Karnataka High Court
Ramanagouda vs Addl. Spl. Land Acquisition … on 7 August, 2009
IN THE mag czoum' OF KARNATAK_23"- 5
CIRCUIT BENCH AT DHARWAD ' %
DATED mxs THE 7th DAYIQF J
BEFQRE«W
THE'. HON'BLE MR.JUSTICE N'iQ HAN SHAx§T5;NA{3£jLIDAR V
WRIT PERI?'-igorsg .tsi'Cxg,...Vjés4o39/ fidoé
AND 64()_f10]f?,(EQ*9 (LA_j-RES)
BETWEEN:
1. RAMAr§AG'QUi§.A; Am _€§8.j{EA--R$, '" 'V
2. 1..AxMANAr;;<:_uDA, A/Ii'-63'YEARS,
B<3'I'1ji.AI§?E1"S;j€3 I;~:§;:::vLe31*~:se5(3.t):IA Pg%;rIL,
3, BAsAPPA,A;A'.,63 Yfiéiiéfi,
4. CHANDRA1"-'PA, AIA 51vvg;-39-,..*
PET1T1oNERs3ANDin§~.R§; '
as/0 RAMAPPA TE4,Oi..AMP~.'ifT£» _
ALL 5.22.3 AGRIG.§.ILT11RESTS;
RIC) *'Z.~iAEs§2IHPxL 'w..Lmcsa, ' 11111 ~ ~
Te. BELAGI, ~1.:::;s*:*._ BAC';AL}<1Q'F. .. PEETITONERS
1&3? SR1 R';:).':iE%Sp;:';i'z==_;§"v;';-,9
Amt} % J
" *1§;i:«1:L. $91,. 1';A:_~_¢I"a:: ACQUESITION omega,
4: «NO .,UKF--.,_B1LAGi, mm: BAGALKOT'.
fmjaj :;§§2%i'E;:éAL MANAGER, LAND ACQUE$I'I'C1N um
ezgvawgxaag, BAGALKOT. ., REESPGNDEZNTS
Tggv,' $31" RK' HATT1, HCZGP}
2
THESE PETITIONS ARE FILED UNDER ARTICLES 225-IAND
22? OF THE CONSTITUTION OF INDIA PRAYING 'I'O.. DIRECT
RES.NC).1 TO PAY THE PETITIONERS INTEREST AT THE-. RATE
OF 9% FROM 5/9/2001 AND 19/11/2093 FOR "!'«Pl_f&R'.
AND AT THE RATE OF 15% THEREAFTER 'I'ILL.fi'HE IBFXTE OF'
PAYMEBFF ON THE AWARDED AMOUNT OF_RS.'I,48--,2UGf« IN.'
RSPECT OF 2 ACRES 31 GUNTAS IN; SY,NO.36/i2VB*1IfJSOFAR AS I
PETETONERS NO. I AND 2 ARE CONCLERNED,
THESE PETITIONS ARE coMi:ixtGI'+:)ixI F'()Ii'?€--vII3I+2~I33'i;iI§*k'.IN'fi:III€I"x'.VV
HEARING, THIS DAY THE COUR"I'4.__MADEA.TFiF5 FC'LL'£)?iQ(IVIII'IG§f:
Petitioners in V -:@1V;I;I'Li{}nersIIIII133v<=: sought
for a» Acquisition Qfficer
direcfing" I' on the compensation.
aWa._1'decIII31:I9°/pIfi{js11iI 05$/O9/2001 and 19/11/2003 for
" _ gear the rate Gf 15% till payment.
The grievance of the petitioners is that they
'si;at1.1t:)xy interest for the land ac:qm'rec¥ by
tfié reéfiéiédents. The prayer asf the petitioners is well
":'tm;:1<I¥éd inasmuch as the respondents have faileé to
statutory interesi in favr;-ur of the pefitiorzers in
Iflthe award. There carmot be any diszgnzzte that the
Y”
3
peiitioners are entitled to statutory iI1ter¢§;t—-iijQ:1fg”.j’
date 0f original award dated
petitioners are not awarded h: A’
following direction is issued:-
Respondent . L aw.%;né statutory
interest to 1(in respect
or2znugstéy§g§n§gy}§yj§;3§}2E)and.19/11/2003
(in QB} at the rate of
9% for (me at the rate of 15% pa
E Accdfdingly, the petitiozzs are allowed.
Sd/ –
* JUDGE