High Court Karnataka High Court

Parameshwar S/O Hanmanthappa … vs The Asst Commissioner on 14 October, 2008

Karnataka High Court
Parameshwar S/O Hanmanthappa … vs The Asst Commissioner on 14 October, 2008
Author: Ajit J Gunjal
r avg-up vu nu-1nq1r1ur1|u-1 III\Jll \a\uI\Jl\l \Jl' l\l"\l\l'I"!!I"\l\l-'\ I'1I\3I"I LQUKE Ul'   C

EN THE HIGH COEFRT OF KARNATAKA
CEERCUET BENCH A'? (EULBARGA

DATEI) THIS THE :4TH DAY 09* OCTOBER .

BEFORE

THE: HOEWBLE MR. JLISTIZGE §xJffF".J.(3U:I;§';§'~'»;:£;'--:'«' 

WRIT PETITION NO, 400*}? ~ % at  A   

Between:

1.

S;ri.Paran1eshwaI,i _”*~._
S / o.Han1nan?:happa’ Liosp:fiI§., _ 2
Aged 5′? years, OCC§AbgITiCU}{1§.TC”,’~»’ ; .,

Basavarafi ‘ _
S ,1 0. ‘
Aged 6 1V.Vy’ea1js, C)(:cV:}3;v@c§111t1;:je.

Bcftli 10-256,
Koi1;d€i<.:1gé'='«31i; '13'i'ai11¥1 '§FiIf,
Gulbarga — f:38Ei: 1f_)'2';–. '

. éifiajshakhar,

_ -/ Q.._Pa1'ameS has-arappa Yehnali,
' V. 3 Aged' -'§{}' 'years, Occ:Agx'iculture,

T iagei — Heerapur,

'-'._Tq}"é§;_~vDis§;"Gulbarga.

. "ml-vs'ra;,

Sj':),$3If1a1'I1e1ppa Ychnfiii,

< ».Ag€-{(3 42 years, Occ::Agiculture,
_ _ /0.H€¢:rapur, Taiuk Gulbarga

Suryakami,

S /' 0. Mahanthappa Yelmaili,
Aged 38 years, Occflouselleid,
E2/o.I"Ieerapur, Taluk: Gulbarga. …F'ElTI'1'IOI\ER

(By Sri.Amaresh Sfioja, Adv.)

—~.y._’.<..–.-. Iuru …-…nu;-1-rnou-u -'lulu! -av»-v-xv -an nr-u\I1.r-In-|I\.|-1 -IIVJI-y \.u\JIJl\E \Jl' l\al"\lSl"Il'\lI'\i\I'\ THKJI1 LUUIH Ur C

And:

1. Tbs: Assistant Commissioxaer,
Land Acquisition Officer,
Gulbarga.

2. The Executive Engineer,
P.W.I). Gulbarga,

3. The Executive E11g1’I1eer,V
Kartnataka Housing Beard-;_V
Gulbarga. “-

(By Sri.S. s.Kun1;;;an,.vAA{}§;’foi}”:2 $1)

This wz*it’««j.p%;ti1:ie;>n gis=’fi1ed” Iiincipi’ Articles 226 and
227 of thg.-Vfkqnépitiutiqn India with a prayer to quash.
the order ptéxssefi » t?;e.V– Reihrence COUIT Imder
Anne3:1m::_ ((39%. ‘LA<3…Is;_os. 1 12/2003, 2 1 1 /2003,
114/2003,J' A1(15/Ema 'mid 11.3/2003.

'Z'2in.§:s" "<:oming on for preliminary
hearing, day; t;i<3.§:" made the following:

'Is-s11é:*R:u:§j::.

2′.Mr2S.f3i.I{uInmaI1, learned Additionai
Afivocate is directed in take notice for

‘ §é$ p»oi?1dent. No. 1.

3. Learrxed counsel appeamug for the petitioner, to W

serve: 3. set of papers on 11313. «’

$ ,_.’RE§’53I3uaC)@I4§fVi)”EE\fTS ”