High Court Karnataka High Court

Sri Abdul Azeez vs The State Of Karnataka on 6 June, 2008

Karnataka High Court
Sri Abdul Azeez vs The State Of Karnataka on 6 June, 2008
Author: Ravi Malimath
-1...

IN THE HIGH COURT OF KARi'€AT'AKA AT BANGALORE.--.__

DATED THES THE: 6TH DAY OF JUNE, 2688 

BEFORE

THE HOEAFBLE MR.JUS'I'I(3E RA'J;»w1~A,AL;r§viA*1?fHAT'--';V~'  4'

WRIT PETETION N0.14399 OF ;sa06_"fL.;§~§§;§}   

BETWEEN :

Sn'. Abdul Azeez, 
Sjo Ibrailimsab Con3:racto11___ 
Agt::';35 years, 4'
'T.f3.N().5A, W.N.X

Near Shim: Raihvay_'G-ate,  "

Bagalkot.    ER

(gym. Advocate}

AND :

 

}¥f3P¥3f:ScI1t€vd  its Secretary
to Irrigatiénv ' B¢§artment
M. S{B:"uf%}di1}.g, --  --- 

  Bangalofe-3.; ~ _v 

" " ij' ~i?.__."'7§'he  Deputy Clammissioner,
 'M'&jd1"Tir;igafion Project, (North)
 --. '{§1ub'VRo;:d, D.C,C0mp0un{i,
 fitélgaiim.

'  T " "The Spa-zriai Lafid Acquisition Officttr,
A ' ~ ..4Ma1aprabha Project No.1

Vidyagiri, Bagalkcat

c{j(-----



4. The Executive Engineer
K.N.N.L M.B.C.DiV1:1.»1
Bagalkot.

ES. The General Manager
(LAQ 85 Rehabilitafien)

Navanagar, Bagalkot. . .     3

(BY Sri R.K.Hatti,Govt. Adv0c§1.e;1'or R911 :53 85 
Sri V.Y.I(umar, Ac¥vwat::;L'f0i"~-l7§«~4) ' V

541- ~1:.*'  1;, i.

This Writ Pefiiien is :fi:éc:' V1V;nd¢-:f»A1'tiCIc;sV'V226 and 227
ef the Constimfiofl 'Ci? .1-:1c¥.izi._pray"ing"'toV qtash~ Annexurtir-H, a
letter dated _},«8¥?;§{}(}6," j\é:%;'ii1.i¢13-._" iiy' Respondent No.3,

A1111{~:x11re»J Ndtificaijon “datéd.’jn29=Z?.–:2GQf5 issued by the 211″
respondent …. ” «jntézziationf Letter elated
24-8~2(){)6 ,V issziezfby Iffisponafifint No.5′) vidc AImexu3:e~–K.

This psztition c:on3i_12g’0nT’iTqr.–~heaIiug this day, the Court
made the fol1<§W'B:lgI~ ' ..

petifioncr was acquired by virtue of a

dated 15~5-2004 issued “under

Sectio:i”«:4(1}__”c5f Land Acquisition Act which was followed

” ” ‘:«4A1:§§V”e2..§§»3fification under Secfisn 6 issued on 12-5-2005.

4}§§:ACz}ir1in.§ly, flit? lands of the petitioner welt taken

.:130$S€jSSiOI), of by the respondents. Thextaflar, the

‘VAA”–réspondtznts Wrotr: a letter to the petitioner on }.8″?”20{)6

(>8/\<-~'

-3-

stating that the land has been relaasxi from acquisitigfi

his favour which was followed by the imyugned _

clatad 29-7-2006 withdrawing from thg 8(3(1l}.1-.SiL’l”.’;€).JE:?§;.. u

petitioner has challenged these orders.

2. The learned counsel for t11£3,[‘I3F’1’¥Ii1:i<)'1'.:.z$I;'s:3oz1'f;61?.-'%7}_M,~:: i'n '

tcrxns of Section 1‘? of the Act Of
were taken by the msponétagts po’\i?ér”Vi;1;1der

Section 48 could not have bic!cI’1: from

acquisifion; “”” . V’

3. Lea.I§}ed._ :Vfc~;f”t}:§:évv—-éIfi1′ respondent submits that
the iand beizig ;;io~t feésifiié purpasnzr, they have taken

a decisicgi1″tewithdras£% from the acquisifion.

A I’ head flié””Iééi1n£:d counseis appearing for the

5. §xa’§i%a_i(‘;1::s of Section 48 of the Land Acquisition

” could’ invokeé provided the p'(}$Sf:SSiOI1 of the lands

Q54?”