gui
BEFGRE
THE HflN'BLE MR. JUSTICE A.5 BDPAHfiAv ::":"«
WRIT BETITIQN mo.1qo12 as saw: {Gfi~fiiEfiEiW i
BETWEEN :
Hffi RQTAL FRRGRANEES PVT Lwn'.]
a CflHR%N¥ IHflflREflRE?Efl manna ?HE.'. *-- ;
PRDVIEIDNE my THE Iwnxnm cmmpgmzna Am? 1955
PREEEfiTLV'fiRfi1fiG 1T3 "~T%', %; "*"%'r
HEAL uyrxcn HT n~3a, smuwa ,"" ._v_._,
Exwsmaimm, PART ii, HEW fiELHI.ilfi fidiv'
HEREIN REFTD.EY'1Tfi HflTHDRflSED"[flu_ 5
napnmsnnmnmxvy. ij ;~'~ =2 , 3. 'W
nn,s E Gama; a;ED"AfiflUT554»$Eafis-T
SFU.H L sHn3MA*1gn _=."5~A" j
gsafiamgagag-3&9 C fiSfl;13TH'MH3fl; HAL
awn 3TAfifi,1xmn1aaga5An;<_ .'
ERfiG%LflRE*fl$ ' .9. PETITIUNER
:3? Eva g.a gay}, anv. FoR.M;s %%H3TEL .A.
A3$0EIRTE3, nflvs:
71"KTHfi*fi?amfi"bF xmnwamaxa av
f THE PE$EflIPRL SECRETARY FDR
"usvnammzmw
, gr Iunugwnxaa awn ccnnnncs
n, {1HflUSTRIAL nmvmnnpumnwy
'h.3uEflIhBING, DR.fiMfiEBKhE.ROAD
'~EflfiQALDRE~01
KERHETAKR INDUSTRIAL AREH BEVELOPMENT
EKURDP BY ITS CHIEF EXEfiUTi?E
flFFIflER AND EHECUTIVE MEHEER
I
'L
I'.
$$w"L«
V1LLR§E# 'fERTHUR =H0Ba:, Eamaaboia fifiuTw.u
Is' I F i'.zE3G}""1,. "'r'\'.'-'-'aflT}"x'C'a'i"?."7L"1E'a'rJ'$'u. E~'F:H'.'E ST'IP1'I'H
E11131 LI}! L'-JG-2,. NRUPJ3.T'f-i'UN(.31k ROAD
E:".7\3G..'-7': [:*=W'=':"'éJ.
... nsspomnmurs '?
{HY SR1 H'M MEMJUNATH, GOVT. ADV. FOR R1, "
':':ii}7~:§[ 'E' V l3HA!iDRAfiHAEKP;R, ADV FCIR R2?
THIS wax?' PETITION IS FILEB uwnER.flAnTiCLfi$T
E36 ENS 23? GE THE ¢flNSTITUTI9NWflF IEDiA"PEAYING
TIL: lJ1I4:f:1E;'.T RESPDMIJENTS TC! CCIEWINUE'ANB-:'Cf0PiP_LVE'l"E
THE P£flUIfiITION FROGEEDIMGS In '5fiPEC?.DF £$fiE3Vg
cmvgasn mmnga 3Y.mes. 10x1; 1aJ1;F2;Q;12E¢"1Q!3§;»
131, 11x2', 1133?, 54x1T=Tu 59/6, :54z19_ G?
