High Court Karnataka High Court

Smt H Sheshamma vs The State Of Karnataka on 23 June, 2008

Karnataka High Court
Smt H Sheshamma vs The State Of Karnataka on 23 June, 2008
Author: B.S.Patil
WP 6299f2008

IN THE HIGH COURT OF I<}I.RNA'I'AKA AT BANGALORE
DATED THIS THE 23% DAY 0? JUNE, 2008
BEFORE T
THE HON'BLE MR.JUS'I'ICE E.s.PATI_I.-- I V' 
WRIT pmnox I¢o.6g99 or-'_   .0: I
BETWEEN: I I I  I 1"  V'

SMT.H.SHES}~iAMMA,
W/O.M.NARAYANA REDDY,  

AGED ABOUT SOYEARS,  ' _

RESIDING AT AREHALLI-GUJDDADAHALLI. '=._

VILLACIE, KASABA HOBLI, V _  A  .. . '
DODDABALLAPUR TALUK, "  .0  ,   

BANGALORE RURAL DIS'I'RIC'I'.'- V  I    PETITIONER

(BY sRI.M.JAYAPI§.A«IIAsII R:+*;D[)Yf;.ADII;}II".j_~~._'  I

AND:

I. THE sTATE.oF KAF€NATA.KFI--,,_ 
BY ITS SECRETARY,   _ -~  I
BEEF. OF' COMMERCE'ANIMNDUSTRIES,
M.s.EUILDING,..AMEEEIoET), .
' KARNATAKA INDUSTRIAL DEVELOPMENT EOAEI3,
ZQNAL OFFICE; BANGALORE DIVISION,
No,"i3/2,..__KH~F}NI BUILDING, ax» FLOOR,
, Isr (moss, GANDHINAGAR,
 BANGALORE -- 560 009.  RESPONDENTS

I  (BI? 'sI1*I[I3.IsIAI~IoIIAI2,AcIA, FOR I2-1,
.SR1;-BASAVARAJ.V.SABARAD, ADV. FOR R-2)

THIS PETITION IS FILED UNDER ARTICLES 226 85 227 OF

A Vft*IIE CONSTITUTION OF INDIA PRAYING TO QUASH TEE IMPUGNED
«~IIo*I*1cE DATED 31.03.2008, ISSUED BY THE 21¢» RESPONDENT

VIDE ANNEXURE~K AND ETC.



we 529912095

THIS F'E'I'I"{'ION COMING ON FOR PRELIMENARY 

THIS DAY, THE COURT MADE THE FOLLOWING:  4.

ORDER

1. Learned Addl. Government Adi’pcate. tL31tes”:

respondent. Learned. Counsel V, ,

notice for 211*’ nespondent.

2. In this writ petifion~,.._zj;e_fitton;ert” the notice
dated 31.3.2008 issued by…t_he zespeeeesfit-special Land

Acquisition Area Development

Boanit, to as ‘KIADB’, for short).

3. By ex;-:= issued on 31.3.2003, the

petitioner, Wasu”eaV_TI’led’ to file her objections along with

‘V Vneces’se¥1’yi.d0cu;}1ents before the 2″‘ respondent on

‘I the proposed acquisition of the land

‘ bmeg’ .r¢e~§;;s¥147/2 85 147/4 measuring in. all 2 acres 33

«.._’g’:1,11tas sijsiated at Arehalli-Guddedahafli village, which was

proposed for being acqujxed for industrial purpose.

teen be seen final Am1exure–~L proceedings of the Land

V ulftcquisition Officer, the husband of the petitioner seems to have

geared before the Land. Acquisition Ofiicer and has gven his

WP 6299 /2008

S. Learned Addl. Government Advocate Sri B.M:a;1oha;r
appearing for 1″ respondent and Sri Basavaraj
appearing for the 294 respondent are permitted tr}: fl

appcamnce within three weeks from today.’ ‘ M ‘

,._..–r

T %’& %* % Iudqe