IN TI-if} HIGH COURT 0? KARNATAKA
CIRCUIT BENCH A'1:'~f)H--ARW_g?®.VV'4" .
DATED THIS THE am DAY "OF ;?$;U(§UlsT,A"2k§%o9:
BEE§'I2,E V
THE HONBLE MR.JL;sT1c1:%.1;»1€j'iaAN.,jSHANTANAr;§oumR
WRIT PE'm1E};si _£~E{ ).,_§3fi29]'2(3£§8{LA--¥2ES)
BETWEEN:
1. RAMAPPA, '_
SfO GURUPADAPPA.,MA(3§ADU§¢i«_ .. " V
AGED AB0m*.Vvs1--'Y.§fA'iizs ~
AC}ICULTURiS_"I', R /"*:?2,=;1._1,za?<'r':*i ,
JAMAKHiANDi'frAmK, =
DIST. BAGALKOT. ~ *
gasgypa, _
S/V0 LAXMEW :a.4oFAc2AR_
.e_.vG1;::f;; A,r3..t:a'mi3;5 YEARS," ~ ..... .. -
A::::<eze::mfu:21sT,' :2 ; <3». aYA:,m.'rr:,
JA:a:K:m:;31 "::;a:.m;, 131.311 BAGALKGT.
{Q
HANUMANTH, ' '
, "*~s;'0 LAXMAN MEEPAGAR,
AG-ED ABcsiJ'r«:3o YEARS,
--. AC.Rvz.ci§LTUi%:sT, R 10 YALLATTI,
_ ;;:A':ss;<:§«:A,rs§£31T;aL:;;<, Dis? ESAGALKQT;
r:;:;{E:;.§Ar;,.~'S/0 LAXMAN Mommzz,
' ~.A<3E;D again :27 YEARS,
' A'<:;R1c:3L'rUR1sT, we YALLATTE,
J"AME{HANDETALUK, DIST. BAGALKOT. ., PE'§'i'?UNERS
ANAN§KUM£s.R A. MAGDUM, A031,}
I-«J
AND:
E. THE STATE OF' KARNATAKA,
BY ITS SECRETARY I
REVENUE DEPARTMENT
VIDHANA SOUDHA,
BANGALORE 560 O1.
2. THE SPECEAL DEPUTY coMNfi's$1Q:<ER;"- '
(LAND ACQUISITIONAND "
REHABILITATION, NEAJAOR .i_'RR1QAT;Q§~'z~-- A _
PR0JECT3}.BELGAUM._I' * V
3. THE SPECIAEQLANE) 2XCQLI1s1'2'1.:3.N OFFECTER,
MAJOR 1RRI{?;A_?."ION=_PRfC);.I~ECT 'V
OFFICE_.--O'£=.*'TE4iE-_'_ ~ V
SPECIAL E)EPU'T*£._ co-1q:i~MI's3sI'ONER.,. '
BELGAUMI'--- ..
4, THE ASSIS'7FAI§E'1'.EXF;CU'l'EVE ENGINEER{R 5.-, R}
HIPPARAG1 BAj'R.RATGE,TAp;THAN1,
1313:: B:~:LGAUM_.r_ " .. RESPONDENTS
(BY SR1. R’;’s:A HA’7i’.’F£–, Hcdrij
;””9:fiJi:s’%.PETITi{j«N is FILED UNDER ARTICLES 226 AND
.222? :f;:)’E:”I”:9iF: (;,{)i*ISTITU’i’I0N OF INDIA PRAYING T9 QUASH
“f1fi~iE N()’fTij_§’I7i’,ATI0N VIBE ANN-G PASEE 33′ THE: R2 DATED
4§’;’10’},é0G’7 AND ETC.
THIS i3ETI’I’I(}N COMING QN FOR PRELEMINARY
T HEEKRING ‘IN 8 GROUP, THIS SAY THE CQURT MAIEE TEE
FGLLOW1E’\¥G;–
GRDER
The notification issued ‘V
Land Acquisition Act vide___A1if1¢)§t33″e .. iidétteti .'”4*V1″i’~ *’
October 2037 gazetted 2607, is
called in question
2. the nofification
was, 110 emergency at
that tjgllt-it under Section 1′? of
the The notification reveals that
had directed on 03/12/2001 to
‘ _’3cqui;r’stc::f’te:in lands by invoking urgency clause under
” cf the Land Acqtzisitian Act. However, the
natifibation Armexura “G” Came into existence only an
” October, 280’? i.e., after lapse of about 6 years. This
itself gases 1:9 Show that theft: was no urgency in the
matter. Therefore, the notificatien Annexurf: “G” shall
4
be treated as the one issued uncier Sectioh;
Land Acquisition: Act. {fit is $o’,”t}1e be V ‘
gven an opportunity of being h(~§ar(:1 .’ _
3. A1: this st§g_c’f;, ‘B/fiiagadum,
learned advocate the petitioners
submits Sfiatea ‘h:as already taken
decision Vproceedixlgs. Smce,
the same, this Court
does further (:11 that aspect of
t§’1€’1T:attef. V-.UI1der”‘si;r.n.i1a1′ circumstancg, this Court in
/2008 and connected matters in
1 Vt§’1§~:VéAc2§?$€vV’§fA’.S}?IRiSHAEL AND OTHERS vs THE SPECEAL
LfiN}3._”A£€’A-QUESFFION QFF’ICER AND OTHERS disposed
n€:f3′,’__ 0Ii'”i’C3″–1’~ March, 2008, has pennittad the similarly
‘ fjiabed land owners, Whose lands wars acquired under
‘ V “the very preiialinmy notification, t0 file ihair statement
0f mbjections. Be that as it may, since {.116 petitioners
(V/>
5
have not filed statement of objections, _
p6I’Il1iiI6d to do 50. AccordiI1g_ly,V fghe isu
made:
The peuuoncflishag fig pmgnfin&1 Iéifikathefi
statement. of objecti§§fi§?.’g.*xv’it:If;§}.t;’v frc>n1 this day.
If statemen:.df same 311311 be duly and thereafter
” i.fi;””ac(;ordance with iaw after
healing’ the 1′ H
f’€1;itiUfi’iS disposed of accosrdingly.
Si/~
IUIXEE