- V .i'- *2" y . ,, ', .-.~V'~ J' . V; V'. V
DE$fiEflBi$fiNRH%LLI AME 3?.flu.2%;1,- E3fZ, ,3Gf1,
fiflifl, 3131, 31;? Ann 32 (N? KARIYEMMENA AGRAHARA
TELUK,
PUREUANT Tm THE GAEETTE jNQT1F1caT;oN nT.1fl-12-
3001 IESUED B? R~1 vIDE'aMN;Tfi£mn'ET¢;~_
THEE FETITiUfl Qfinimé; §wj»3ofi.¢fiiHAL 'HEARING
THIS D,v, THE Eufifif MREE THE Ffibbflfllflfi:
Thfi =pe:ifi£mhe:KLia"before thia Court
fiaakinm fhp"avfi;#ectiQn ta the respondents to
:Sy@N$amiGfl;a_1flf11; 1flfl2P; 19×29, 1ai3?,
lifigw i1E2P;}”i1J3B, 54:1 ta 54×5, 54:79 of
jfiavaEabiafififihalli and 3urvay’ No.2?/1, EQIZ;
3D}1L’3ér2? 3111, 31×2 and 32 cf Knriyammana
=f%fi:aEw*a flillagqn V rth1r Hubli, B
run, 4-“: ‘n 1. ‘
«5par., Mavanaasasanahall; and 30!!
Kariyammana Agrahara, Varthur Hbbli, Eangal¢me
v
Swath Taluk undar acquisltian fro fiéifig
fuxthax encruached. The petiticnar h§#.aifid:”
awught far a diractinn to thé”r%£ficndéfitaxtfi
pravanr any furthex- construfiticmi frbni bai$g_
uarriwd :”t an the lanfla a$m§:ised 13
y;u 15
km
<3
db
i
"*4.
I
{part}, Dgvaxahe3ganah&1i;’ 2 afid”» ~ ‘fi
Kmziymmana.AgIahar§;V?aifififik fi%h§if;3angalore
fimuth ?aiuk¢ afifijthQri@fifi fib§g;@d£fifider Survey
r.ma.3.s::,.r1,. :1′:3}f%1J;;%%r{,;1_t:: 10×32», 13.11,
1.1..-“29,, 54:79 or
mevarahiaanahallia *j-,4Eurvay Fm.29fl, Efiffi,
%a:~_.!:L.. _;3:::~_.~’..”-.=”,.-«.. :a3.,*_:._,A’~.;j1;!~’fi and 32 at Kaxciyannnana
x”Agxahfir@: ¥iliége¢~’varthur Habli, Eangalora
*fihufihgTm;uk;’
4′:
V7 ¢;”‘Tha patitimner has aisa sought far a
‘%ixegtififi ta the Banana reapcndent not ta deal
t with°hr allwt ta any mthar parson or antity
m tht Laflda gmvered undax Sy. Nfla.1flfl; lflfll;
. _ . Iv » .a 7
f 1.’:-%ff3Pp
41
tm Eéfh; 5%??? of Devarabiaanahalli Ema
E’
‘!
_¢..I-I-::~.EE9.r’l, 29:2,. 30:1, 30..-‘1, 31×1, 31/2″i’:’s.:i;«5{“»
32 WE Eaxiyammana Rgxahara Village, fia£tflfit:°
Hnblir Eangalora Swath Taluk”whidhLha§§flfiéén
natiiiam fiat the puryose cf axalfiaifiw use by_=%
, 31£1,_31x2 and
£5
.. o
-I.
1.1-
U:
thfi EEfiifi’fiuE
l’
y.N¢fi;3fi#:
32 mi Kariyamanfi ;Egraharfik fii1;ag$}”*?a£thur
Hubli, Eangmlora 8¢fi£h E&L£E;:fifii@h have been
nutifiad, fa;~fi@e pfi¥éé%a §f a3h$fibive uae by
cm 1;Hz=.-t it max ‘E. 5 ”
73u_-ffié ;§ati£ignar claima that tha
patitianér has afifigfit fér allatmant af lands
_ in. gfifi ,la§mufi to be fmtmed by the KIADB
I . V ‘ I g ~. 3 I
.lI3.7.”E?~flt«m%flt as dsaaided us. the F.-.}1-gs-lg;
iflvEgt¢r7m3et by the Gmvernment af Kmrnataka
v_andR&a<$uefi, the patitianer has also applied
a"fiE:ough"fihe Karnataka Udyog Hitra and it ia in
:§thia' anntaxt, the patitioner geeks for the
– ‘3;i@ prayagg in the writ petition; mince
‘%
all-u
V.
