High Court Karnataka High Court

Shri Baliram S/O Hari Wadkar vs The State Of Karnataka on 30 March, 2009

Karnataka High Court
Shri Baliram S/O Hari Wadkar vs The State Of Karnataka on 30 March, 2009
Author: Ajit J Gunjal
1.

IN THE I-i§C:H COURT 0:? KARNA'FAKA="*-- I  
{EIRCUYF BENCH 5:1' DHARwA_a;__ }*~--.,. '

DATED THIS THE 331*? BAY;.JDF M;£'gI2'<3Hi '2t:i§:§;-_  

BE§i_RE  

THE. I~iON'BLE rviR.JUs°1?£}i;E AtJ£3'~--'.J_§G.1T1it;:.;}=':L"  3

WRIT PE'Fi"£fION.vN76.'6n}_12§3f2069'  V V' "
And W.P.Nc>,6' 1'9a13/32309 '{LA«'€§ES}

BETWEEN:      

S¥~EREBA.L1E_AM 5:30 HAREWEAJDKAR' . -- 
1:)ECEsx.s_:ai:3 237$" ¥£{_S.§.,RS LEEGAL Hrsmss 8 (51)
SM? BA¥~EUB£ai.WaO'¥5ALIPL_1&?yi '\e'£Ai'.rKAR 
AGE 45 3:"z:.zx1{3 533:: Ac3R:L'~._' ._  
RiC--R;&9€_H£§éG w:;:;_.AG5._ 

H?.JKKER1'TQ _ ; _ *

BELGAUM DE'E;4,."f*.._  '

SHRI 1<:R1s;~1NAV':3.!0"'x.?:"1Iidiggi:§'ADi<:A:az
Age:t$3  - V  . 

;a:;£:r:; AGREL 
~ '-Rio iiASHING"'¢'ILLAG'¥§
  HuK5(ERETQ .. ..... ..
 BELG£fi._JM«DIS'i'

 vSi£i:{E'«C}OP;2XL $53 HARE WADKAR
=.,Age:t35ff--._ '

GCC Asmz'

--. R,-'<:;' magma VELLAGE

:~.1U:<;KER: Ti}
BELGAIEM ms?

" " $I-IRE Govizsm 3.20 am WADKAR
~ Agetfié

om: AGi§'.IL
RIO RASHENG VILLAGE
HUKKER1 "FQ
BELGAIXM 9:31'

SHE SRRIRANG SEQ E-IARI WADKAR
Agata



A %'(t3y.Tf:;:::i. sV.1N._I§ai;;,--:"Adv.)

gs}

ace AGRHL
Rio RASHING VILLAGE
HUKKERI TQ
BELGAUM DIST

SHRI BAPU S20 HARE WADKAR
Age:4S

OCC AGRIL

RJO RASHING VILLAGE
HUKKERI TQ

BELGAUM BEST

SHR1 VISHWAS 3:0 1--LAR.1"'s:AD1<AR =  '
Agent}   -- 
occ AGRIL

Rio RASHING VILLAGE V
HUKKERITQ   
BELGAUM Di_S7i*'   V'

SHRI uTmM»vs101HA:21¥m1}K.A..R  
Ageyii    .   r
CJCCAGRILV '  -
R,i0VRAs'r111~{c:;v1LL2:.{;E  '
HUJ_(KERI_TQ<_"   v

BELGAUM GIST" _' -» .. _

sum Rm{c%:»iAubR.é;'H}m1 'wanma

Age:4'? ,
('£8 AGRIL V-

. ago RASHING 'vi;I,;gGEA.
 __ -- .1~:UK;1.s:r.

,.. Petiticrners

'  _ AND':~.,

Ti: E>?,_$'I'A'1'E 012* KARNATAKA,

= s  BYITS SECRETARY,

"§3EPAIv?T1\?EN'F' (DF REVERUE,

" --. Ieszmaau VEE9£,

BANGA.LORE» I .

TEE ASSISTANT COMMESSIONER,
BELGAUM SUB--DIVISiON,

BELGAUM. ... Respondents

(By Sri. R. K. Hatti, HCGP)

:3:

This petition is flied under Arficles 226 and 227:§f.me
Constitution of India praying to dimct the LAO Rw2 it)’ .a’W_afrd

interest on additional marks: value which is .21..’
compensafion in the interest of justice by ar::;:£:?:z1dAiixg”
award No.L.A.Q.S.R.N0.1S7O (K) passed _

dt.8.6.200S Vida AI}.1’2€X”l}.I’E-A and et§:;.,,.,.

This Petition 001111113 011 fax”

day, the Court made the foiiowg-mg:

0 R iD’E R,

1. Sri.R.§{.Hatfi, G~ou’e1j:J2mc:11i”}’ln§:a{:iér._i$ to takt:

notice for the zespondenfs; ”

healing wiih taken up for final disposal
masmuclgzgséé “bdiih :. é:;3iii2sc1 submit that the subject

ta:1at1;:§i”{:{§’ this “‘1×7§fViV1:V’1;)€:1’;iti<)n is covemé by a ruling of this

'V N_0.6O6 14/ 2009 dispased of an 05.03.2009.

the p€Ti'LiOflEZI°S make an apgslication 21/s

V . 28 (A) e§:£1:c;"'Land Acquisition Act,1894 for ;:e–ciet-3rminat:£on

. the cfilfllpfinsafion. R appears the application is granmd in

"inasmuch as the ccmpansation is rwfietexmined but

-hciawever itltcmst on addifionai market value has not been

awmdeé. Hence, this petition.

: 4 :

4. Appazentiy, Section 28 (A) (3) would speak aberzt a

person; who has not accepted the award under subj4se§::1:f1é-:1′

(2) may, by written application to the Co11ect<:rr,_.u'1eqrfire.fi1§év:– ~

the matter be referred by the Collecter fofr the

of the Court énd the provisions of seetio}_i1s'eV18Te ed

far as may be, apply to sucfimfezenee féo £1

reference under Section 18.

5. To my mind, the _ an alternative

efiieacious remetiy V_ava3′}2i¥31e:’tnV however since

identicég} wm jje1’r;tig$f1.%has3 “bee;1 ciisposed of, this writ petition
also staxids4dés}§0secEV of: iI2._ of the directions issued in

W.P.2§€ov.%3_0é}.;I»;’-f2G{}9 riiseesed of on 05.03.2009. Writ

. of accordingiy.

6′; iflhfirtri, Government Pleadeiz’ is permitted to file

‘V memo of _a}:$1:iearance within four weeks.

sd/3
}UDGE

J11}!-