I!' THE HIGH COURT OF KIRNATAKA AT DATED THIS THE 08"' DAY OF JUNE ~.. THE HON'BLE MR. JUSTICE Mama mm' PETITION m;.e4i0_/2009 (L.§ g.nm) k QIWEEN: 1.
Smt. Siddamma,
Aged about 56 years, – V 1 V
W/0 Late Halcbeedu — ”
2. Sri Devaraja, _a 5f L:; V%
Aged about 36 ycggzm.
3. Sri siddaxiaiiia; _
Aged about 34’y£:ax’S}:’-~ V
4. Sn Shivappaiiaika,
Aged abou.tL32 years;
E}13,r::eti1a, H “”” ”
P~.gad_ah_Qu1: 1.8 «years,
‘S1LNo..2 to is “wI.1.S.~~
And ‘d:a’ughterV.’;}f’Latc Halebecdu Naika,
All are fat Hosaramana I-{ally Village,
‘ ” Hangar Taltik, Mysore District.
V 2″ ‘ -~ é ‘82,1fidmmma,
Agcdgabout 38 years,
1i3~fn_ Late Halebecdu Naika,
W;/0 Ramanalka,
.. at, Banmkuppe Village,
Kasabe Hobfi, Hunsur Taluk,
” Myscire District. …2
.Smt.
Aged about 30 yearé, ‘
D/o Late Halebeedu Naika,
R/at Challahally Village,
Bilikcre Hobli, Hunsur Taluk,
Mysore District.
(By Sri/Sznt: NAGARAJ, Advocate]
£5
1.
2.
The Special Land Acquisition Oificcir, ” ~
I-iarangi Project, .
Hunsur, Mysore District. ”
The Additional Chief flonstmetion %
Engineer {R & I)),.–_ V
Ministry of _. _ ”
Government of § x ‘ ‘
Now Rcpfgzsontofilo-“?:3r. Manager,
B.R.D.O, ‘I?’oWnshi.p,’v __
C.V. RamanNagar’Po’st, ..
Bangalore 560
””’
Agfifii’ ‘F¥b°11t<'o'3.AY?»3TS,
S 1.0"
Aged abotitw 68 yaars,
Late Doddanaika.
‘ ___”‘Age«:l about 70 years,
T ‘Z3/0 Late Doddanaika,
“s1.No.3 to 5 R/at Hosaramanhafly Village,
“Bilikcre Hobli, Hmasur Taluk,
Mysore District. _ ‘ . .. .3
6. Sri Madanaika,
Aged about 72 years,
S/0 Late: Doddanalka,
R/at Kalkunikc Village,
Hunsur Town,
Mysom District.
This Writ Petition is filed under o22;e} To smb as the
Constitution of India praying to quash the:erd:er’–dated 31′;Q5’u:2008,”*~. ~
and again order passed on 27.O9,20C}8′,’.__i11″i.V_cx~ca;$r:fin.Ii?6{M2@O3,
copy submitted at Annexure – A fit on the file :’)_f’ti1::._HVCMivi1 Juglge
(Sr.Dn) at I-Iunsur.
This Writ Petition comingpn for” on (flay the court
made the foflowing order. ‘ ‘ » V.
Two Weeks’ time ifi’ gE?aJ1téd. Vfcionlply with the ofiice
objections. Failing ‘ gwhich, ‘V shall stand dismissed
automaticalfy ffifi;.h€§r~§¢feI’ence to the Court.
Sd/–
JUDGE
QIOPY
o /1,
Assistant K s!%,6′
“33 c°”f¢ 01′ Kirnatah
“sumon.–.sm mu
3/