5.-It
»:;r2a:”.c;.::..;i’z:;a:1 ta ting petitifinez’ tlzeyr are entitled
ta time: alltz-tnwexzt emf the plotaa in the ae.~.;*7._s_:i
landau
, . ‘ I
*3 . L’I:1fiTJ’I.lI’§h zzsi.-11rr:a.Lfil L’3i.’i.L1″L’.’.’vE’I11L~.T;;i’.?7’3.i’:” ha” .55
been raiw-ad in the wxzit ]§iFE!’t$_i1Ii.-£?,I§.:’fiflh’-.!:3§3I115’§Il$i’~:, A’
tlmt tha 31’El.’.!9}_’Jl.’lII1s’I3.IE]1’Ii~’1IZB ax-9-.___t:3 ‘1:.ae° ci.i1¢va”‘aVt%:’T{;«é@’:V1_. fin
p::~=::~~:ut~.ev5.-.d. a11<:1 complete "'aa11
jpltmzaa-a;u:1i:t1g’.=. an i:ha.t–‘_pe§–t.”,it–i’m’ie:Ar would get
‘ “1 ‘ . .
~:-;r1t:.i:wv:i 4.20 *.:he:._.aa.ll.r.;st:»m4e .
an i.i:.e% ‘:::z’1::;ai;:_:1:.:’s:s:;;’L’V’ f:;aV*pa_rfia;:.<;}'.::-'i-a. h*vé filad a
mama 1:-;e::":'-:;«1:ev«V..V'L:':.'h:i;'g:: -.'ir.:§11…t:xt': _' irid3Lc:é;t.ing the list of
2:'?-we-.3, 'w1*L&%1:aAi.fi'Vt;Vh'eze% <2-'i-r.;1r.=.=J:a have quwasticz-ned
true amc;11iiu:3i1':i¢:1:. Vp.rc~u§ia.z§'dinga initiated by the
V G:n~:rm:3§;i11r.gen1: :fuT'J'1T__ ViT;f'J;*-=3 ?:mnrafit cf the I{I1P;DB-. The
"};:=e{t.1'V;+.t:L.mf_;s in +.:-.«.i5 regard, which lumra ha-an.
14.:
a:f1’I’J.I:”‘1*. .34..’
:%:”‘:i…’£_.r’s:-:; .32:-“e::.’;»’E”r”.:~.,:_mv.T’V”‘i:i’1:La Court are aa fitnllows:
z.m:»~ur_r~rc=;;’:r3»:a9;2x3u4rxmrmmng – S1r.Nu:::a.54_I’E.’
E’ I
‘ L:
…2*
“uff2Vw.p.No.17541!2floa {LA-KIAnB1~ sy.No.54f1
}3 W.P.Nm.1Tfi43fEUD4 (LA-KIfiEB}- sy.Ne.54/3
I
£1.
‘YJ 1’91 .’.»-I. ”
¥”3uJ’.’n-1.Ju–L«’
g-.
and 54KB
5 W.P.No.E556f20QE :LA–K1AnB)- sy.Ne.54/qf5? ‘
a W.P.No,173E3K2Ufi4 cLA~m:AnB1~ sy.No;$§/3 f5’V
v w.@,nm.17324/2904 qLA~KIAm3y=-sy.3o,ib}3x
E E,P,H
1:}
aiiril 3. {S 3’ 1 1
9 W.E.Nw.3O979/EUU4″tLA-EIfiD§)¥VSy.fid}32f§
lflfihEmNm.3fl980f2flD4 t:a+K:fius1§ fly 39.30/2
11w.P.ma.aogaakéamagayfiexzgnsyg’gy§No.29/2
5. In ttizifir Caurt is said
tr.:s 1?1=”:’=[‘1.1’:%’3_ e:1:2:=:::%r}.-‘sVw_=.s;i”‘.<::fi.__"i=32jfe. fmattazr: and the name
'Emma 1*a«*aer;=..Lr-*am.it*.t<§'ri' , fr;:;_1i'V :r:e=.ac:::a1r:.sic].a;:a.1:icun. Be
vthat.»»4.;jés£zsL.. it V' The fact: that the writ.
