Karnataka High Court
Krishnegowda vs The State Of Karnataka on 24 February, 2009
IN THE HIGH COURT OF KARNATAKA AT DATED THIS THE 24th DAY OF FEBRUA}:'%i" BEFORE % THE HONBLE Mr. AuI'mf"}:1seque11t1y the foliowing order is A i -- _ is allowed. z " ' ;I'he Land Acquisition Officer --- respondent
No.2 shall consider the application of the
/
/’
petitioner at AI111ex{1re–C within a period ow
four months from the date of 1’eceipt. pf
(iii) The Land Acquisition ..{.)fficer_V ;1(:r!}§’ ” ‘V
of the decisions pf t%f§e I-‘xpex %
2001—Sx1-Sfififi§rgs.ihfifififfiinfifiiandV
2006 A1RA $cwi% %5gA1%’:»§< vs.
Uxlirm of 'V
HCGP is permitted
to fflé;__memo 61", a;jpear.e{z1Qc– Within four weeks.
Sd/-
Iudqe
‘ L