High Court Karnataka High Court

Smt Ningamma Patil W/O Late … vs The State Of Karnataka on 1 July, 2009

Karnataka High Court
Smt Ningamma Patil W/O Late … vs The State Of Karnataka on 1 July, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana
 

V

IN THE HIGH com? or i 
cmcvrr BENCH AT nnnawan = T  

DATED THIS THE 1s'r DAY.  
PRE9ENix 'l .    A
THE HON'BLE MR.JUs'f1¢a:D V  RUMAR
THE HON'BLE  _.1:\:I vKE,'SI%IAVANARAYANA
 14 ,k%;2bc%)8(LA-RES;

1.

sMTNi%N’G§A%MrQi;A%p_m%L

W/OQLATE. Ktrjasmeoaé/DA PATIL
AGE: 2’31 YEARS * A
R/A STATIGN RQA,D;~~~AMARAGOL
HU¢BL1_TALu}K% %
D._FIj+?;RWA_D DIS’Tf2}CT

% SNETTASHOBAVPATIL
W'”,-‘.Q NL¢K’LLI’K”,ARJUNA GOWDA
AGE: 48. YEARS
L R/AHULLUR, TQRON
=._GADA<3_ DIST.

“=sMTfsARoJA DEVI PATIL

W/O HANUMANTA GOWDA
44 YEARS

R/A PANCHAKSHARI NAGAR

Ex}

N;31’v’ANAGAR, TQ.HUBLE
DHARWAD DI ST,’

4. gm SHEVAMEJIA sH:’szALIm Mugml

w/cs 5AsAvANAGwm. i\;iULKi P.A’.”¥3{i;., %

% AGE}: 4: YEARS
R/A E§\}’GALAIZ}}Z, KUNDAGQL mg;

QHARWAD ms? %

3 SM’? SUMANGALA HOSSR %
W/O SEE K£xLLANAGQW1;’}A.

AGE:39 YEARSW-..

E2/A MUGALAKQD
AMARGOL, ‘I’Q*£~1L¥BL1 __ L A
mmwaasnxsv

…APPELLAN’FS

[BY sm2x;g,p3§i3jD«k%%é%;é;a .éfm;_;%;
MD: % A % j

:. 6:33 3’:14£Ek {)F”‘-Kfi§RN!Y}f’AE1NG, miéeaaagfi

k % Lk 2′ “”;{§é§fB}Li’;BE~£ARWA£) iggamsz

€3§S§}’ELGPMENT AE§”§’HGRE’FY

” ._N.fi;2?AN,£&GAR, TQ.H{§EIL§

– _f§;’3E–L%R’WAD ms’):

8%’ ETS CGMEVEESSEGNEE

3; THE $PECIAL LAND ACQiL§iSE’i’EC)’N QFFECER
HU’BLI~DHARWA3 URBAN mvgmpmasgwjj
AUTHQFEEITY, Nfi5JANAG.AR, H¥JBLE-25 %
§H.ARWAD $131′. % .

._. RESPC? ::w?5:%N’%3 ‘

{BY SR: K B ,:mHYAmK, ASK’; §’C)’E2 &R;:;,j’ kfl
SR1 BASAVARAJ M MEKKI, AQ&:.§%%m*2 92,52

TEES way? APPEAL Ei’> F1LE§’?£§_1’€¥;3}:?3R’*SE’CTIQ%’$ %

4 0′? THE KARNA’§’AKA H§.§}’;%~§_ ::;.Q:5 R’f:”‘~ ACT 1?RAm~;G

m SE’? ASIDE *”f”§{_E _:2A& §{_U’M£§.R “‘.}.;}’*~~~VBEL1’xfERED THE

§’oL%;diw§€3;: $
_ V G M E R T

‘V ‘y7\:*’r*i*tV.>;z-;*};:>1:’ss:*aI bf; ggersans Whfi claim ‘:0 ‘Se ewnerg

. “u_i;*1 é¥;1I”V&_’§E”/Blfick Nazssfiéi and 145

extent of 1 acre 28 guntas: anci 1 acre

respectively 0f Amargai asifiage in Hubéi

“}J’%ai;z1;af fiharwaé; fiistrict.

