High Court Karnataka High Court

Krishnappa Venkappa Ragha vs The Special Land Acquisition … on 17 July, 2009

Karnataka High Court
Krishnappa Venkappa Ragha vs The Special Land Acquisition … on 17 July, 2009
Author: Mohan Shantanagoudar
Wp20410.0'?

12¢ THE HIGH COURT or KAR!iATA1'3_.  '  *-  '
cmctm assert AT nI»;.5RwAn-- ~  .. _ jjy..  
DATEI) 'ti-I13 ms rrm nA¥';»'or:.n31;Y'; "

swans

THE HON'BL!S MRJUSTICE na'e1}§Au 

wnrr P§'!'ITI¢3N.1_€o.204.' ""1c'2g_dg:;_{;A-figfiz 

Between:

E.

_'-J

E1:

_A}~?A 45 Yf.f1ARS 

KZRISHNAPPA v§:NKAPPA"RAG:§m " 
AGE 43YEA.,=.~2:§';..__'« '_ ;   ' 
GANGAWM. €i;,zc3v-L§;,xiaA}=PA"~RA:§Hi§._'  '
A.;AsoYEgxR:3_  '   

sAh§€§A%15PATA ;i£s.NA§8;fa'?-PA' RAGHA  '  ' "
A,'A¥ 44 ';'EA.RS=" ..__ = =  . .

mxmm 1e.aNGA1$PA§.'R§.V  ' 4 ="
AKA 35 Y:«;_ARr~3 ' = " 

Rggmwg pAr»:3:>A;f>I$A 12 .-mama

' = ..BH1m9r.aA'?aNDAPPA RAGHA

 V _A;'AV'?8'Y'f*iAR_S" 

" . :+:;ANA§.4s;¥%PA'[1§QxsAP?A JAKANUR
-5;/A 5e~2g3aRs

RA;fEf§'fE)RA.KUIs§AR SHANKARAPPA PATTAR

.. I Am 4-0 vgms

* .._xéi3;NKApPA LAX?-JEAN SHIRABUR

Agg 35 YEARS

TAMMANEAPPA SHBRAMMAPPA PUJARI
Ala 35 YEARS

SADAPPA SEDRAMAPPA PUJARI
A./A 30 YEARS



--V 24'

V 27.

Wp204}{).€'?

CHANDRASHEKAR SIDRANEAPPA 'PUJARI
MA 45 ms,

SADASHEVA SIDRAMAPPA PUJAR1
A/A 35 YEARS

SURESH MALLAPPA JAKANUR
A/A 40 YEAR'S

BHIMAPPA PARAPPA PUJARI
A/A 53 YEEARS

BEEYAMMA W/O RAJESAB MULLA *  V
Am 60 YEARS   p ; V

MALLAYYA SE-EIVAYYA. HERE}  ._TI'£--i _  f'
A/A 5OYEARS '     

YALL¢§.VVA_W;7fG 3i*;=i1saAzstAP§s; QAGA    ' 
Ala 60       »

YANK._AA.E?A"::ajb im}.VMAr.£A'PE;&AV£G)}; 
A/ASOYEARS  '~ * 

RAz~.#i;a,?1%§ sprj Yéméwiafiegvvvacg
AGE: 49 YRS,'  V ~   

MALAPFAE»/0 YAV§.:A1¥mPPAV VAGA

»A;GE;3.s ms,'-» ., _

" "PRAEi§AP15A.«S;'O YAQAHAPPA VAGA
* «. gag; ea YRS,

_ "' ._L§LCEv€:ti;'4; F'P!Vi AEZIVEPFA ormaom
. "A/A 4mj'g_s:5Rs

"m.r.&--mA:~iéiAPPA M&LI..APPA SARASHE'i"I"{

A25 4:) YEARS

I  :..t;m.NNA MALLAP'?A samsamw
V _,éx/A 37 mares

SMVAPPA SANGAFPA TAPAREDDY
AAA 50 YEARS

PANDAPPA KALIAFPA omzsczsz
A/A 65 YEARS



Wp2G45G.0?

23. SHRISHAIL msama PUJAR1
MA 38 YEARS

29. GOURAVVA AYYAFPA JAKANUR
Ala 55 YEARS

30. KALLAPPA HANAMAPPA KAI\EAKAI\XNAV;'}'.R  ~ 
A[A 55 YEARS  _  

31. GOUDAPPA SHEKAPPA PATIL '
EVA 55 YEARS

ALL ARE AGRICULTURISTS
R/C) KOLUR VILLAGE   _ ._    = _
TQ BILAGI DiS'I" BAGALKOT        ' --. prnrxaxmns

[By sr1.: :z.n.nzsa.;, 4.sgm_r_.,)

AND

1" THE SPECiALf¥,;Ai§D ALéQ:JITs;:1'1§3£¢~-OFI«€1cER{,
UPmf«;I:z.K,RiS*H_NA '  
B1I.£;GITAbUK,  

BAGALKOT D1<:T..._ '

