-3-
IN um HIGH Corsair 01-' KARNATAKA,
DATED THIS THE 6TH DAY OF AUC}{_JVS"f',~-::2(}:AQ:9v % ' L
BEFORE
THE HON'BLE MR.JusT1CE ;fié§;i)Df{%%"~ V
WRIT PE'm'1oN No. i5($?26:_'%'GF §2(5'()€:'«_'(:i.3--E.§:i*.3dP)
BETWEEN
SRIAPPAINNA _ 1
S/OMUNISWAMAPPA
AGED ABo_m"'-16
R/T # 13, Nzvsms Roan}.
PAN'rHAR_APA.1,Y'A~1.:,__ _ " "
BANG;:,L0RE4'5é:»0.'G39
'- V ' ...PE'I'i'i'IONER
(By Sri : 1%: s_Rr;EV'RANAg:AI§A.JAN, ADV )
AND V
'¢bm.21ss10NER
_ .._'BA?*iC-1_\L()'RE CITY CORPORATION
' BANGALORE
2 SRIZMS NAGARAJ
; THE ASSISTANT' EXECUTIVE ENGINEER
_ BANGALORE CITY CGRPORATIGN '
' WARD 930.39, CORPORATION COMPLEX OFFICE
J.C.ROAD, BANGALORE
3 SR] NAGARAJ
JUNIOR ENGINEER
BAfiGALORE CITY CORPORATION
COMPLEX OFFIE i 5
E ' =._,;::'.
-2-
J.C.ROAD, BANGALORE
4 STATE OF KARNATAKA
BY THE SECRETARY
URBAN DEVELOPMENT 1
DEPARTMENT, M 8 BUILDING
BANGALORE. V
(By Sr: ; 13 V MURALIDHAR, Atjvjfataf R1"*:'QTRé )
(BY SR1. R DEVDAS, Ac;-A. FORR'~':-)
THIS w.P. i«'ILED_A"P}?AF{§'NG"TC" . DIRECT THE
RESPONDENTS To PAY QGvMPEl'§SA'l'I.Q.N" VALUED AT
RS.8,10,00€)/–. fifms. i?E,”TIT’i’QN_E’Rfj–.I’S ~AgLSO SEEKING AT
tN’rEREs’r 13% )5.’-RON: ?.?”;6.20{}G’– ‘T-Il…L THE DATE OF
PAYMENT AND 1e:.’i%4i2/59~6O dt. 2.9.1959, put up construction of a
” Wbmlding measuring 45 x 85 ft on the southem side,
having vacant: land measurizng 15 x 100-‘. It is the
Mi
”
-3-
allegation of the petitioner that the respondenvtx-;ii”.3:Bi\(1P
without initiating acquisition proceedings __1;1″or’ _
compensation, laid a road in the vacant * we
premises measuring 8+ 10/ 2 1i)0é33
requests, the respondents”
compensation, have this i’ for a
direction to the respoieiciente fi)}’if?eiV”e§Si.8,1O,O0O/– with
interest at 18% VfI’OII:}”‘xd.¢’it€ of taking
possession
l by filing statement of
objeceonéet, ;.;4_;5_i2oeei interalia contending that the
the representation dt. 31.10.2007
under consideration and after verifying
the same would be folwarcied to the
‘~..GoveI’ii11V1_:ient for initiating action under Land Acquisition
acquire the said portion of the land. and payment
_of’ compensation under the Act to the riglitful ewner. In
V’ adciitiion, it is contended that the Compensation claimed
iik
..a’L.
is exorbitant and Without any basis. In adciition;’»ot;l1e
respondent in para 3 of the objections steftes’ _._:a.
portion of the petitioner’s property Was. for ‘
formation of road, however consent’ of
petitioner. According to’ -fiihe V’reSpond,ern_,
petitioner approached in
0.34371/2000, no szégss in the matter
of payment of c_.ompen®.t;ion;– “disposal of the
suit, it is not produced
relevant ‘the claim of title to the
pIopeIty,V”w’as,yei;.a;i:oil1:–_”.i* reason for not taking steps in
._ the»’:11atter oi’pa3r1nent of commnsation.
‘3. . :”Ifhef’C§ovemment pleader representing the State
by “-._it.s Secretary, when impleaded as party
: “re$pondent, submits that the Government would take
over the representation of the BBMI4’ to permit
_,_._acqi1iSitiof1 of the extent of land utilised. for the
formation of the road, if granted four weeks time.
M
-5-
4. Having heard the learned counsel
parties and perused the pieadings, admitted_I3:–«tfie *
of 8+-10/2 x 100 ft. was by A’
BBMP for the formation of road {at .’
fact: that, that extent of _oWi1e:i__ b3zVVATtheV”:§}eiitioner ‘
cannot be in doubt sinee “ie i1o_ othervvpereon who
has laid a eiaim to o§v::;=.rsni§fov§e;x~o%o piece of Land
before the ‘yetitioner has Iaid
before theg’BI:?1fsfl%” ‘to substantiate the
fact that holiier of the said prcqmrty,
ad mittedijz L poeeeseioxig’
. V. _ V. B'<V"3"At..h='-.4.t may: the fact that the portion of
for the road, was not preceded by
acq"uisi§:Eo;33 payment of compensation, it cannot but
VT the action in violation of the constitution
' upon the petitienefis right, and hence
' -deserves interference.
bk
-6-
6. There Ming no dispute over the exact
measurement of the land, belonging to the
utilised for the road, the petitioner l
entitled to compensation based
of the land on the date ile.
27.6.2000, under the provisiofisloifthell Lae1uf1ti’:AoVquisition
Act, 1894. The of notification and
passing an award cetteioiy enormous
time. In .tl;e fih” fik it appropriate to
direct to pay the petitioner
Rs. 1,00,0UQ]’ of four weeks from today
, ‘_ ____ jrzlmediately on the award after
eoqvuisifion proceedings on receipt of the
State Government, which in any event
shottid Vtnoty beyond six weeks tileiefiom.
‘* VT The writ petition is accordingly dtsposed of.
% Sd/~
k ‘ Judge
“13?