High Court Karnataka High Court

Smt Sumathi Shedthi D/O Girija … vs State Of Karnataka on 24 March, 2009

Karnataka High Court
Smt Sumathi Shedthi D/O Girija … vs State Of Karnataka on 24 March, 2009
Author: Mohan Shantanagoudar
THE HONBLE MRJUSTICE MOHAN S§.H'$N'T'AAN--#V@b'QB-AR   

Between :

1.

.. 1 .. H'
IN THE HIGH COURT OF KARNATAKA AT BANQALQRE

DATE!) THIS THE 24*" DAY OF MAFlC§i;.  if ':\ 

BEFORE   

WRIT PETITIONTENo,T:cS%2o/éGomA;RE_§)

Smt.  S'i3edthi--. i '" 
Aged biz.   "     
D/0 (}«i1ije;_S13.§:d'].thi »   *
Padu3;x.id.ri_  '  .  V V ' '
Udupi *:*a1:1i:1~ _ 4 _ 

Udupi I):E.s"tri:c:1':.'."'»- * _  "

Vishwa1iaihT}fiegde"; = V 
Ageisz     
 €3i1anda_'{y*a_VHegdc

' ' Ejduyi 

 L:dap'i--v.1;:$isfii¢t;.

sfiit. va  .3d Ei1T;.i:§a tmmari Shedtbi
Agxad 57 years
D/o~~Gi:§'ja Shedthi

  .. Padubidri
» . _ " V Utiupi Taltik
 _ 'uziupi District;

. Petitioners

 'j_ V a T153? Sri MAI. Seshachaia, Adv.,)



ORDER

The gievance of the petitioners is that:

property bearing Smvcy No.b9[1:-,¥ ao;’ex’9£2V >1′

cents, situatw at Nadasalu __ _–v_oA.}A1ob1i,”

Taluk, is aoquived by Boalo;

compensation is not to’.~*iit’i§:1.i::;;j ‘Ems, Vlfi }.¢:1′ I 1y’ by filing
this writ petitioner, for grant of
compensation bearing Survey
No.€>9/ 1,

“”” leamed counsel
mi T’ _:”r~oSpondent N0.2″JBO8I’d submits

t11at:.t§1oA poiitior1ei’s sold 1 acre of property out of

. V. ii; fafiofifévof Mohammad & Shaikh Abduflah,

of Nadasalu village on 29.10.1984

Sale Deed No.354»/198-$85. He further

fhat the roxnajnizxg extent of 98 cents along with

properties are gantcd in favour of Shaik Muktam

AT ” osaheb by the La1’1d’1’ribuna} vide order No.L1<Y 114-24*r1<1

\w

336/81-82. 'l'hus, according to him, petitioners are not

entitled to grant of any compensation.

3. Sri M.V.SheshachaJa, learned

on behalf of petitioners disptites

submissions made on by
inter alia contending sold and the
property g’anteci:;in._ by the Land
Tribunal are’ other extent of
property: the petitioners though
acquired.’ t°.h’_eyv cornpensation; and that

out ofthe e:%{tent,_sotT«’718 acres and odd cents of land

‘ re.s§o:=;ee:;t No.2-Board, the respondent No.2

‘1ted4″teo12;1.pensation only in respect of 9 acres 86

cents and the Board has not paid compensation in

T ~ .- 2. _ respect lother area.

” Be that as it may, these questions are pure

Vd questions of fact, which cannot be decided in this writ

” ‘petition at this stage. The respondent No.2 — Board wiii

have to hold enquiry on the subject after notice to the

gym

.. 5 .. _
petitioners and other concerned persons and

will have to take decision in the matter. {fort

appropriate award. By the said QQQCGSS,’ no

injustice will be caused to any
the following order is made’: ” A ‘4 ‘A V’

The mspondent {$10.2 ho.l’.dA into

the matter relaffijng to . in respect
of 1.92 Grama, Kapu
Hoblj, _11d11pj~ the petitioners and all
other appropriate order shall be

passed in question.

‘ ” _ AV – f>e1;it.ieIé1v of accordingly.

Sd/—

Iudge