¢/

2. 5-ippefiants are aggrieved that

mounted bf; them to the scheme far

laid by the 2&5 raspondent,

Beveiapmeni: Auth9r*ityV»Ta’:nd “23,;:§%1isi€ji<3'V-'arT2..:0? §';:}".1 .€:3'.r"'~

iands far implementation u€i'§_'Su_g:h igot Iegai
has been rejecteé b-yz:.3_1é2_am_1é'é*–».:3vif1g§§3 Judge af' this
Ccaurt by dismissing-"t}":»eir a::g:%p;;:i:£%cn;

3′ contended that
the ai;1%:}:0_fiij;%–vvhV;a§£:,3.&£::a}E}? giver: up shanks 9%’

§a.f;%§€§ };j”cv§aseéi*’v§i:x.r«’aczquisitierz under the Scéxeme;

» f$:§_*’2’fi’i5; ?§§’i’~:’r;L’:§h ihe appeiiants szmuéfl var}: much Eiké is

H *%:é*’éa€2′:1a:*1t, they faziiazi afifi such mthar’

gyammfis fééir? Saak feiief £23 ‘aim writ geiitéem which éié

fie’: ggragve to be af any szmmasg its them for iiha

%~€::a$of;”fhai the Eearnsé Sfngie Judge wha examined

their case in Wm Petitrian Ne.:0sa[4;%fig::§?
éismissed the petition as per the ‘ .
3.7.2GG8 being of the View th.§:;’t”fi:1e ja_Lt
vary belatad stage; that:

ahead with the aCCi’uisi§iC5E;:}3i’a’§1; any bona. fides and
tI”°:e:fef0z:*é’;. _ i:oV

UVfi3cia3.1.n«§;:eé %y their fafiure, aggeiiazits

in this apgmai and timmgh an apgeai

:1-zfé this .:’:%%ciyf$a;:re geédarr: raaeivgs much af::'{eI1i§.m’1 arm

vary .:jf:-Qtreiy meats with 2.115,; &egree af success, as

W. :z:r:«i:*a and mare facts ané fieveiapmerzts were made

.– 1<:nawn to the Cam": fiurirzg the sourge mi" the hearing

V

in the last 3 to 4 o::c:asi.0ns, we have
this is, a classic case of gross abuse of
of the State to acquire 1EL}:I.tJ(":"V
under compulsion and :'cQ' CCV}«4fQi"1'3};§'t':%E..11'1C1V..'~'1'"§–}?tV'..8V':
seheme which had beeI'i'VL'L'%i;':3jg;f<3s§.=}(}V. ré§'§*:p;.:ndent
Na .2 ~Deve}0pmen%. _..}§§1 ~._ % _nsuff:#1§vd_ several
mutiiations, 5.=_1;1rge;*i£%.:~'; in a truncated
fflfilih efficacy af

iflip1,€E'11'1{=€.'fi.'C7e§it}:(iii?3;A. .{)f"€t}}'1'e Sc"r::em'é and as to whether, it

real}.§;*_ éegn' séfim "public gomd at the {zest of
consifieréftéie .p3f-iVai;1:eV ' misery.

A. Wéfiafie aise ncticeé that {he Siam

in tha initiai gtages 321$ Eater the

a;:::;f;h{:z"itj;f~~' étseif, have acted in an uflfefififififiblef

.. ga%}12Zr?::<.~§E.caE, arbitrazjfg manner Systematicafigs

I. vé§{f::;Zuci£ng chunks esf land fram the scape of 'Ehe

" scheme and the scape sf acquisition,

$/

netwithstandéng tha Ieazrrzeé counsel appeg;*:i§g..V'f0r
the authority chiming that the
conciudirzg stage and then;»AAaj;;th<:frit}s;4–:.:"§%é;g1:';:
distribute sites {ram out of;

thousands of eager a.spifi::{g~V..a.ppii’ca;’1:tg! –

é. ‘§’he ~–._ Deveiapment
Authority, it Aappears::,:._}<:a:.;i_ a scheme to

develop Village Scheme,

:1 Vilfiage _Al1G§;:':;3V'¥Z_E§§tA.A'11i4 iI:, V:b$'§ZW&(3?"1 Hubii~Dha1wad cities,
which ._ijs. e”dLV”4″.’?m;§: 3 notification &a’:efi

