High Court Karnataka High Court

Sri Jayaramaraje Uras vs The Special Land Acquisition … on 28 January, 2010

Karnataka High Court
Sri Jayaramaraje Uras vs The Special Land Acquisition … on 28 January, 2010
Author: S.Abdul Nazeer


3 The Iiixeesuéive Eiigineei’,
Manchanabaic Project.

(__Ca1uve:’y i:”E1\-‘L1!_’i Ni g.:1ma [,,JiET.1i%-{3Lf’)1
B11l1g£1i()1″C Mys(‘)1’C Rozid,

Rarnzinzigzmmi District. …. Rcsp01idc:.nE>:.,<

(By Sri M. Keshavd Raddy, AGA for R1
Smt. Shwetha An'.-and. Adv. for R2. & R3)

This Writ Pemion is fiicd under A;¥{i'c':'.;:g« 3,:-<3' &'22"7«._o1'i£.i€c:

Conszitution of India. praying to dirca the rc}';1i;e:~:1dén$.10"pay:'£!;¢'x#'

<:ompe.nsation withmu deduction of ;he depi.ui_i§. ii*–1~

2. i’€_lj:i’ “:5_7icrcl. Writ petition is ciismissed
‘ T)

sd/-

JUDGE

M/281:0-i;’t};_ ii

BM