:2. THE GENERAL 1L.1VA'z~z-,t..\'e.:=»E1-:-,.A_  
UPPER KRISTSNA 'p_Rc;.:§;cf1';_;
NAYANAGAR, ' _ , 
a,.é.G'A1.,;<;o'r um".  mmvomamrrs

 '{:3y'si¥i;*§}Ki*§1*m'1*:, Hc<;PV%«4tiR R1)

     is filed under Articles 226 and 227' of the

Con:si:§tutio}:1"."L:9fA'T:= India praying to ciimct the resptmdants to
 comgearsation in ::1 sum of Rs.2,23,30(}]- in respect of

 '  thc 1a11ds 0f the pctifioncrs, which Watt acquired undm' the
h  1:¥0_ti7f1cafi.<;2r.{vide ANNEXA and eta,

  This petition coming on for prefiminaxy healixag in 'B'

 _. "go%:1p, this day, the Court made the following:



wp2{}r1i{}.{}?

ORDER

1. Pefitioncrs No.1 to 4 are the ‘w

measuring 3 acres 5 gnzltas situatcflat

Taluk. Petitioner 5 is the ow1)fiér<__.<)f

acres 38 glmtas situate at Taluk.

Petifioncr 6 is the     acre 38
gtmtas situate at Kolur  Petitioner 7 is
the owner sf    gtmtas situate at
Kolur villagei.    8 is the owner of
Sy.No.23]"P6   at Koiur village in
Bilagi     H is the owner of Sy.N.71/2

measuring 18, situate at Kolur village in Bilagi

‘3″3§)€TE§;:iAVfiO}’Tl€I’S” 11 are the awimzrs of Sy.No.78/ 1+2C.,

–.me2§§u.xi1;gV’1 $1 guntas situate at Kolur viiiage in Bilag’

‘§’a1uAi:<i;V 10, 12 and 13 am the: owners of

jSy.b¥o"."'I'S]'v3a measuring 32 guntas situate at Kolur village in

",.;3i:;agi1.._f1*ai£1;<. Peijfiozwr M is the owner of Sy.No,'?'9/28/ P,

2?' guntas situate at Kalur village in Biiagi Taluk.

T Petitiener 15 is the owner of Sy.1\¥o.3}./1A measuring 'E7 guntas

V siizuate at Kolur viiiage in Biiagi Taluk. Petitioner 16 is the

wp20~<1iG.07

5
owner of Sy.N0.87/1P measuzéng 1 EICIE 6 guntas situaie at

Koiur village in Bilagi Taluk. Petiiioncr 17 is the me:%% of

Sy.No.88/P measming 1 acre 2 guntas situate at

in Bilagi Taluk. Petitioners 13 to 22 are_..t11u¢f”VV.§$\}éf1crs Tar,

Sy.No.88jP1 measuring 2 acres 27!’

village in Biiagi Taiuk. P€ti$3′,(_>ncr is :o\%zrzé’;;

Sy.No.88/P2 measuring 4 §i:E7x.iatEv;’a{VV Kalur V

vmage in Bi1agiTa1uk. Petitigyneré€1″i=§:1§é:A%:;:az~ne;¥’¢1’sy.No.23/P

measuring :1 and Sy.No.’4VC:;/Ag” acre 9 guntas

situate Petitioner 25 is the

owner af Sy’*.Ne:i.24:/ 10 guntas situate at K0111:

village ‘I’€:’1uVkV-_. Pcfifififier 26 is the owner of Sy.No.55/ 2

‘r:3_.A&asi§.i’ingL 3.cre$V”i2¢%—g11n.tas situate at Kalnr village: in Bilagi

‘-‘i\’3}.1§.k.= is the ewner of Sy.No.6£ measming 1 acre:

’24 g1.1}1’:asV s§%:e;;;=~;:fa:s’at Kolur vfllagct in 8i1agi”I’aluI<;. Petitiaxmr 29

thz Sy.N0.'?9/ 3 measming 1 acre: 1% gamtas situata

".5? AK'<T3E:.;r fiiilage in Bilagi Taluk. Petitio:t1c:r .30 is '(ha owner" Qf

'measuring 2 acres 24 guntas situate at Kalur

" in Bilagi Taiuk. Petitioner 31 is the awn:-:r of Sy*.N~:::,4'7/5

L6;

wp2€)4lO.€t7′

measuring 1 acre 32 guntas and Sy.No.55/1 }3′:;eas1;1*ingV4..aa’czjes

39 guntas situate at Koiur village: in Biiagi *ra1uk. _ %j

2. The aforementioned lands wer{:H;1o'{ified” ‘tbr.:ac€§t1isi£ion ” ”

for the purpose of Upper KI’iShI}é..

notificafion dated 25.01.2005′ -.wh;ic’1’1.,_’was T.

Karnatalca Gazattc dated
netificafion is produced’ the wfit petition.
Thereafier, f.11a1 notj1icatio;;V_9fva.s a consent

award was pa$§siéL:?:;j[.L:v:.f0r irrigated lands.

