High Court Karnataka High Court

Smt Rudramma vs The Special Land Acquisition … on 14 August, 2008

Karnataka High Court
Smt Rudramma vs The Special Land Acquisition … on 14 August, 2008
Author: N.K.Patil


1% THE H§$H CQHRT 0? KRRHR?AKR, BENEALGRE ,

aawgg TEES THE 14?H nxv g§.nuausw 20G3.f.®a =_

sgraas
THE HfiR’BLE MR.JmsmIcEV¥–K.RA?:L~:§.

¥.P.Ne.2S§53 my 2@a%1an+c?¢§=, [‘–‘
¥.?.§a.2Q§§é GFJ2fiG?{SH+CP€§ <""A

BET¥EEfi

1 EMT RUBRAMA 'i *. .

Effi n aA3uxA§TH%??AT- _’_«
asxn gnaw? 59 YERRS *V_ f

2 32: Eaawzaaragi _
EKG B nmuMA§THmPFg_ q_
REES A3@uT,$§’vaaRs;;_*

3 $21 §As&vé3A5%§Ra’»j-
axe 3 fiAfiUEfi§?HAPPfl “w_–.
A335 A259? é$.ygma§v_ _

4 33; Mn$33faAV _ _ -.

3fc~aLHAHuMAfi?HA£?A
RFEB Aseaw 4§’§$3£s

A* 5 ‘an: Qmfifizfimwrfipza

_”‘3;sasnaxmuxE§TamppA
.A§§e’a3Q§?,a3 ?EAR$

V _5 3%; $H$finfixfiPFA

_ fif$~Q’fiAfiGH&flTHRPk
‘x3$Em”aa3uT 3% vaang

“T?a’sRI’$H2vkKnaAR

…..u. . vr nnmwuunixn mu:-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

}$fc 3 HAmUnAm?HxP2A
_;fiEEfi EBGUT 36 YEAR$

33 322 aazvanzaeayaa

.-u ‘mt nu:-1:urI

$.39 E33-SEKPPA B
Efififi RESET 5% ¥ERRS

9 5}?!’ Qfiflfifiéfiifi

..-v- up-v-nu -urn I\r’li\iIl”‘IIl’II\I’I l”ll\7F’l \u\JUI’I ‘Jr RHKEVRIIKKA C

1?

11

1?

13

14

fiffi E§3ERBRSAPP& E
EGEE RESET 55 YERR5

ER} KE¥R§R3Ifi§AFFh
SFQ 3Q3fifiEA£RPPA
ESE? E309? éfi YEARS
3&1 Efifififlfififififlfffi
$53 EQ§fiRBfiSRP?A
Afififi RESET 4% YEARS

SfiT KRSKVKLIMQAHMA
EVE EKEHEAPRR
REE? RB$UT 3Q YEARS

:33: cmnmmaa
$59 caafiaarmk , .

mag RBQEET’ ‘

ER} sIsn§a;§é3??3 _3
gwc azw-as-aapaa V ” .

3535 aa@mw~$3 ¥ugRs*–~

Pd: :3: 31% A’ ‘3é£m{:’As;Exfis%:.m 132 mass,

nkvhassag ?RLEK’&4E;S?RI$T ~
§?7§%a ‘_ ~.* “a'””

% %%k’%r%E33H-%¢%”£2%€€=%

P333. ”

PETITIGHERS
£CnM3R3

V$.§i;«.”L’.:’;.”%:;.t*.:-223:: V:éfi’:’3A3::Y, Anvamm Fm

1 Vfwaaéégfiiag Lawn A£QuzsI?:aa CEFICER

3

amvafissnfi UREAH BEVEL8PH§fiT
,A$?33R1T?, fiEvhR&J UR$ LAXQBT

V Eyfiflfififi, BREEHSERE 6

RSS3 EEGQT $3 YEARS

ERI Cfifififlfiflkfififififi
35$ BESAPRA §
REES ABOUT 55 ?E&R$

Hlurl LUUK! Ur I\n:w¢nu-mu nnvu. uyun. ….. ….n……..—…..–.. – . –..- – _. _ _

$3 8%? Efifififififi
KEG RKVfiflAEIBBRFRR 3
E333 AB§GT 59 YEARS

u

3R3 E R CHRfi§Rfi$HERR
Effi EEVR&ASIDEAP?A
AEEB flEQUT 35 YERRS

Asa REE ;=:u.£;a.*1* mzxmeena VILLEEE

mzmréssaa _ – .

V. . s:.v:s31=~c:p;n’apz*1=$~~v

gay :;.=.:;.~:; 2: MRI-3″ES’%§,. Ame’. 5′-:::a§;1′,:’ _
%E:?.E.$.S’§-§1’é.f}3..’.1.*{3.3}-§F*..}§.,«’~}’L’€3′:§’. F§.Zr:F; ~
R3. ma: 5. ;z5″;¢L,-“srs:K’2rsz=%:””‘%

V523v%g_,Te;”~,V§’1i§;%,~;gV1ra.#:,§ifV:cv§;Es 32% A3213 22? 09′
THE a:::3v:*&’$fI*E*§’iJ_’E9}:’if21!s£ as :.r§’i;«2’__’.a T0 QUASH THE eaosa Ira’.

‘:a”.3,.2r3::’;*’.?,I 3=a:~*;::Ea.:2*z~:§x*;.V1.,_é;;.’$%:j_..rIz 1:»; mmcmrox LZRSE
:=sc:34.1§a;’1§§f”<,%4. s;,V1$%;*3.3»*5.%§"_.»+.a*:* THE 9%. CIVIL 5:39:33
£32.32-$5.': _m=;*s:}x1~z»;<;E;:a,"~¢":§£ A£%§3E§§.K, as ma SAID

,f V%.:¥5anE§;_':L._"S:;§g*5;a$ z«'§%:3}i*****~aaa<3s.$ wmca ARE APFARKBIT 9:4
4:2-2E:,.,"2-":~:.,ats2«.V_Vs3'§f "3'%f¥::z.+"_§:Ecc;:R2 Arm ETC.

,_f'T§"';HES*_£2 'i":'.V_E""3:;"L¥'.'I"IQ§~IS czasmm; an FER, exams THIS

i 'am', %a§g"":5::§%* ma $352 FGLLG5ai'1i~3E:-

GREEK

ehsugh thasa matters hava been §astad for

"~=azdara ragarfiing axtansian sf stay, having ragard

ta tha nature cf raliaf sought by the