High Court Karnataka High Court

Rangappa vs State Of Karnataka on 11 August, 2010

Karnataka High Court
Rangappa vs State Of Karnataka on 11 August, 2010
Author: J.S.Khehar(Cj) And Chellur
IN 'THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 11m DAY 09 AUGUST 2010 
PRESENT ' %  % é
THE HON'BLE MR.J.S.KHEI~iAR, CHIEF'  '  T ' Q

AN!)

THE Homam MRS.JUSTI()E  CHELLHR "  k 

wmr APPEAL NOS. 335/201016}2g>'1e:ifiA:12:§S3 k
BETWEEN:    «L %

1. Rangappa,

3/0 Kafiyappa, . . :   -  *
Aged ab9ut74 y<*;ar<.3;.VL»V.'*  g  
R/at Ward No._1--,    -     .
Bidanagere Extensien,  » 4'  -V =

13.1%. Road,v.I<;1;xiigai'F{}wrx,._"  "

Tumkur lisistrict  ., 

2. BC. Venkatesh G0wd.af._  
S/0 Chinna    A 
Aged about 33   
E3./at Ward No. 1, " V _

* Bidanagé1*e.";*iT.xi:a_r1sion;' """ "

B. M. _R9_ad.,, Klmftigal Town,
Tumkur I'.)i$t3_7i(:Lf- . V V .2 '

 Appellants

 '(B§'~R,s. mg; Adv.,)



' V'  V .Nagava1}i 'I'1:313:1{1§::"T"I)i$'t,1'ict.

fir

1. State of Karnataka
Rep. by its Principal Secretary
to Government.
Deparunent of Irrigation,   
Vidhana Seudha, 
Bangalorewfifie 00 1.

$9

The Under Secretaly,

{Land Acquisition 1,3)

Deparmlent of Revenue, «  .

MS. Building,    

Dr. Ambedkar Veedhi, __  ;
BaI1ga1ore--56(}OO1.   _  '

3. The Special _  
Hemavathi  Divisitgn,'--.V:T-«--..VL   " _  '

4. The Executive  * "

Cauvery Neeravari 
Hemavathi  Divisiog   '
Hebbur,  Dist;%ict;~._ 

5. ,Assi$£a;f3t~E_xec1.1tive EI;gw1-rxeer,
Cauvery Nceravazriv Nigma Niyamita,
No;6,"'Hemmsati1i  Division,
Disti'i}:fi3.t;3;)i"1 gab 'Division,

. . . Respondents

  V Adv. ,)

   Appeals are filed 'under Sectien 4 of the Karnataka
  V  Act praying to 536$ aside the order passed in Writ
e,:f'e.fitio:i N(}.4364/2006 dated 27.11.2008.



These Writ Appeals coming on far preiitninmy hearing this

day, Chief Justice delivered the following:
JUDGMENT

Through the instant writ appeals, the r.-,§.1 aye

assailed the order passed on 27.1 1.2098» aflowhigj

No.4364/ 2006.

2. A perusal of the
the writ petifion, the ;é;.aé1’aCeCiV’VjI*eIiaI1<:e on
the decision rendered M..4..P et;;:.ign No.983/2006
(Smt.Thimmamma vs; emers), decided on

27.11.2008.

3. Ileafned parties are ageed that the
order passed. by Writ Petition No.983/2006 was

aeeéeled A’13.peaI” &l$&§;’8v9/2009 and the same was dismissed

by a 13:vi~si«§n 9: this com: on 15.6.2009. The judgment
upexiby__v’i;%1§e..’.»’1eaI’z1e<i Single Judge has thus been affirmed.

" t.31eé:'iz1stant writ: appeals are iiable to be dismissed in

4

izerms of the order passed by this Court in Writ Appeal NQ,Vé§§§’;.20O9.

Ordered accordingly.

Dismissed.

On account of the fact that t11’e”‘L4L1Vt§’-.;:Li1″1 ‘iiaflre beéh
disposed of on merits, the {Sf delay does
not survive for consideration. H ‘

‘ _.Chie£ 3\,1.$’tiC@

Sd/-‘
JUDGE

._bkv L % & ._
mdcx: yet;-[110 j_