ég/_§§§*Q§§.§”%.§t.i§§§§§1&d by the autherit}? uzfgfier

3f the Karnataka iirbara Beveiapmenit

‘§5i:.; {§%§E§c$%*€§,t1afte%* refermé is as ‘the _§.c’;:’§. Tha

scizéixfia pfapfigad was cmzéiéafzg an axtfint 9? 88 acrgs

A C” ggaznéag.

T9′. The at: tiwriéy, 91″: receiving

:*ep:*esenm€:im’:_s in respect cf this gufiicatéan, was af

the fiexv that an axtent sf 9 acres 35 guntas
ghauid ‘be excludeé from ‘these scape of
and thereffire} after e;9.. …. respect Zhereaaf. the &H;i°§’2S?”‘:’:’€§

3APa.%*E4, “::;;bmi€ the scfitema making such

éfzéréém as it may fkinfi fié fa;

€f§§:’3é}er?2m,9r:§fe? gamma, figmishsigrzgn
A’ {Q} a £835?-ipiéarz, wiflz fizié pafiizmiafs
Qf flag sajheme s§:”:,c§2,;c€’ir:§ {Em

wagons fa?’ gay mafigficgfiafi

§/

éngarfeé fhereim,”

.,i ‘ 1′ E’-3.?

fbjcsmfiafe pians azzd estimates
ifzg cast’: sf executirig ‘éhe 3che22§j:£é;”;.’.,:

{:3} any rapreseratafimrn :~”Qce”£v’e{if,’v:é;s;zi;;c2éz§f %
subwsectian {2} 9}’

fdia $checiuE£? {?3.: 3i§2b§e”

value as enfe-§2’éi»inA.%§2.e
assesggzent an :§,e« « zfiégfztgyvfi sf
fha pi1;E> 1};c(;i’:}91rs;’ inf ‘ ~ r;,otijic:at11on
?e3afiz*:§…t::§ : Sectien

” or Aiégégasément af aif.

the stciternerri
” – ‘; u§i:%:g’,er “a:’Z»a-12:33 “Q3; Bind

‘ 4” pgfirticuiars, if any, {:3

* _ f%”a3f9F.VA}b8’::§éé$crébe&.

‘V ‘;%:”5§:_}efé V’ afay deveiapmeni scheme

..§rav€§é5$V far the mnsfmcézbn sf hauseg,

auiharity sfizaii also submit is the

A fibvemmeni gfans arfi esfémafes fa? $23

5%

CG?’¥Sf?’;éC”§’i0?i, 9f the hezgseg.

Afier €316 pmpasai

suérméfiiéd ta :2? €53 Svazzemmenf may; %g

cerzsidersing

arfier, give ganciiem “$9 the scheme.

41/

ii}

8. Naw, it was the %urn cf the State

G-cvemment is act for &e}&’i:i<3r;. State C§QVer:"3';:ff;¢I°1':,

purpartirzg ta exercise its power' under S;L'2":;;s-.:»s-e2%_{:'€:1':';_:2I'z«

(3) of Section E8, iI';:s't:e3.~dm Qf

disapproving the scheme 35

autharéty by itself deie€_e_tE~._ <:01*"is§de;z'a3i§3.VéA'{$x?;erft <*3f-

Eand measmting 22 ,.acresvAV2—-5 g1ii:.taa ffcm. tfie ambit
of the propased sch éJ:1*_1*e: the scheme

3:513}? if} resp.e:éi 'cf forgetting that

the ighenaé fiie Sevelopmeni fiutharity

and i"1et"<'::._f Vt}f:evVVC}€i£x%ei't§;_i:1ier1t.

