W,P.N~:'}. 81941252009
& ".5!.P. Nos, 82Gf:32-8'.2G?'9;'2{309
E
IN THE HIGH COURT OF KARNATAKA
CIRCIIIT BENCH AT GULBARGA
IIATED THIS mm 11%-1 may ()3? AUGUST gmg. ' %
BEFORE
mm Hogwghfi hmausrlczé J
w.P.:m. 24942 of mg
8% gap. NO. 82062»820fi'9 '*O§' 2009 s.méfi§'$2-
EE:"I%EPI:
E .
S§:m'*anzag):"?:sa:i S] :3 Vija§:}:umari-N _
figs: 4}, yfiara 7' * "
Eéagiasixiv Sf GVS-i§1(}.g_1pp;: M§ét1;t§:, 3 ~ '
Age: :38 A ' =i 'V A - =
Mahanmpixa is Masam,
égé: " ' "
Shiva}:-pa'_s/§'Ys21aTjsp_a'
Age: 52-3?ears --
Saifansab ':'3~f 0'§{1,1§s3it1$:a13fi¥ Chowdazii,
figs; 4:"3_yea1*s .,
; I; Ibrahimsab,
Ag«::sti_ ggéama
. S;«ésLj§§:;vé1a3;,
Agad a.V_}.?:<J*.1Vt};T§'?" years
. Efiszriéixraséb ggo Qwajasab,
nAig&:_;A 3'? jggaaraa
i};'§§E m§«§<; fiii S33} Sf {; La: 2%h.m€::i; ixgfi: 38 jgsflréss
10.
11.
14.
1.5,
1?,
£8. «
* ~ fi§:¢= 30
19:
W. RN70. 8194222009
8:'; W. P' N03. 82962-820??? EQO9
2
Chsnagouda S] (3 Gurubasappa Nironi,
Age: 53 years
Maiiikaxjun s/9 Bhimaraya,
Age; SE3 years
Mannu S/1:) Saifan Sab,
Age: 88 yaagrs
Abéui Gafoor S] 0 Maulagab
Age: 48 years _
Kareppa S/0 Bhjinanna...
Age: 50 years_
Kasturbai W
Age: 45 ye.'a;~s«:j__ » ¢
Subafiirab '£Fx§';jvo _Jr~:%¢attappzi" sjo
Age;--4.~0 yea3'bs:._'
c:;éin&.:»ast;g S/5' Maixappa,
~ j' ' Eiapurao,
Age: 55 yeeajts
(}c<:u;3ai'ion of all: Agricuiture and art:
AARf:_sid_N COMING cm were PRELIMINARY HEARING
*r%:a::~:._£:g;*;'v.<:*;g.::;r,:::z.,;.:2'1* MADE THE FOLLOWING:
ORDER
.. VTL_.Sz*i;’~-SS. Kumman, learned Govemment Advocate
-:’3;E§€:’s~;e fi0’£,i<:§: far 131$ respondents. In this writ petititm,
'V::?m:f péiitififlfiffi havfi mught: £33" 3 directiazi tr} direczi. the
W.P.N0. 81*942['.2Q0§
85 WP. Nos. 82Qt’:”:2–82C)’?9/’2’C309
4
respendents £0 acquire the lands of the patitioners ;;md
to pay compensation \.Vi’iI”}iI”1 3 periad of 6 monthVs.,__”:
2. Lr€3I”fi€fd counsel fcar the petitioners, a¢f1;{: 1*».
{ha matter fer some time_ 1,? submittszlci :.tfi€§ A
1113}; be given iiberty to gvs’ ,_a rt?:§vzfeSsraz1t.a1;*r§;11. 1:::i t.’hé”
Deputy Commissicmer, Gu3ba1§éa.. fiégievant
particulars of the by Public
WOFRS Department, Gulhafga of the road
f§'{};'{{1 Afzalfjur :9 ‘”‘é:%1_e-IZ1rc:pL1t3: {fommissioner
may be dire{::t.ed 116- {i’0i1s;iifi–:3£”V thfii representation in
ac:,c0rda:j1:§:é’ wiih and to pay compensation as
Land Acquisition Act.
1′:A1.__y iWifig éarder:
petiticmers am permitted ta givfi a
‘V ‘ .§’é:§:a;%é§§e:1tat,iar1 it: {hit Baputy Cezmxaissiorxw, Guibarga
:+’»::z”1Eaiz1izT::g 3%} ‘ihfi rsiavazii particuiars {sf the iaridza.
3.
3; 2» ‘-
1 55; .\
§€fi§1’M’2 /’
\ if,
X
W.§’.Ncs. 8}942§2009
& WP. N03. 82G62–82G79f2€_._709
S
illegaily afiqlfiffid by tha FWD, Guibarga fer V.
the rcasii refarred £0 abeve a1sng_,wifi_1 a_”é{:>f;3;*::
{}E'{ié3I’. If such a rapresentation is g5’1_§%c:’i”1, ‘izhéz
{;’0mn1issi<:sI1er shall enqxxire V thé ' ".::r:1__a::i:_cVV=,A-1'~b ~p::.;';ss
appropriattt orders ix: acgordggnééé 13%;' shail
be done by the Depiit}t?..':%;!it11ir1 hm
1110m;hs from 'gha-.::: dat€: fgpresentation
311$! 3 gap}; Q'£"1}§_i$ A
'.-7:',§f
%'2…:5§'?f"
“”¥°°=’?'””‘i=””%-“*g,x°'”‘%’?”.*v
§