High Court Karnataka High Court

Shri Sharad Ramchandra Patil … vs The State Of Karnataka on 30 March, 2009

Karnataka High Court
Shri Sharad Ramchandra Patil … vs The State Of Karnataka on 30 March, 2009
Author: Ajit J Gunjal
: 1 :
IN THE HIGH COURT OF' KARNATAKA

CIRCUIT BERCH AT DHARWAD

mnm THIS THE 30% DAY 0? MARCH 2oo9.. *-. _ ~.

BEFORE

THE HOIWBLE MR.JUS'i'ICE AJIT J.GL;z§;3;xVL"--J[j .

WRIT F'E'I'¥T'1'£ON No.61286--2:{37/ 2®9 '{I,A%RES;-- ..   _ [ 'T

BETWEEN:

1.

Sim: SHARAD RAMCHANDRA PA’i”Z~3,
DECEASED BY ms LRS
(A) SHE} ?RASAD S16) SHARM3 PA’£’iL’ – ‘–
AGE 40 YERS occ AGREL ‘ _ V ‘ ~
R20 RASHING VELLAGE *
i{EKKBRi TQ -. =
BELGAUM 113131 _ ‘

2. SHR1’ANI’E.. SfO’RA}EfCf:{£§N~URA_’ ¥3′;iiTiL

Age:59 L W .–

OCC AGKEL ‘ _
R50 RASHENC9. VT£§,LAGE’

.. «.t.§E;i<I<;1RR.E TQ " A .

– ./._l8£L;G£&UM Dis’? **** ” ‘

3, ” «.sH:9.: pmggm. 3:0 GOWNED PATH,

Ag3.=.’?9«, ” .

“-__tf;>(f:C’.:~’..:j_§i*?..I_L’~. ‘
A 1120 RAS’££’i_”N»:3 V§.LL£=.GE
HUKKEEI .’FQ
sgaaaum DIST

‘ ” .. V- sH§:G<3?AL $.10' GANESH ?A5I'KAL

Eigeréfl
V' GCC AGRIL
RID RASHENC2 VILLAGE
}§EjX§{£Ri TQ
BELGALEM $181"

VV 5. SHRE GQVEND BAL’\7v”AN”i’}i PATEL

BELCEASEE} E3′ HES LRS

53)

533}

Sc}

Sci}

Se)

12:

SMT KAMLADEVW W/’O GO\«”II’€Q RASHENGKAR
PATEL DECEASED BY HER. LRS

SM”? KSHAMA W50 SHARTARAM OAK
AGE 52 YEARS OCC WW”

RIO RASHING VILLAGE HUKKEM TQ

SI~{Ri PRAKASR 3:0 GOVEND RASHENGKAR PATH, _

£4\ge:50

OCC AGRIL –

RX} FLASHING VILLAGE I
HUKKEFJ TQ

BELGAUM BEST

SHRI VIJAYAKIJMAR. @ KISHOR. _
Age:d8 »
SEC} GQVIND RAsH1N<:}KAR. PATEL
occ AGREE. . .. ~
are RASHENG vH..LA<3§._ ..

HUKKERI TQ '* ~

BELGAUM DIST

SL131 GOVIND'RASH1i'3GKAR PATEL
OCUAGRIL — _ V '-

R/O
H1JK_I<£R1_frQ ' v -~

, BELGAUM 1:a1s';~

– ‘1, “isfiaz B.e1,NE3U ski)’ xs*;;3ANT PATiL

..!’#.g¢.;’S5 _ A’

V’ ” –.,Cx?C:KGR1I:’ ..

K’QP;_ASI2{If=?G .i~:IL:.,AG£

” :1′ ” ’33);

?”b}

‘ g§L<_:;AU2Is,_: DIST

" SHi'{i}'z.§§3D1T BALWANT FATE

DEQEA.S=§E3 BY HIS LRS

" sag: GA,fANaN 3:0 PANFJIT PATEL
.. 'AGES. 45 was OCC AGRJL

Ric} RASHENG VELLAGE
HUKKERI TQ
BELGALEM DIST

SHRI RAMS SIC VINAYAK PATEL
Age:18

OCC AGRIL

R30 RA$HE2%§G '\:"ILLA§E

'E03

33}

Sb}

"it, V

HUKKBRE TQ
BELGAUM ms?

SM’? VANDANA W/O VINAYAK PATIL
A.ge:44

OCC AGRIL

RIO RASHEEQG VELLAGE

HUKKERI TQ

BBLGAUIVE DIST

SHRI VITHAL VASUDEV PATIL
DECEASED 8Y HIS LRS

SHR1 swam, sxo SITARAM PA’I.’iL –
AGE 32 YEARS occ AGRIL ‘
RIO RASHING VILLAGE

HUKKERI TQ

BELGAUM DIST

Age:55 V
DCCHIW .