"9, ;1'}1§_§v.f{'5a§£§iapmant wok piace as per the

'g;;.::f!::*%:z,~2'~2._;i'e'a,V';§fi";*-.2;gf§ sf the State Government fiateé

H V V ficgemmeni Qréer 333* NAB

299% Bangalcre, éspjg §E"$d'§,1~';':&d as

A ;%.firi't2,ex§;re-G '$29 the vwii: petifiifin 211$ aisa as

}i3s.:":r:&%xL:r$-E.§ is the affidavit 05 Sf}: Ravirzdra?

1}

Cammissiorz er' of H ufbiiw Sharwad Q
Seveécpment Authofitg, péaced before .

this dag; and sworn to on 3Q&6.2.{:}Q§.A

18. A sahame as arifg§r;Va3§;’*
an extent sf 88 acresfi itiggmt the
med 0f the Gevemméfigég’ ta an area,
covering an §;e:x:fie:::f ‘ and thig
h:3»?F*&ne& ::’ ‘

Th%z’é%{?§%’,’ was the tam «:3? Size

§ev$,§a}:gme§:i. AuVt}:sfitg?’.ta get agc:’§£*§v’e ta tieiete further

« a::s;€é.*f§§:,,,§~;;§:;.’_§he égtfipe sf tha schema, acting at the

%””:3_aET*:_a$’i’v:9§§’.,§e:{f;’§:;f§fis ixsha avinced irzterest £21 fine Eanés

p:’§§:§@s=§«::§ “5351” aequésitien Lzméfir ‘:§1e Sakeme. Thég is

g.,a*’5~.;.§_:¢;’;,€§3f fmm {hes graceeciingfg Sf ‘she auikgfiig éateé

sap}; §mé1:.c:eé as 1%nne3i:’:::”@-§.2 fig {he

Héffifiavit fiatiad 3§’$fi.2G§@ under whisk, “(ha

¢/

E2

authefity, in its maating af the ever} date,
exciude 23. further extent 0f 8 acres 28 guzfiqéxs. j?a§i*L’
reason that same :.1r1:.=a.’:.1″i:3°m1”:jiéé€i ‘3ti*§1€EiLE.fif.’V€«SV ._?::V3.<:1 F

crapped up in that area.

32. This was f€)D.€3i’§.éd “~.._b:;%” ‘”€”_Wc».–‘: mere

resahztiens passed afif§.§»rh~£}ch were gigs
for further §7Z%é’.’Z; _’L»h§ féseiuiian éated
29.10.2353, to ‘aha affidaviit

311$ a;}:”1»ii}ihfi i{“‘ vTff’.=:$§3§.}.17§:Z3.§§*£”;___{Bf _’.:h€: same date, copy at

§::’:nex1: 1’i:–:R43′ 8.; 0f 16 gunias it”: Biock

?éa,1_§’3V8Land 5E”5~~éc:}i§esV:’29 guntas in Block §*Jc.i§’8 was

»€:3eI1v:.;é;e:E.%fr¢’I:3__ the purview 9f the sahema.

. §5″EA3ie Csmvarnmani either befirzg £gnora.:”3f:

,g:}1$'”‘:;$S@E1:ti®:1$ sf $19 auihezfiiies rasuitirzg in

“_.’§é:.Vfi;’.3<:Ei;.ic:¥i:2g further chunks af the iarzfi frcm 'aha

w§e's;e}opm&:'1taZ Scheme as per the §'e$$£a.:$im:3

z5§I'1E1$}§T.'E3E'€$-R.2,. R3 arzfi §.%~ Q?' fégnérirzg the

raavsalutéans, nevertheiess wersf. ahead
fieclaratima under Sectéan EQLE} :31" the géésyeht'
Sf the '.§eI'};" 3'? acres 7 gum;aé«__

