IN THE rm-4 coum' 0F KARNATAKA AT saeaefitgjae
9AT§E} THIS THE?)-DAY OF é * '
eerosze" . &
THE HONBLE MRJUSTICE MoaamsHAm~A:x:As:;:;m% %
f3_..w
WRIT £_E_ LA»-KIADBI
wgy pgmmm Nggsz %/2m7(L%A-mags)
EH wp.1431§
:»;se;*:'wr:1«;:_~a,:u 'V "
1. N.(__$Qpai,_ _
AgVeciT547';V " _ .
S}'_o.L:1--'£3 8:.
Nar.ayanappa" 4.
R[o.f'§o.E38 .-- V
6154' Cross, Vf3e112V1uc1':1r"E?iBage
;B'3;3.ga10re"~5§fi ms
" . }§.DiL3.I::n;i:.fiatcsh
Naxayanagpa
"--521o.r~i.:é;581'
631 _Cr@_s.S, Bcllatrzdur Village
1;-3an;gaf1ore-556 103
" ,, Ptraven Kumar
" v 24 years
S/0.1312 Sri N.I{rish.na Redriy
Mail: Road
-7-
.3. It is argued on behalf of the petitioners by Sri
8.1%. Murizhy, learned Senior Advocate, "-.._:lt;"<1e
impugned notifications though vaguely .
said lands are proposed to be e,eq1_1_ ;'red_ ' "fo'r K "
purposes, do not specifically st:ete1'_ti1e real"
which the lands are acquireeiigjltége ihatlthe * L'
present acquisition has beeI;e..r;:ié1ciie"'te vtheelands to
Mr.J:i.,K.Ven katesh re the purpose of
establishing lll.jsi.Avi;_ie.sii me; that in the
earlier rouriti 'life has acquired the
land J:i--iii.iVieii£«;.aEtesliiV.:l:<'edd;;}, along with other lands,
i1":;ciudi11g""tl1e lands. Ultimately the matter
_ 1*eael:}edi'bei'ore in WP.No.34412-34416/200 1;
memo was filed by B.K.Venkatesi:1 Keddy
am M/s.Primal Project Private Limited
(benefieiary under earlier acquisition notification) in the
V' petitions. in the said memo, it is stated that
' the KLADB wouid acquire 1 acre 20 guntas in Beilandur
W
- 9-
Per contra, it is argued on behalf of the
respondents that the acquisition is for public purpose.
5. ‘i’h<~: records reveal that the KiAL:)1:5.A.i'1:3};i'
about 28 acres of land in Beilandur "
2001 for the purpose of esta'icfiSiiing".4aI1'4ii*i§i1;sit:1'i£ai AV
and accordingly notification 'the
MAD Act was issued Wtize said
acquisition notifi<:a~$icn,."itiic :;:iiiitiQner$VV'I}a}*§rc also iost
certain lands s3r'.';\a;is;j21 44/2, 44/3,
44} 41?'; " Veiikatcsh Reddy and others have
iesff' -tiicir V V ia-cquisition. Said 13.51. Venkatcsh
Ready éi::ci0theré'v.q£1éstioned the acquisition nofificafion
this WP.N0.34~4i12~34416/2001. Duririg
of the matter, a joint memo came to be
'A this (jourt by B.i{.Vcnl<atesh Raddy and
othcré and the beneficiary under the said. acqtiisition
V' * .,.:ii)tificafion, The 1<.iAL)i:i also fiied a. memo separateiy
sugzaporting the joint mama. The joint memo is produced
VJ"?
45-
acquire and/or allot the iancis of 1 acre 20 gtmae at the
cost of the 9* respondent therein, to
Reddy and others within ten months of ”
joint petition. in the event of_;defa4nit_”4’¥oein.§’I.
by the KIADB and/or 9th respoi1;ie~nt”
was reserved to 1:3.K. téie
proceedings. . To eoxnpiy flstatenient made
in the joint menio from
em baxrassmeoni. “are sought to be
acquired; .o£:qL1isition in question
is peijtioners have been made
scapegoet: e an ”
= I9?1rsuafie’eé of the said joint memo,
Io/2001 came to be disposed of on
AA it is reievant to note at this stage that KLADB
“made an application to this Court on 1.2.2005 to
24*.o_§2o¢}3.: ”
x/7
.19-
are produced along with this application1 »I.
as L>ocu:vmm No.10 and D0cuMg:M:§*;3′:-Lg
N03}.
15. The Land Ac§¢§fiisi£ioia_ €;i1’f’:i_.:(:>e;j._ “V”
overruled the objections passe:i ”
an Award on 19.7.2i?}Q>’%_, ‘1’riie VcQpy”._af-fgiie…
said Award is a.1ong”v-gith
Appiication as; 12.
Notification is ti} ;_but the
J:ioard ‘£133 paésecifl «V:..H£3solution
dated has
res(}1ye<:i" $&;6k_:'§%:fimjriisSid:2Vbf this Hon'ble
':1?-3:0 0i}u u'lVZVh(§ earlier aileged
before this Hon'bie
V'1'i'°21_é' the said Resolution is
1 ' -vp1foci'{1c:*=;;{V"'é1o§";2.g with J,_)OCUMlt21N'i' No.5
V :g3i'0(Z{–1}C6d étlbflg with this application.
is submitted that the mtitioners
whti" contending that thév are 11001?'
