1. WP No.19764 of 2007 IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 15TH DAY OF SEPTEMBER BEFORE '% '" TI-IE I-roxvgnm MRJUSTICE AJIT J.,G,I}:NJ:A:L T T WRIT PETITION No. 19754] 2obZ'1L;A¥R'Eé) 'V, e 7 BETWEEN: Shivalingappa T.Ganiger, _ S/ 0: Thirakappa Ganjger,.<"" * Age: 49 years, '-- " I 5 V . Basappa, S / 0:. Tirak" Ge.nigef',v_ A/ a: 47 ye§aj'SA,.,V,:,Z'* . Nagétfjfjva " ' » S / oV:.._AThi1'aké1ppa4'Gai1ige.r,' " A/8.2 45 3r¢a1's,, " a H Ramacheiiiciirapi)a, ;A/fie: 34 years, .V A"/.5}: 59 3}'e"a§1é1v~s, ' V.petm5tsn,e1~s'e--N,¢s.5 85 6 are " . Sfo Pahiad1'Naik Sollapurkar, . Ye11.ka<ppa, VS/o Appanna Sanshi, V A/_a: 54 years, i Ramjansab R.G0the Mujavar, since deceased by his L.Rs. WP No. E9764 of 2007 : 2 : 7a) Rajesab, S/0 Ramjansab R Gothe Mujuvar, Age: 48 years, 713) Hussensa, S / 0 Ramjarzsab R Go-the Mujuvar, Age: 44 years, 7a) Hussenma, W / o Kutubuddin Girani, D/0 Rarnjansab Mujuva1',,__ Age: 40 years, 8. Narayanappa V.Naj.k,_ S/0 Venkappa Naik',-._ _ A/ a: 69 years, A ,'_f.,.;_3PETITIONERS A1: are R/oi: Tq: and (By Srfy "RV§Ad:'§eeate) AND: 1. Geézinerai Mahager, , '% A' é Lar'1c'i-.'Aci;1;isitiori;"U.K.P., ' V 'I'IaVa:Iagaer';' vat: Bagaikot. 2; Frhe Ada':. S151. Land Acquisition Officer, Upper Krishna Project, (UI~:P),No.2, UKP, _ ;N'ava:1'agar, Bagaikot. ...RESPONDENTS
(A}_3’y~Si~i. R.K.Hatti, HCGP)
WP No. 19764 of 2007
This petition is filed under Articles 226 and of
the Constitution of India praying to
respondents to include the statutory interestiatv V’
of 9% p.a. from 7 the first year at the 9/43 K”
p.a. for the next subsequent
marked as AnneXure–B.
This petition coming on prelin’ii1i.a_1j} hearing in
‘B’ Group, this day, th4e”~CoL1rt following:
was acquired for the
purpose of’ Project. Consent award was
passed. It’:3pp.earS respondents deleted Sy.Nos.4/7,
4/ arisi’ngV___from the same notification for some
*teel1nicval’~reason, but however, later awarded Rs.70,000
for dry and wet lands. It appears
T_that etheggzietitioners gave a representation to enhance
he eornpensation. Petitioners filed W.P.No.25369 / 2005.
This Court allowed the writ petition directing the State
WP No. 19764 of 200′?
to pass supplementary award. The grievance the
petitioners is that the supplementary award
but however, the interest as directed by
W.P.No.25369/2005 is not given’;-«tiepnicieii All
petition.
2. Apparently, this CoL;rt;.,:_while ‘disposing of the
writ petition has obser’ve”d_ E ii
“In the pass a
supple1nye.nta.ry to’ pay the said
arnQLir1tVy_V’toi’1–:thVe .pet’i:Vtion.esrs,5′ the respondents
wou1dhe.”1Vi.ah1e ‘toyi”p.ay– interest at the rate of
15% ‘p.a.’ .Vonfjthe..y_:e’nhancement amount to
_which'<th'e petitioners are legitimately entitled
,, Q Q .
it of the petitioners is for the statutory
be11_ei”1ts,. .’i’h-e’iV.representation given shall be considered
the land Acquisition Officer in accordance with law
three months from the date of receipt of this
.,order.
‘K
WP N0.19764 of 2007
Petition stands disposed of accordingly.
Mr.R.K.I-Iatti, iearned Government ”
permitted to filed memo of appearance’ V ‘
4″
Krns* _ V