R10 RASH{NG«’7J{LLAGE§:
HUKKERI “Fig :1; ‘ 2
BELGAEE/i’I}1ST’~.V_ ” ”

sum QJANUASIO GA.:~i;>A {TI “Ié;;:s_i§:S:E

Agerzifi .V V
.680 AGREE.

.. we RASHING VELLAGE

_ ….. 14

BELGA!JM«I}IsT

V sag: »:gi1L-142$’. MARUYI AGAM
=_.Age:25_’*- ‘ ‘

OCC AGREE ;

.. RfG._iéASH1NG VILLAGE

2§§JK§<;ER.I TQ
B§;: ;:.Au£v1 DIS'?

V ‘SHR1 comm, 3:0 HARE wanna

— . ..Age:65

sec AGRIL
REC: RASHING VILLAGE
HUKKER1 TQ
BBLGAUM DIST

SHRJ SHRIRANG SIG HARE ‘s7s’A_UK.£3:R
Age:62
QCC AGREL

SMT SHARDA WHO SITARAMT pA’1::1_;. V ‘L

AND:

1. THE STATE OF KARNATAKA,
BY ETS SEC§{EZTARY,
DEPARTM ENT OF RE\”EE’$UE,
VIBE-IA}? VEEDI,
BA2’~§GALC)R£- E.

‘2. THE ASSISTANT COMMISSONER, ..
BELGAUM SUBIJIVISEON, ;

BELGAUM. ” T .. 3 if
(By Sri.R.K.Hatti, HCGP)

This petition is filed 1{::d,fe1«.,_An:i;:ie _’226f: of the
Ccnsfitution of india pi}:-‘5¥i3g thcf LAO R=’~2″‘to award
interest on addifiona} m§~”41fk€5t *;al1ie.'”Whjch is part of a
compensation in the intergst ;:>f’_§’usti{:~r::”».b}>-. amenciing the

awam Na.L.A.Q.s.R.No,J._5fm., gm .._p%1’s$e”c1-i_*–§iiy the L.A.{).
dt.8.6.2(}05 vid¢.A1121ex1z.:re–A _¢”:vg3I:).d_tA”§”E*Zi”_.’;.._ ‘ V

This _§o?r pmiimimry heamxg, this
day, the ‘mans’ félieisfihg

VQEDER

” V’ .’ §,T.. :Sri;R:K.Hatti, Gééézrnment ifimder is directed to take

L_:_1(i§i;i{:’£:5 ftsfisandmts.

V _ 2. ‘vt}.;n::ugh the mam: is Hated for preliminary

censent, it is talmn up for finai disposal

as both that: counsel submit that the subjrzct

-mfittrsr of 3136 writ petiiion is wszerfi by a ruiixxg of this

V Court in W’.P.No.606}4/ 2009 disposed c:3fc31305.03.?,{X)9. fl

%’

3. Apparently, the petitioners makfi an a.ppiicati<:_1_1_ 11/8
28 (A) cf the Land Acquisition A-r::t,L{894 ibr re~daae:~:a'a:;{;;{t§a;1
of the ccmpensafion. Et appears the ~
part inasmuch as the compensaiijoa '
however interest' on adciitiona}

awaxded. Hence, this §:e'£iti0::.

4. Apparently, Sectibr; 28«VAV[A}’* V§§.,».,.«,;3121é abs-ui a
parser}. who has nest V.1jL1;e__rier sub-section

(2) may, by ap]£:§:’iCi;’fii£!f§}I} Cdiléctor, rfiquire that

the mésgtexf i)é :1£if:;r§2eici,»135r_ i:ta¢ Cbllecter far the detexminafion
of thé €”3I1C1VV’£3C1C%’V3V?}1VQL.5u%;§;x”?§§:'(i)§.C1S 0fs€(:§”m1s 38 to 28 shafi, Se

far “may £36; V10 fiuch rfifemnce a3 they apply 1:9 3

J’-.»’:féi’i*I1éw:=;?11:i€§g:f.1” Section 3.8.

5.. h :%_i1}; 1’fi1i:1d, the gsefitioners have an altcmafivc

eflic4é¢c.i0iuas.V1;€medy availabis ta them. But however since

x V’ ..iée:t::i&icai’ writ petifion has been dis§osed. 03″, this writ petiitien

~ ‘é:Is {)’?A”stand3 disposed of $11 terms of the dimctions issued in

“W.P.:~:o.5o614/2009 disposed cf 01:: 05.032909. Wm

petition stanés disposed of accaeréingly. , fl

52;’

6. Mr.R.K.Hatti, Government Pleaéer is H

mctmo of appearaxzcg within fuur was-ks’. &

x1 ‘ A .o ~a
mix!~° M

:vvéE

Jm/~