High Court Karnataka High Court

Ramappa S/O Basappa Kanki vs The Assitant Commissioner on 17 February, 2010

Karnataka High Court
Ramappa S/O Basappa Kanki vs The Assitant Commissioner on 17 February, 2010
Author: Subhash B.Adi
IN THE HIGH COURT OF' KARNATAKA

CIRCUIT BENCH AT DI-IARWAD

DATED THIS THE 17TH DAY OF FEBRUARY, 

BEFO RE

THE HON'BLE MR.JUST1C1a:».SIJ_13HAS"}1" BfgAij'1   

WRIT PETITIONS No.67203e'6'?206;!.2'0I5§  

AND W.P.NO.6Q249/2O--1AO'--{.LA--RE§}A " '

BETWEEN:

1.

RAMAPPA S /0 BASAPPA KANKIV 
AGE 62 YEARS, (")CC.:AGRi§CVUL'IfUR'E.,
CLAIMANT IN LAC N=Q.4--4/07  " " '
R /0 ARAKERI VILLG:-if '- '

TQ:YALB"UR_GA, 13IS§r:R'op15AL-. I  I

IRAMAPVPAS-/:0 MU:t>v1-YAIPA TALKAL

AGE62 'I'EAF"_<S_,I 0CC.;AGRICULTURE
CLAI_1v1ANT'-IN" LAC "No.45/07

I 1 R /0 'ARKER1. VILLGE
I  TQ:YALBU_RGA DIST:KOPPAL

IHIRTAPIPAVS/O HANUMAVVA HARIJAN

 A.  65 YEARS, OCQAGRICULTURE
« C1,}-'s.I1\/i'Afi'sIT IN LAC NO.46/O7

R'/.OA~;%3;R"KER1 VILLGE

 TQ:'{ALBURGA DIST:KOPPAL

BASAVARADDI S/0 PAMAPNNA VARETTI

" AGE 57 YEARS, OCQAGRICULTURE

CLAIMANT IN LAC NGL48/O7
R / O ARKERI VILLGE
TQ:YALBURGA DIST:KOPPAL



:2:

5. SMT. I-IANUMAVVA W / O KURUDAPPA HARIJAN

SINCE DECEASED BY HER LR ERAPPA

S / O HANUMAVVA HARIJAN

AGE 65 YEARS, OCOAGRICULTURE
CLAIMANT IN LACINO74/O7

R / O ARKARI VILLAGE TQIYALBURGA
DIS'I':KOPPAL

6. SMT PARWATHAMMA W /O SIIINAPPA GADDI "  
SINCE DECEASED BY HER LR 13ASAV_AI\IT'APPA.,_I  j
S/O SHIVABASAPPA GADDI   A   " .. ~ 
AGE 40 YEARS, OCC:AGRICULTU'RE
CLAIMANT IN LAC NOIVIR,V3AD\r)   

AND:   '

1. TI-IE ASSITANT COMMSSIONER
5:, LAND ACQIIISITIOnN._OEEICER
KCJPPAL A '  

2. 5 THE EXECUTIVE ENGINEER
~  NO. I_,T.B.DIV_ISION KOPPAL. ...RESPONDENTS

A ;”{I’3.Y SM’T.KIVIDYAVATHI, AGA FOR RI)

. ‘ THIS RETITION IS FILED UNDER ARTICLES 226 AND
227 OR THE CONSTITUTION OF’ INDIA PRAYING TO
DIRECT THE RESPONDENTS TO MAKE PAYMENT OF THE
AWARDED AMOUNT AS PER THE AWARD PASSED IN LAC

A NQ,44/O7,45/07,46/07,48/07,74/O7 AND 49/O7 VIDE
A’ *ANNEXURES–~A,B,C,D,E AND F AND ETCL,

THIS PETITION COMING ON FOR PRE41LiI”~.’.{:_iI’~IARY
HEARING, THIS DAY, THE COURT MADE THE

1. Smt.K.Vidyavathi, 1earned”‘t<.VAe§_A"i tékeg,

respondent 1.

2. The petitionersvirieare ‘direction for payment
of compensation amount /2007 and

connected matte:rs’as :per::A~riOnex1,ires;A_.to F.

3. I_fp_the’~.pOé1yi¥;€!;!?rv1t terms of the award, the

remedy is avégfiable “to execute the award
and it is Submittedtthait’ petitioners have already filed
execution ypfietitions. V-If’-..t:hat is so, no ground for issuing

direcztionp. Petition dismissed.

AGA is permitted to file memo of

_ .appear_ance witvhin four Weeks.

ii’

;.;g;:.

DEE

E.

>+

Z
..:,.V

3;

§

3