~ is not true. Even accortiizig to
AA them, petitioner No.5 Sri Umapathy
' maeddy is a 9n.;::. in Physics, M818
(Ctomguter information Systams) Post
pg
-23-
Grraduafiox} from eastern Michigan.
— University, USA; he has four years
Electzical hlngineéring work expefieniié’
Siiocon and _ Gallium
conductor processing ‘§£éCf;;”3.§a:i:}g2′
abundant exjfieriezxce ill :cf?
wuwows N’ ‘, C, C¥§+§i=;.V,;sQL”1>c}we:
Visual Basic. He is in
umszs as in éiaggan,
1v11NNiO’£’SA(USQ§_ Q ”
Roi ” X7eILk%1tesh Reédy
is “5 jhifiidér 1324; (Mechanical
, . Working as
Assisiam ms;::M1..
kkLpefiT:2o:;¢r%;x:¢;«:é%ks:§ mmmshomam hoids
‘.9 190’-3i:~-.. _§}ra{iuation in Commmzicatiori
He has more than 15 years of .
V’ ‘ the field of Eiecuuzfics. He has
vwoigéd for Shree Matha Computers and
Asfi.-fiplied hardware for computer monjtars.
‘”i«:ie has cczmpieted certificate con.-1’33 in
radio and transistor technoiags and
V’
..2£..
Diploma in TV and Tale (,1oInmunicati0n~
‘i’ech::1ol0ga.
Petitioner No.4 Sri i{.Jaga1math”-ifi ”
ijhairman of izieilandur
Panchayath. He is the ‘A
inmnducmg computers ._ ft»? 1 .
Panchayath activities”-vL.L,§fi. the ‘c:<_)V11nti'y,",asVVV
per his statement. 1«'1 1x-'*..–.".x.vE':_fr_. 'hf; sayé thathe
is sincere arid..V:ded§ca;t¢d'I'- ': '):'i{'i%;{-':_ reiiable
infomlation is is a
man §vim __i.–s and
whgziés in favour of
faice-V.l:1?.« ~
}:5.K.Shani{arappa is
M.uS!:_§Graéi:1ai¢" he has computer
"V£3ackg1*€)u._i3v:i am according to him, he has
many computer training
" T.
‘ Tiierefore. the petitioners are not poor
” fixmers as thcv aiaing to be if thev gave
A I ailv iata of sinceritv. thcv would not have
ioined hands with respencient No.9 to get 1
W
-22-
acre 20 gtlntas of land from two
farmers iike Shamanna and 1\r&t1I1ivamr23.§.V1:_.;,”.f””«V
Now they are branding Re5P0ndefl?”;N0’r§§.’ ‘
Company as a fake L’i’.Company. =
had ioined hands with jexé-_’1:e::1′.fi1’1g~
into a comnromise and ‘§n”11bt elajg’1§11q’V V’
enhanced CGII1Dt3I1S€1fi.?.§;)”_I;1V in iwegpeei
acquired land in faxfemf -qf Hespevildeht
No.9 ‘ ‘ F’
1?. H618 are”-t,t3_.6_’;,EV>t’tiIie’:1 c:z’e””i#;rI1o have
access” t{}’};e£(et.~{ie–. Areedrd -«fiifiiee of the
Boafd ; é’ee1’1′ from their
t.fiVe–._Vaj;§13iica’E.ion filed before
.i.~iei1.’i3le’e ‘ -The Detitioners are
in para-18 of the
_Vappi4ieafion’.’– f1A1*st&”‘i”ileci by the pefitioners,
~ haviideeided the validity or otherwise
“~–z:__bjeetioI1s filed by Shamanna and
V it is a mvsterv tgwat the
petifitsfiers have access 1:9 the official
~~:fecords. which their are not smmosed to
A’ ‘ have, excent ef course thev may geit
certified comes of the ofiiciai records,
W
-33-
which can be obtained bv them. ‘1’h6V
all Bowerfui. Therefore, they .. ~
disentifled to sustain anv claim befere
,i~:{n’bie Ceurt on the_ ,..st_I_’eng_*th””
unholv compromise. ‘1’f.:e ‘tides A ;, AA
apbiication first med c¢m;5rete1vT%sr;«fica:ece
that t;._he 1C>etitione;rs., oiregzf Vreaich”:
where and evervwhererif
18. with the Memo
before’ figlis r:¢z1>b14:: is a big
storyi, learrxed for
Respofiqiefif in’ tfgese proceedings
a 2124:2003, true copy of
saicng with 1)()CUM}:£N’i’
No,_3. _ if; Jester, the learned Advoaite
‘ ” gave ‘c piriioI1 that it was necessary for
is.A’-{he “” mte consider the case of the
_ in respect of software pmject.
mziher intimates! that the H0n’i3le High
feels that there was no
u -£§’ensicieI~ation of their representation for
implementation of their project. He
further suggested in that letter that the
V’
-31-
pleaded by the petitioners and other
the petitieners.
Be that as it Iinay, since
impugned acquisition n€>tjI”i<:'a';.ionsA'2ire not'..iss;A§.1ed..i:1 the . L'
interest of pubnc a1:§_1.the of of the
enactment and fa gifitfid above, the
acquisition zv1+i*1$’ 3 quashed and
accordingly ” ” VV’V%]L&V9V£jflCEitjOI1S dated
8/9.£3 ;V2C§{)’¢’:.:.f};v;11vc}’é’§fQ}9:;:2»QO5 é.fé”q§1ashed.
Writ.4_petiti{:~:i$AV.a:~£§:’_’;1Ilawed accordingly.
sax
‘judge