– V:L.t;L:::«-31$ _1a-.}s-rag’; heaean .f;L_3.aci hf; the ,,:-mars r:.~.’E the
pJ~.:.»._:;g_-.’.g_-L5 _::t:”j;,r V in ‘the as aid wri is p at it icsna , the
V_3_::»=sa?;i;’*t–i«:.~:%1§2§rv”””ftxerain i3 alsrza implaadacl as at
:;”a:-a;:s:;;nciViair;t is not in rziiteyute. Further, as per
‘siii-ataaila fuflaiahed. relating to the said.
–« “r.’«’n.*::;”;!i_t: pfl1′::i.t’:ia::I1E_. the progswrtiea bearing
1:.
9-
0′
.4631!2flfl1 :LAeKIAb3j+”:s§;Hbs.10{v[°7
£y.Nm«54 along witfi ita athar fiubanumgars ara
alsm flflfifitiflflfidu
9. Eurthazi reiatlng t¢ th% secondjprayars
made in the writ pafiitian fie ;iia¥t’%taa
rnapcmdenta ta prwvent13 gang g .futtha;a;
aanatructimn in the mattar had beén cdflaidarédv
“ray” 1:21.13 II:u:»u1:t; in View of”‘«.§1 r;.VVintt-miiri pfzayar
which has been fimughf ffir bf tfié petitioner.
J’
55.;-L’u:t }:=*:,*.. “1111;
rejewting ‘tE@ :§%a§§;€ @fJ §fi$u pétitionar ta
diremL thy rfi%@§$$@fi¥§st§ §r%V%nt constructian
ix; théx _$éié£ ¢#:9p§E§3<. had some to the
<::u:a:ru.':3.u.:ai»é.~3r; r:1'1&1':– izsézi . '§ai'*3',L§:1i§:'itss are: firmed up and
V mry5tfill3aed"in"favfiur af thfl yetitioner. The
.' ._I d ._..H I ' '
aVaa;fi yuaitxmn ramaxns unraltaxad as an tedaya
. _§fl $#é:f9in. re$pact wf tha :first prayer
"ska "sama nalatafi to u directiafi ta thfi
"w te$pwmdentm to cmmplete tha acquisition
ufgrmcamflinga and since that is an issua which
1
J2
3′.
II1.arI- \p\rIur’Iv- ‘r~ v– —- -7 4
1.; t.;
“éfiflifi” hafara this Ceurt aw pa: the ab_va
P
said liat wf petitimna, T am wf the View fihat
the guayar made in this petitian is premafiufarv
at thia fitaga and the aame canfict» %éJ”
amnaiderafl by this Gaunt. in any-fivafif} Eha
patitignar herein is impl9ads& daza ré$ponfiufifi_”
in tha pemfiing w”it yetitigns w”e:e’th¢ ¢wne:5
have quastianad tha_ aaqflifiitign and waffiéfi
diapmwal mf the aaifi wrifiEpefii£;§n§. if tha
raapmmflents _ vam. 1 ngfig *$:ccaBd further
axyeditimuwiyf ih3_£m;fiing “the’ lay-cut even
1
a.*E+.:eJ:- “mi-aa”:._1,a’1:.:i;s;’ to them, it 15
n-
snly atythat.ataqéL ;fi; pa’ tiona: wauld ha
51
{..a-
entitlad.tfiaaeak}f&:”ahy reliefs in the matter
$”aa *fi’th§ natufe grayed for in this petitian.
” fih”‘Thar@fib:e; Gnly’ on that qrcuuu, the
.p$titiafi.*i3 disposed cf at th15_ stage
f%aa;vihQ liberty” to the petitioner ta
:}a§firmhch this Caurt, if the grievance subaists
Janna: stated abnve.
I
12
1;
‘-1?
2=u.:::rux.x:~:iir1g13r, tlmza petitinvrx stands diapoaeci
of. Im <3J.'.'»:Zi-E1? as ten cm-5st:.*s.