High Court Karnataka High Court

Parimalabai vs The Deputy Commissioner on 18 September, 2008

Karnataka High Court
Parimalabai vs The Deputy Commissioner on 18 September, 2008
Author: A.S.Bopanna
THIS "LP 18 FILED UNDER AR'I'.226 85 227 OF'.-._'§'HE

CoNs'm'U'1*10N or INDIA, PRAYING To DIRECT',_ THE
RESPONDENTS TO CONSIDER THE REPRESEN'FA'§TI_ONS{

APPUCAWONS DT. 33.10.2006 V3133 ANNEXURES*E3 L” V A’
This W.P. coming on for preliminary

Group this day, the Court made i’ei1o\§ritig:é’_’: . V _
own i i it i it

The petitioner is for L’

issue of writ of mandamus to
consider the dated

31.10.2006 & C to

uunnuvnsnnfl l1II.:#r1″tA’..A.!.¢’l:,:3l{i Ur IEAIENATAKA HIGH COURT OF KARNATAKA HIGH COURT O¥ KARNATAKA H£GH COURT OF KARNATAKA HIGH C

the petition.

2. _* vbe the owner of the

property 2 measuring 3 acres 38

of Guibarga Taiuk and

ease of the petitioner is that the

has constructed a barrage for supply
‘ of to the citizens of village Saradagi (B), Gulbarga.
it grievance of the petitioner is that due to

e».._:};’::orist1’t.1cti<)1i of the bairage, the land belonghg to the

J

an
an

—-m- wan … -aw-I . My.

– ur runucnA:A!(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH C

acquisition and payment of compensation to the

petitioners. The said exercise of considerin;g’= A4
reprmentatien shall be completed by 4.
respondent within a period of four months

of the submission of the

to the fiI’St respondent.

With the above ” the

petition stands dis-posed E0

«_=_,6~\’
saw