Karnataka High Court
Lakshmi Murthy W/O A G Krishna … vs State Of Karnataka Rep By Its … on 25 August, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25:11 my OF AUGUST, 20E1aEi%*E<%,ETE ,
BEFORE
THE H01\pgLE MR. IUSTICE NAQAMOHAN
W.P.NO.16752V?20--Q6(LA'~1g_A_Qm E
BETWEEN:
LAKSHMIMURTHY _,
W/O A.G.KRISHNA V
A/A:50YEARS_
R/ATNo.8, "
V.V.MoHALLA,_"MYS©_RE;--..j;--.._ _ ' '
«-- ' V ..PETITIONER
(BySri:P»1Li?A'fIL§'$54}Di7.3»_"_"=--.," E
E, fs...,EisT&fE C§F«I:ARNATAKA
" 'R£r§ja..;'I'5"sECi3~'aTARY TO
-- A ' THE DEPAIKFMENT OF REVENUE
f\rI1:)1¥:A_r§A'soUD1~:A, BANGALORE.
,2. séL,LAND ACQUISITION OFFICER
' KARNATAKA INDUSTRIAL AREA
" BEVELOPMENT BOARD, 488 B,
14?" CROSS, PEENYA II PHASE,
BANGALORE - 560 058.
5"'-
JV
?\J
3. KARNATAKA HVDUSTREAL AREA,
DEVELOPMENT BOARD, M;/3, 13" FLOOR,
RASHTROTHAM PARISHAD BUILDING,
NRIPATUNGA ROAD, BANGALORE-
(By Sri K.S.MALLIK.AR}UNAlAH, GP FOR R1 "
Sri K.KR1SIfi\IA, Ami, FOR 323) "
THIS WRIT PETITION IS°=F_ILED U'/A A226 3:: 227 OF
CONSTITUTION OF TO "QUASH THE
PRELIMINARY NoT1F1cA'1ToN_ RUBLISTTEB ON DT.07.i2.20OS
ISSUED BY THE R2 & R3 VIBE AND ETC.
This petiiti'cynL:VI'co11ii,'ngg for:he.'ari.n.gf this day, the court
made the following " V" T = ' »
t__Vf'w.-foRD£R* TTTT
Inith_ié writ-peit*iti'oni' "'ch_e'13etitioner has prayed for a writ in
the nature of (:'e1.r,t_iorari: to quash the preliminary notification
_as per Annexure--E and the final notification
datedvi31.8.2§i}{}6e1'as per Annexute-F in so far as it relates to site
iq__No.3 ianti";.4,v situated at Mogarahalli village, Belagola Hobli,
under Hosahalli Gram Panchayath, Srirangapatna Taiuk,
District.
K'
r--5
J
2. Petitioner contends that she purchased t.h'e.i:'stnre--F Far
relates to the site in question is be
For the reasons stated:iab.os?e_,v order:
1)
0 dated 31.8.2006 as per
8 ii is 'hereby quashed.
iii): niatterivis remanded to the second respondent -
Acquisition Officer for fresh disposal in
0 “V ‘accordance with law.
Petitioner is not entitled for any ftlrther notice from
the second respondent.
:~/’
J’.
V) Petitioner shall appear before the second resporident
on 27.09.2010 at 10:30 AM without £0;-‘therj_~ _
either through person__,..or_ throVu’g’h–:f?1iitho*rised
representative and file ob}”ectior1s’; ifddargdz’. _ ‘V ‘V A
vi) Second respondent hearing the joetitéivorrer and d”
b considerin the ob’ection_s fi1ed”if” an shall
Y S _ J , _ 3′
proceed to pass .appV_rof3ria’te’orde–i’s in accordance
‘D5′(‘fB