA GURUSIDDAPPA BAGI

45 YRS.

R/O KOLHAR VILLAGE
BASAVANABAGEWADI TALUK

=k

BIJAPUR

126 SI~:EI\/APPA BALAPPA DASHAVAYI
48 YRS,
R/O KOLHAR VILLAGE I
BASAVANABAGEWADI TALUK _
BIJAPUR V *

127 HUCHAPPA RAVATHAPPA”VELAGA;V*rILTf,

48 YRS, *
R/O KOLHAR VILLAGE é
BASAVANABAGEWAD’. TA_LIII«I ” ”
BIJAPUR ”

I28 DHARMA.JIvSHA;NKARAPPA..’DQOR;. ”

GOYRS, ..

R/O KQLI«m_R~1V1LLAG=E” V »
BASAVIINAIBIV GEwADIi;TALIJK

BIJ.A£.IJ_R’ ‘

I29 SIDDAPPAGAV1SANGAPPA UPPALADINNI
58’YRS,
R/O K’GLIIAR’I_HLLAGE
I3AsAVANABAG*EwAIj1 TALUK
EIJAPUR ”

A 130 W/O ADIVEPPA SANKESI-IWAR

~. R/(‘I VILLAGE

‘ ._BAsAVAI_.VABAGEwAD1TALUK
BIJIXPUR

n}31 DODDABHEEMAPPA BASAPPA BAJANTRI

“(.42 YRS.

‘ R/O KOLHAR VILLAGE

BASAVANABAGEWADI TALUK
BIJAPUR

24

R/O KOLHAR VILLAGE
BASAVANABAGEWADI TALUK
BIJAPUR

139 SRISHAILA vEERAEHDRAP:9A”KAME;AR;< _ ,
60 YRS,
R/O KOLHAR VILLAGE
BASAVANAEAOEWADI TALLIK
BIJAPUR

140 YAMANAPPA RAAaApPA.AA1E1GAR
58 YRS, ;

R/O KOLHARVILLAG i _
BASAVANABAGEWADI’TALUK._ ”

BIJAPUR _ .

141 SANGAWA. EGAN GASA NGA1\IA H »
BASAEPA, ‘AGED 70[1*EARs, ‘
R./O. _KOLH23;R.VII,IJA_GE,~
I3AsAVA’NABAOEWAD1 TA LUK.
BIJAPUR I3:fs1fR1C’*E_ 1- ‘ ‘
PET1T1ON’ERs._§. ”

(BY SR1. A.tA. ADVOCATE]

— ACQUISITION
~. ‘1..,OF1>’1<;vER~;1cLA:Ms)

x F.)

' OUPPE-R KRIS}-ENA PROJECT
}':LMAT TI

THE STATE OF KARNATAKA
BY ITS REVENUE SECRETARY
M.S. BUILDING
BANGALORE RESPONDENTS

' V' " "(BY SR1. S.S. KUMMAN, GOVERNMENT ADVOCATE)

%/

This Review Petition is filed Under Rulenb of tlfre._High
Court of Karnataka Ru1es–l959 r/W. Order~47, Ruled of
CPC praying to review the order passed in Writ Appea,1".No..s.

3855/2005, 10023-10100/2009, 10102-10162702009–.._dated_
ii.03.2009 Which is at Annexure–B and', to Apasst air V
appropriate order by correcting an error on—-th§§~.,fac.e of

record. f

This review petition coming°.ori:for or'der:~:», thi,3"*day,_

SREEDHAR RAO, J., deliveredthe fo1.1_owing:,~'-
The land and others in
Kolhar village ofBasayarri3ageyvadi"*Tali1lt_l-were notified for

acquisition purpose: of :U'pper..5Krishna Project on

0 i be submerged. The Land
Acquisition. short), however, felt that there

Wasyno irnr'nediatev–.thi*ea'i:"of the notified lands and buildings

~Viilage'get'ting submerged in the near future till

"he proposed to de–notify the land and

.br1iill'dings"ot"_the petitioners and others for the present and to

issue fresh notification for acquisition, sometime before the

A of submergence is likely to happen. The petitioners

and others wanted that their lands to be acquired

l immediately and made a request to LAO in that behalf. The

%/

LAO, after negotiations with the villagers, passed the rfionsent

award U/s 11(2) of the Land Acquisition Act

short} on 31.07 . 1989 stipulating the foiio\vingeonditionsh::l'

a}

That they will :n1.§ee1;""5Q%g -:er.:_': 'ei;e_:"ie_ta1

Compensation payable A'therr1.,p.in.v

Savings Ce1'tifiCat_es,and will receiye=[ti1–e. vbailanced

50% in cash.

That. they solatiurn amount

payable under” 2:3.{V?,) the Act.

no’t,iapp~roeach the Court for

1’i’enhan¥jjern,_er;.t” of conipensation or any ground

1′ ‘ Whaisoeve-r,V’the3{ have accepted an undertaking

in writineg in this regard.

_{

on. said terms, the land and buildings Came
to by Consent award dated 31.07.1989. The

pe-titiorxerspgaridother villagers made a representation to the

Go”vern..rr1’ent” for grant of statutory benefit of Soiatiurn at 30.

The vide communication No. RD. 25. LAQ. 92 dated

9’-i.2’8;ee.1993 passed supplementary award on 15.07.1993.

4/

granting the benefit of solatium. However, the “d4li’d..l’12.ot

grant interest on the solatium from the date aec1iiisiltiol’1.

