High Court Karnataka High Court

Shri. Hanamant S/O Ramappa … vs The Special Land Acquisition … on 17 February, 2010

Karnataka High Court
Shri. Hanamant S/O Ramappa … vs The Special Land Acquisition … on 17 February, 2010
Author: Subhash B.Adi
 

IN THE HIGH COURT OF KARNATAKA
CIRCUET BENCH AT DHARWAD

DATED THIS THE 17th DAY OF FEBRUARY, 2019
BEFORE   
THE I-ION'BLE MRUUSTICE SUBHASH E~.A_DI'__'__T-  " 
WRIT PETITION NO.67'255/2009{LA¥I§ES}-,1 1'  --  H

BETWEEN:

SRI HANAMANT, S /O RAMAPPA MALLAPUR,
AGED ABOUT 45 YEARS, . I  Y. '
R/AT MUTTALDINNI, TQ. BILAC-I, 

DIST. BAGALKOTE.  ' --- ,_ ' 
  _  '~-......_.PETITIONER
(BY SR1 MRUTYUNJAY T'ATA.,I3A.NOI, ADV. )

AND:

1. THE,_SVPECIAI};L.AND._AC:QU'ISIT1VQ1§J OFFICER,
BILAGI, DIIST. B'ACALKQTE. _

2. THEGENER_AL.'MANA.G'F,R,_.
UPPER KRISHNA' PROLIECT,
NAVANAOAR, BAGALKOTE.
.- »  '~ " * ...RESPONDENTS

~ (BY SMT K’; “VI]f_}¥_A7JATHI, AGA FOR RESPONDENT NO.I )

– ‘ 2..THISwRIT PETITION IS FILED UNDER ARTICLES 226 AND

‘ ,,’2’;:7. OE CONSTITUTION OF INDIA PRAYING TO DIRECT THE
._RE_SPON’D.ENT’S”” TO CONSIDER THE APPLICATION OF THE

PETITIONER ‘DTD I8/8/2001 AND 22/9/2009 COPIES AS PER
ANNEXURE C AND D, AND PASS THE SUPPLEMENTARY AWARD

nIN__ FAVOUR OF THE PETITIONER IN RESPECT OF THE 350
=M_AfNGO TREES STANDING UPON THE LAND OF THE

PETITIONER IN SY.NO.1}.9/I OF MUTTALDINNI VILLAGE, BILAGI

TALUKA, BAGALKOTE DISTRICT.

THIS WRIT PETITION COMING ON FOR PRELIMINARY

HEARING THIS DAY, THE COURT MADE THE EoLLowI.NG4;’s~.V_
ORDER ‘d *’

Smt K.Vidyavathi, learned Addition._aI_j~–(_}O¥ierhxrie1itxI
Advocate is directed to take notice :1

2. Petitioner has’ s_Qught._f0r u’th:e:’*.

respondents to considerVO4I””«.theV sppliedtioras dated

18/eta/zotosagga[22j<j9/2069 produced at Annexures
"C" I"D"; is that, though there is

o't)se'1"xI.atior1"vsI'ith' regard to the mango trees in the order

A his appiications for valuation of the same

_hasr1dt'_~vb_ee.;'1"eonsidered. He relies on the order passed

by this dam in Writ Petition No.30620/2008 dated 18th

I I 'A Mgrcii, 2009. g Egg

In View of the order passed by this Coti'1't, the
representations of the petitioner may be in

accordance with law.

Smt. K3/idyavathi is peiI=rnit_te’ri tor

appearance within four Wee_k’s.,_