had appraved Sanctian i3f1’e &Cf;i,’Qi{°’iJ§b}f’ tha

State Gevemmemt €3 §;§s;ue’_r;fit;£fi€:g:4§t§§A:’:s either unéar

Section 1§{‘?Q}4s:ifv.:he;:}%é§£ §.:’:§§’:;E.g:?’S;;;’~§}§Léi:io:”: 48 of the

:*ese£1if:§.m*:=s .Véf’f-‘§:;§:is:% ‘a§ii.h’csri€y arid purparting is

exciuée Efefi? e’;~;’£ezf;§’€; 3? land from the scheme £1″:

te:f:f:%:gV§f§° §haV %i’afifi_¢at§.0ns éajteé “iQ,E7i.2OQ4 for 16

in Eiock R3138 331$ flared.

Fin respect 3? 3 asreg 52% gumfas in

}@c§<i§.5S1a:"v$§.=* ?'*«§a,"i'";78 asafi the naiificatian &3f:a&

._§E,.$A.–.'2§§§ CGrV€§'§I1g an fixtfinf sf (3 acres 28 guntaa

.,_§.:E: SL2We};,f8iew:.:k ffiag 3&4,

14

15. 55:3 a resuii, the extent of lafld in4.::e’»s’_f)e_cf
af which the scheme comic? be

reduced to 47 acre$ 22 guntas,

16′ The star}: of de1et§onVi3:”‘<'i%d 1516?,
'i'he2'*e were several writ the
ac:quisi_tior2 proceefigiégfgsi 331 cf them
sxsezre ޣsmissed, the" to give

effect ta §t:=3f'1tuai5:§ :__–;f2b3¢:f§?z§!:§Qné;Vmafia by this Ccmrt

whim:}§iisp'_¢.és§j:;gAVV§;fV<¥%'.§it«'.'?eti':i§§1 am. 2 5495/geaa C/W
Vm: Fietiticrgn"1:#»ié.£ '*3'%éii{}"?/QSE4 as per the away

8.3.,4f§.%i3@'j7, ieaG;:.¥:§;:fi"§<:ev{§ zgpcm deiatian cf a further

A$}iiéii'Ei £33' acres {ram Su§'Vza}r Na, 16} I 3 ané 3

":§¢:é%*s:%%Ee}g:)}1:é'§:zziT:;§f" tkis _z1a*?im*e has iakan @3363 ii': 'germs?

g 9:' %§?.}8v."-'V?§:5G;£§fiC5,{§.G§} af 'iéae Siam Gmsarrsmeni: '£2':

%%k.§%jk»?€¢..:§.g§%55 BEMAPQA 2953 fiaififi 22.§.2§§§, sags}?

which is piaagd befare 316 Cami': E35; Siié Véfiafi

Pmsaé, Eeztmzeé cczunsei far the appeilafits shag

@/

E5

with 3.. meme, xaflrxich indicateg tha': an exta«::'fi:. 'Q»f
acres has been given up {mm the
acquisitian by the Gevemmgiéf '?1TE':'_
powers; Lmder Sectiota n

Section 48(1) 9f the Land 15; <:<;iiiisitief':. 3

17. It is :hia%’ “a%exze1§;§mfl;9fi:%%.kL which virtu3.fij;*
startled us is fiatre sa:§¢_§rndVAi<$¢:.i§ the mariner in

wh£ch rifle: _;§50_£i:9é'r .éfffj.§':';%£§;1é13j;:=-Vdomasin has bee};

e:<:erc§§:_sed– E:s§..«(–~.__»"thé«vV._é""a:;-thmzity and the State
SG'i:'&f'"E'1IfuI'":@f'1'fTv, 'fQ§fA Ei§§£§§ti§I'iI'ig private iané under

€:a=:§;p::'i3i0:1€1::.¢:he',na:ne 0%' daveispmentak activity

' :a:.f;.giV£§: i',}2:£z.V«f:va::§e Sf pubiic purpose.