Accommg t0, ‘the’ said. amount of Rs.1,48,2€)()/-

was initial «pa4}’;Iment– {he respondent-authoiities hat!

vass11r;::;i”‘2:I1e L§>étififiéi’::.er$’ that they would be gzaid total

Rs.1,05,3Q(}/– for dry lands, Rs.1,75,5(}O/-

single crop and Rs.2,.,23,2&£}/– far

2 hfigfitsd twa craps. The petitioners claim that all

” <__i:l'1::sc:f are irrigated lands. The C-spy of the awani is

A at Anriexumwg to the: writ pefition. The {and ownsrs

Eands which were acquired tmdsr tim very

notificafion dated 25.012005 (pubiished in thti

Official Gazette on 01.02.2005) are awaxfied compensation of

M

wpzoaxaet!

'?

Rs.,?,23,30€)/~ in respect of the irrigated lands “7hCI’€fi1 two

crops were being grown. The said award was passe;4cl.VV§in»fi11g

Febmaxy 2007. Ccpy of the same is pracluced at. .

to the writ pefitign. O11 ceming to know about”fi;é:anv5ma1y ” =

payment of compensation, the petit:ie(;-£1613 Seem.’

mpmsentations to the msponde3its__reqiiesting _}:’ig}:1t ;

the anomaly situation and to mscfivaébthg t1i:% ati11g ihe
petitioners’ case on par’ £.iF1eV.<§f«.perso:A1AsVAwho were
granted co::a.pcnsa1:iQ:1 in a_s}v1 m_of' Tfll this day,

tha Comfiiifiisatiéén is 110%: granted to the:
pefitionfirfi "H€ti1L"::EtV, pgztifion is filed {graying for such

compensatiaxr , *

are stateé to be irrigated leads. Q1}

1:Ai:f':1"3.Vv'&'«sf':'IjVg?"7A béisis, Vt:I"1§ 'petitioI1ers Who 3113 the owners (If 133:: lands

ii} qg15'stiQi1' granteé compefisation of Rs.i,48§20G[–~ by

o;.'tv.V_¥::ahe csnsent award dated 06.042096. Hawcver,

V' the Iané owners whose lamis Wage the subjrstct mattsr

pmliminaxjy nvtificatian are granteci cempensation of

_ fR$.2,23,3{){)/– by virtue of the award passaci substzquaenfly

ciurizlg tha month Qf Febmaxy 200'? Vidfi AI:nexu.re–Cl to the

F}/WE

§

Wp2€)41(}.{)'?

writ petifien. It is sxsttlesd law that when a hand if; ”

under the provisimrs of the Land Acquisaiticrn Ac’:-:¥

value: of the land so acquirtd shall §”i&ii?&’*?O E-_”e oh; u

the basis of tha date of Notifica{ic;1’i’.Vu};.§’?§r (:3 _ €)E

Acquisition Act and net on the V13::.1$i”ssV_M0f .(3’0m*.?£:é:;*31;z1’§t.1§*t atlzat is underiying 11/S 28-15; of the Land

Aciguisifigii View (inf the same, the State Gov:-:rn1.nen.t wiil

‘haste ;:c..1V5ay.V1;11¢: same: comgensatzion ef Rs.2,23,3@3/- to film

x V’ gwfifieneré; if their lands were yielding twat Crops 3139 as has

~ ésvmdeé to thoss iand ownem WhOS€ lancis ware acqui:rez;¥

” iiiider the: same notification.

V’

Wp20410.0?

4. Under similar cirtzzmzstaxxces, this Ciarurf. £11 -:f)f_

SHIVALINGAPPA T. GAMGER vs. GENERAL MAN1gQ:i«:fi

UKP, NAVANAGAR, BAGALKOT >”Eggfi?’K’NQ;r¥é$3’§9:[V2£§0g’V’

disposed of on 12.07.20(}’? has orci€3.réd_V_n$0 “the: V’

comgaensatien to 3}} the land owizéfabwhcg haw-:_ ‘V

xméer the very acquisition .;1ot:Lfi.caii63;1*. u’1’_he pfinciplej invoivcd
in the said mafisr is exacu3;«’%t;;s ‘s.i1i*£i}ar:’3[$v’iw;iVo}ved in this Wxit
pctifion. Accoz*d§r:zgg1&yL;..0?t1§:r is~:f:Lad¢: /_

The :t$p9n{it:nt.s'”a1t: c§%;;*e§:’ted éxwatd compenaation to

the petitionejiféfs-1a11(AiVVV<:fi§i?1;s:1i}s __rat£: of Rs.1,05,3(}O/ – for dry
lands, Rs. 1,7§;$0§)f «V growing single crop and
R$:.2,23,2C{O fog" land growing two Crops.
fire Withijz four months from the date

of

5'. The'jw1°§iL ._p;:4fifioa is disposed of amerdingiy.

Sé/~*
EUDGE

' Jm/«