High Court Karnataka High Court

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

Karnataka High Court
Shri Gopal S/O Hari Wadkar vs The State Of Karnataka on 30 March, 2009
Author: Ajit J Gunjal
{B32 SViE'V'.fi',f'3:£:'fi} 

, '*

.r~~>

Hi 'I'H}33 HIGH COURT OF' KARNATAKA

CZERCUIT BENCH AT DHARWAD

DATED THIS THE sow DAY OF MAR(:,§.~.I i2f§)0'
THE HoN'Bi,-E MRJUSTECE A.;:*§*--J.GLml;:;§;L Q'
WRIT PETITION No.5:28'4.{2a5/ 2OG9_(LA%:R§Xf§)

SHRI GOPAL sro RARE w;»s~.:3z<AR;= *  '
Ageréfi occ AGREL «._ 'g -- .- V
R20 RASHENG VELLAGE ' ' [   
;;gJ11BA sgsv;x1§:'i'~v j  'V
Age:49C}CC    " 
R20 RAS}_€§NG 3/*1LI,.,:x_t3E' ._     »
HUKKERF TQ BEELGAEEM D'2~s'1r«_ '  . :

3312.1 'BAPU S,/C} EDHQNDEBA s;»=wANT
Age:43 QCCVAGRIL " . . 

Ric) R_ASHEE$2G"fEL£.AG}§.V .
friUE<I.KERI TQV-BELGAUM ms?

~ ':L__é1=m;---SANMY 3:64 fD';:m<2'D1BA SAVANT'

2's.;zze:33 OCC AGRIL -

 V' " RfO'Ra§SHING"fILLAGE
 HUI{_If';E_RI' TQT-ggaeabw: [BEST

. K . Petificmers

 g'jxND:

" THE STATE 0;: KARNATAKA,

V ' ~ 3'! ITS SECRETARY,

DE2?£aPCE"MEN'I' OF REVENUE,
VIDHAN VEEDI, BA1\EGALOR¥:Z~i.

WE ASSISTANT CQM?~#fiSSIC?NER,

BELGAUM SUB-DEVISEGN, BELGAUM .. .R€SpOI{1dEI1tS

(By Szi.R.§{..f~.£atii, H0313)



: 2 : 

This petitien is filed under Article 226 H.d£_ the
Canstitution of lnciia praying to direct the LAO R-«Q "toV 
interest on additional market value which is gfixf ;_a
compensation in the interest of justice by a;~i'né:ndi11g'''ih.é''T " .'
award No.L.A.Q.S.R.No.15'?'() (C) passed .3733._ th6:*-- L.A.£'};"  
dt.8.6.200S vide A1:;nexurc:--A and etr;.',""  5  V .  

This petition coming on for 
day, thxa Court made the fofiowiflgt '   ' '   '

0 R 
1. Sri.R.K.Hatti, js afiéézea to take
notice for the respondents.      b

2. mg “t1§i:;31:gV’1§?i”th§’~.Aj3;atté§f””ié’ listed for pmiiminary

fiaken up’ for final disposal

inasmuch ‘as “-:r€mu11sc} submit that the subject

this ififgf-it…pe§:i.tion is covered by a mling sf this

‘(1§:$iirt1i11~._,”¥?t’,f-‘VL§~¥¢2..6C§614/20139 disposed of an 05.03.3009.

A;>p3¥éj_i:f1y, the petitioners make an appiicafion ufs

_28 {A} *’3f’§’hEi Land Acquisitien Act,1894 £02’ 1t–c:ietermi1}ation

A compensation. It appears the appiicatian is granted in

‘ inasmuch as the compensation is re»determ.i3:1e& but

u fhowtzver interest on additional market value has not brsen

awardcdw Hence, this pefifian, %

X’

4. Appamnfly, Section 228 (A) (3) would speak atygut a

persen who has not accepted the award under sub4sét:tfii<3;1

(2) may, by written application to the +-

the matter be referred by the Coilecftqg" for tI:1é"d'<;£:é,;r1iii11;pitioz1v

of the Court and the provisions of S£:;c::i:ic_3;1s:'1$* s'ifl;}3.,& 553;'

far as may be, apply to suc11TVmf€mfic.c asV tfiéfijf A..{}2pp1}f 3:0 Va

reihrencc under Section 18.

5. To my mind, an altemafive

efficacif)i’i§TVrtH;§£t_dy to But however since
identicaiVWfi3: ;je£ifi§c;tr§_;~'{):’as disposed of, this Writ pefition

also s1_:a:a.ds ‘t1§lspesVe§i bf ‘ferins of tha directions issued; in

of on 05.03.2009. Writ

p::§i¥:i:;11;1″:sfa:i,tisJcZ–ispc2sec3~ of accordingly.

‘ 6. A M§_;”§€’}§.;~’Ha£fi, Government Pieader is permitted :0 fit:

‘memo ofappearamzez within four weeks.

Sd/3
JUDGE

Jm/–