$83.-.«:"'E¥@ area quite ccmgsigus sf tha scape af

*53;:_;ar:2§,§}a£im'2 if: Writ juraéséictian whezi 3 shaliemgfi is

is the pmzsaz" Qf aaquisitéen tsf &pr§3:'a€*:e

'éanésfprepefties in teams af his iegafi pasiiian as at"

mm? 332% 313% éismissaifi of sash writ gxetitians is the

W"

E6

“E2113 and? interference is an excteptian. We _i_r1
any deubt that the State Gevemment .
its pares of the eminem:

private lands cczmpulsoriijs osf2
compensatian fem: a in ”

accoréance with i:1?~’»”£:’:..V_”si:ai’#;i’*1cc’:.*,«nz_f’fs_,; }:21j9vi$id:1:=*.’;’ § There
can be no two always
outweighs but even the
State autficrify, an
“‘$’§a£e, are al} baund by the

§I’f.’3’i¥’I?$’§’4fl1’V§;[8._4;(§’§’~’. the CQi:$€.§.tuti&n and the Eaws amé any

pr;§%i=:e:._}i;§°1§.t is te;-..Tt::e’exercisefi has ‘ts be exereiseé in

_ 3. f;2*.:7:4’:;;-v.,_j§§f ‘sp e:*.,,. law canfcrming, amfi c0nst£i:’utim’:af§

€A£Z?f§’§ffi?’§””Ev..’.é3’3’Egg”V§i’3a83.”1i”E$E’ afifi Withmri bias, Witheuf arajgz

;3re§’aég:i§£:e at witfisat fieing mmivamd: by favemfitism.

§’

7:? As sf new, a seheme izlifiaiiy fa-rfimiateé

as; the Seveiopmeni Authgzity Em” deveicsping an

M

1?

extent Of 88 acres 6 gunfzas ef Iané, has
reéuced ta a scheme whish can be
an extent 9f 45 acres; 22
the ofigina} extent cf Eand
scheme. it is this u\,
to 1001: into the In-:::;.1narV”i:V’; _fi§&?§is”;}.*1 ¥{Iiié£2;””aI3V:£:herities
acting in the r1aIr3′!éVM ” aperation a
purposeg have

been exeircis-iiagy anfiefratic manner. ‘?he

deve1£:23;>rn§er;€:$’$$.z}:~:;i4§ce:§, Vfsflhave and a further insright

into *%:h.e :f;*:.a1*::*;, @:i 17%; x§*~~_?3Ech these cievelopments task

pizéée ;_;;znd. Aa.bou’?t””u;}fiich, we becama aware cf, as the

§*z:$7ei:.§ii_§::§ the Gavemmeni mfiers leading ta

sigh ésgzigifii-a_:;:’:s ware mafia avaiiabie, fi§1E}7′ 3:3 infiicate

£323? {£”°;.4s:§’ :.¥m~k3’m’E§t;: af tiae scheme is £31 Earger puhriic

” =.§§’3.€@i*e3t, but it fig ihe private interest which

4′ _,,.;-f;0§iV8.iBd action far éeletien at every stage.

18

2C}. Even Whfle safeguarfiing p:*:E.va’t&
them is 13:; Lmifcerm pattern applied
Gfivemmeni er by the authefig-t,_§:;§_1t_–1i\.£_§/::’§>4ég1S/g .,..
pick and shoose, as persogig
impress upon the teslget ”
their lands exciudeva’:’ e:e;.e:’ci.3ed in an 3r%:itr3;3:$,,g,

,,”i§9%§,”_3:f1}=§:i”Qk8.§’v ‘:*:§.a§j::’*§.m; a p$w&3″ exarségeé far favamzézzg

gfiififi far ég::3cs:§2″:g afifierg, ever; whaz’: the

“*$AXez”¢£$va”s€ ifia pGi’£€§” £3 qz.;es€i§1;:&& fiefsm fine Smgzi

T. ‘ iha instance af aggiaveé yaraans, carzznat,

“}”3$1ss muswr befare the Cour? an the mazchstana 5%’