The petitioners aggrieved by the ‘”der1f1al it

w.P.No.453-491/04 and other c§hné.§_té;:1 r)e?’it1or}s

fresh reference of the case to _LAO.”fo.1j re.7detelrrriVi’rration oi”

the compensation and alsoxr-forfvgrant of if ‘interest on the

solatium from the date of acq’uislition.’

3. allowed the Writ
petition in “to pay the interest on
Solatiiiiirnllfrotfiv The request for fresh
reference: was rejected. ‘The State has

preferred NVo”,;-3$’55l/2005 and other connected matters

Aordelrlo’f”t’he Single Judge. This Court, in the writ

apTpeal;x_confi.rn’xed the order of rejection for fresh reference

Act, but however, directed that on the

Solatittm, the interest shall be paid from the date of

strfiplementary award and not from the date of the consent

award.

4. The respondents in the Writ appeals _.h.ai/’e_l’filed

the review petitions seeking review of the J

denial of interest on Solatium from the.”date’_’ot’*coi1s<:nt

award is bad in law. In this regard re'lie.d onthe"d.eVcis–iofi1;of

the Supreme Court in Sundedrezgsv Urttoh oj'irtdtcivrepor3ted in

J.T. 2001 {8} sc–13o, (2001) 7 _1.

5. In the writ’pVet.itio11,:”the__ptetition_ers had filed the
copy of ordfier this Court. in
W.P.No.19g¢l’9f$/_l§t’i}9t’;__ “djgi.éo._V1oe;I1:2.o:’99o. The said Wm
petition hwa’sAi’i5lved Takkalaki Village, which
is hardiy about_5′ from Kolhar village. The lands

andb_uildings.VVof.thedpetitioners were acquired for the same

puirpos_e.Aby. conser1’t”‘award. The terms of the consent award

_ are”verbatiri’i..o_sinr1ilar to the case on hand. ‘1’ he writ petition

wooldispooeégieiofunth the following directions:

“Under Section–l1(2] of the Land
Acquisition Act, there is no such power is given
either to the Government or to the Land
” Acquisition Officer to impose such terms and
conclitions, when a persons lands are concerned

he cannot be compelled or concerted in the
nature of award of compensation, otherwise

29

there will be no meaning to the word

compensation’. The person who lost his__lan’d–« i.-

made good by paying its equixralerit’ value M

namely, the money so that he can_–inakfe..goQd«.A

the loss caused due to the acquis.ition. _F_urtherv.–..}

the claimant has a right to cla._i.tn}fo: Solatium

and interest as per Section’.V23.(_2} of ‘t}1e–.1/g.nd:_”«.,. ”

Acquisition Act”. ‘ ” ” ‘

6. Perhaps. in View lvioflitiie a’oove:lJ5udg;ment, the
Government Vide com1nu.nic2–ttion 25. LAQ. 92 dated
28.06.1993 directed to if-Solatium to the

landowners ef ‘K’g.1i.1e.r.{;–ti1eige’;” lt’4’apVp’e’ars–wthat the judgment in
W.P.No. the notice of this Court
at the._Atim’e Article« 14 of the Constitution
II18.T1d8.i€S.téqllall’ty.!’Vlil’€fOl:§-V law and equal treatment in law,

rnerjely ‘oecause.._the petitioners had opted for consent award

, is_ynot_ag1’ounVd to deny the just compensation in accordance

.wit-he lav..r”;’\..,,__ _h.e”lterms of the consent given if any cannot be

enlforccddagainst the petitioners to estop them from seeking

tilde legal compensation. When the property of a person is

‘fiacqtiired under the Act, it is the statutory right of such

* »—person to get compensation including solatium as per the

<='o/

.s(h)1z2;1i…';<1.3–I<:'1§ i'm:'11 i1':t;.*–..d;;1tc= <31' the ('()r'1:~;v11t 1-1wa.r'(1 i.(~…

We

1)1′()vi:ai<.)n.~'5 of the Act. The State .<shoul('i 111'1i1'o1"m1V

co11:;)c1'1sai.i():: i11(:E1.1(:iiI.'1g s0E;1t'ium with int.ercst-'..'1he;'€(jf1- "in.

2;1(*(?(}:'c12-111cc' wiili law under the IT..Av.-"[\;C't'–.t;() 51E} _,t.h'é*' ~§;r*1;sc)T'1Sx'v

whose properties are ;;1cr.qLLi1'é':1 \3ui{1'1Ou_jt_ -. _ 1.j1()":1{t'ii1g3'V"

d'L:'-s(.'.1'imin21tion. The [KIl11(1E11'1IC1hE.1i:"'l'§'¥,§}11A.Vi.1}51d(:'l'f_V/3.}'IVf:(é1é3 is
i112:11iem1b1e amd Lra111:1Q1' hh"-._§.11 'ti"1'z1t'v–..\<1;'r§x\z'. the
petitioners ceu"1n0L _;;1:1d
(:0n1pCns2,1Li01'1 ih h

7. it’; »”\»;\”/vV.VP’.E\J’c). 19495;’ 1990
and the Vc;L1e.<:_1'ViAV'c;h"'c):»i:'1L of the p€{.i1iOI1€I" was
no! z11'§_ih».g('l'– .'1h that \vig..w, use a_1"(=' of the
opi:'1io11. i1'V1Vi1.t_4 htl,V1t:h £1I'{;'. c1'11.ii1ed 1.0 i1'11_[€=-::"r3:+_;t on

f31.7.1E)89

V"._emici'-.1_}()i'_f1*or1.L '[':E11j1S’ ;;a=-i1′<=2 21110\.\'c:(:l .

Sd/4
Iudgé

Sdfwi
Judge