IN THE HIGH COURT 01:' KARNATAKA AT BANGALQQ3' 1'
DATED ms THE 24"' DAY OF SEPT'EMBER'V:2098:.A./,::' T T
BEFORE
THEHON'BLEMR.JUS17CES. Amjvi NAZ1§5';1e ' K
:¢72ITPE17rI0NN0.2:;;;>s:»2o05g' T4 1 g.» H
Smt.S l)li,
I)cva11.ahall:'TaEuk,"j;
BangaloreRuraJDi§fi$:£_ « I
(By sri
.....
A
” .M:S. Bldg, Veedhi,
Bangajio: e. 4: 560 001,
Raped. its Principal smesary.
% ‘ * I A’ Special Land Acquisition Oflicer,
_ ‘ Visveswariah Tower, Phodium Block,
Bangalore — 560 001.
3 The Defense Research Development Organization, ”
(DRDO), Cambridge Road,
Opp. to C.M.S. Ofice, Agata Post,
Bangalore ». 560 007. % ” V
(By Sri M. Kcshav Roddy, AGA for R1 & R2 T A ‘L
Sri H. Venkatsha Dodderi, oec fa-_R3) _
This Writ Petition is fimzizé & ii’7V oft!m
Constitution, praying to to make a
reference inLAC.No.3¢4f94-95,VV¢t§f V ‘ 1.,
Group this day, the foIlo}wi:;’g:__ ‘
….
” Iforthe parties.
v!’.I:..r..s«’filed this wrix petition seeking the
“fe,:1u§sm re£i§fs§””
“Wb§ré;foa’e, the petitioner prays that this Hon’ble
3 ‘ be pieased to issue a writ ofmandamus or
casemaybedirectingthesecondrespondemtomakea
R
reference in LAC No.84/$4-95 on his file i.e., ”
secotfi respondent -~ Special Land Amuisition M
Bangakxe in pursuance of fizz
teamed Civil Judge, Bangalore »I_)ist;ist.,:’ é 7
under Sec.l8(3)(b) ofthe LA Au i.é;.i:i”l.ac.No;l42{$I*§ :
dated 3.10.1999 relating ”
Sy.Nos.I09fi5 1 ‘simm-$1
Handarahalli vinnagég’ % Hobli,
Devamhalli ‘1fq., to fluqg,_( éiv.;1 .Ccxi;rt
(Sr.Dn.).,
with rem to
tint-.e flame to be finm this
of justice and equity.”
will refer the matter (LAC No.84/94-95) to
within a period of four weeks from
In the H61: oftm aforesaid submission of the lmmed
Idirect the second wndent to refer the rmtta to the
k
competent Civi! Court within four weeks fi-omtoday. Writ £4 ”
is dismsed ofasccordingiy. No costs.
BMIW2492008