19

Article 14 of the CGr1sti,’€.utimt: :3? Endia. Wéghava

fiaticed 31} ‘these davaicspments, as we

entire scheme is new flawed. it i$_-:’:’a-f :’3r:’e.: zxzhigh

car; he worked is the

remaining Persons ‘«-%zIr1ei’2*§21s’»£5′>,Vg .1;§fri.:f>
{ha scheme starzfi gram’.

advantage, Such af exercise af

power by $3″!i£I’iS§I’1:i%EI3§iffi.’5T.Ei3iV’E:j?€ ‘_§:’i_f the: State Auihoritj;

ané the i§{2:f;’e

“i3’:1_t§*a:_erfipuisi0n on tha §ar’£ sf the
&&V@E<:$g§i:r;;e£:":vi in prcpoga 31:1,}; asfifi eazergs

sci?-'ielfiie anc3""«ff.__<_3;:___€mp§ement a Scheme hcwever

v.t3*:;2.::cg'€:*§¢é~.AV.'C:r mfiaécgd iii its Qrigina} size; flags'

333 a vasczréqagie achame and Shszfié

be f::§f*_'E;he large? pubiéc gaafi.

23. *;*heugh Sré Mekki, ieamea aaumsei far

E329 auflhariiy has submitted Ehat the authority has

%/

I 2:1;

received ihausands Qf appiicatisns frcam *g;2′{:;:*:és;}:13
aspiring far afiatment of sites and
remaining extent sf about _¥§s:5}_’4a”cr’e’S’;” ”
pcsssibility of the authority :f’c7:T;§iI*1:Vg
about 400 sites being Egze a
emzsideraiian wI’2.i¢h thé’ ‘3.1″-‘c3ii:;’3ry and
maia fiée eX@rc§se -Sf name: Qf
i:np1em3nt£;ag ‘§§’«3 ‘»’¥;§iiif?:;1:1V:V,é§%:erc:isc3 sf pews?

is ta be zj% $afag’i:~:a%’i:§«”bLVthe inigrest Qf a ciiézen, izsiit

‘¥:sf_3. se:ef thé.i'”f;}3e Siam dfiéfi fiat crass its Eimita

és;3;geFa– i?é”;;:«.§_a i:e$ S’i3§§.,,E§GI”}-‘ fiffiififiifififi ané fL§I}C”ZiC:I’:S

wiiézigs ;’:’§%.;<:§j'.s..:Am*;$i§I€:2.:€:fa1:a.E iimitatiméa.

152?; We have :19 fiambt its mgr miné that tha

W:ff':::2<3ner in which the p0We*:' is exersisefi fer' the

"~»v-pizzwpase sf thg seheme anci cfinsequantiyf

EV

acquisition of land by compulsion is flawed the

arbitrary exercise of power and is hit 'I4

and therefore, we are left with no"ch.ojic:e'~::'but

quash the entire developmental

notification dated 14.} Sectionii'

17(1) of the Act. i"f1irther~v..Apr§§3ceedings
including the notifications. of the State
Government'«..gjamd§;i_ iijoassed by the
authoritiiiesri it "a. of certiorari.

. is directed to restore all the

lecéids. to "its_Viiiorig'2;inal owners, which have been

the proposed Amargol village

"Ade-Veioijijnental scheme in exercise of the statutory

powerstinder the Act.

26- It is open to any of the owners to

it voluntarily surrender lands in favour of the

authority, which the authority can accept on

Eu.)
Ex)

pa}.;*me:’1<: sf price etc, which 5:331:10': be aiihgject

maiter Gf acquisitimz proceadingg 311$ tfm

scapa of scrutiny by this Ceurt.

27. Writ appea} is aiimuzeri}

learned Single Jucige avfii-£3é_

aliawefiu 1% wzié: afcerfjoVr_3£i*é._isws;_ueé’ zjfiie made

absolute. ‘

FUDGE

‘ 5é ?<%?