Karnataka High Court
Sri Nataraj vs The Manager (Tech) on 11 November, 2008
IN THE HIGH COURT OF KARNATAKA AT B;ANGAL9m3 it i ~ .
DATED T1113 T1113 11*" DAY 01? NOVEMBER zuéjs A 1.: "
BEFORE
THEHOMBLE MRJUSTICES. '4I§D£i1:.g§?AZEE;i?" A = "
Mz__mI1'PETIrI0NN0,65a1z2§e? Q4-Rag} k
Betweefli n V' ' ' V
Sri Nataraj, ~. vv
SE0 Mohan Nagara}1al1i., .
Aged about 33 years,» g "
Occ; Busimss, R;'o.No.3??1,._~65v"'}Cru~$s, 3 A
5"' Block, Rajajin%1ga1 :,[" .
Banga!ore---5_6_(_.? Oi'{):'»~. i:.;;._ V " Petitioner.
(By Sn Madém A>£§>h2m I\%f:'VI€i1a:ff§ur;£%3g;iv;)
And :
. A ifs;-mzgxager «
Aiid cdéizpeient authority
' ,.FG!L&if1ii'A£(§iiiSiii011,
'--- Natii:u1aI'g1iWavys Authority of India,
*sam- Co1:51;}(,'T1'Vidyagifi,
Dzzagwgmsao 001.
H x Sri Sazrthosh Swamy,
» [_' " VUEF A Muragjswamy, Gurusllivanandaswanzy,
V_'UfFASanga1mbasaswan1y Viraktamath,
1}/'F Shiggaexvn. Math,
= V.--Station Road, Hubli.
By His PA Holder Sri Pralcash Swamy
Esliwaraiah Viraktamatll, '
Major, ace; Supervision of Math,
Ric: Hubli, new {fa Shiggaon-581 43%; ;. .;1{e§}x3A11d'§11is.V '
(By Sri Singhania &. Partners, Advs. rm RI A
Sri BR. Satenahalli, Adv. for R2) '*- 2
This Writ Petition is fi{éd u::d'cr_ 35 227 ofthe
Constitution, praying to direct". VRI.__te '_.re1ea3ev the ; cmnpensation
an1ount as per award 23.:1'0.20€}3, - ~ '
This \*efrit:.E'e*fit;f§xi§::§::<:t1iir§g.,g-ix-..fer*-. Pféiinzizzary Hearing in 'B'
Group this day, £21; Cipazn n1"ade4f9i'iowm'g: '
The measuring 4 acres 15 guntas
situated ajsi: District, was acquired by the
theégroxrisions of Nafiorxal Highways Act,
15556: The award was passed as per ékxmextxre
_ "As by the competent authority. It appears that
~ also the second respondent claimed compensation
the said land on the ground that they are its tithe-
VT In the meantime, the second respondent flied a civil suit in
5
5%
O.S.No.13(}:'2%l for a declaration that he is the ewner of the
property and for a fimhez' deciaration that he is entitled fer ..
compensation amount in respect of the said land fiorn "ii
respondent. During the pendency of the said" stair, the .; V
respondent filed a wet petition _beft:tret__ titie cotet - in i L
W.P.No.13742f2002 directing the first tee,:oodent'"not_'to. V
the compensation amount to the ;$€titienefiihet*eii:.ii"i'}1is CoLti't"b}'? its
order dated 16.2.2004 disposed of to tift$re.st;iittii.'.:ott¥;t't petition
directing the first respondeitt degroeit iameunt in 3
oetioeotieeo parties is settled in
the Civil cotttt; i._'rote liberty to the parties to
approach first sztithdrawal of the said amount in
ttto} eotooiietttiteir right to the property in question
in tf1e"'(?iVi.i suit was dismissed for non-prosecution
16.1.2636. has averted that the second respondent has '
e , Miseelianeous ceeo Ne.2r'2{H}6 for t-oetototioo of
4i"if'_'--.:_i:0.i_Si;§Ie.Vi3t3?2t)01 before too Civii Judge (Sr.Dn.)., Shiggaon too
it . V __ is pending. Learned Counsel for the first respondent
,--~---Mr»
submits that the Miscellaneous Case has been dismissed
Civil Court. Therefore, petitioner has filed this Writ petitioii
mandamus directing the first respondent to-release the
Per the award at Annexure 'A' dated A. 3
2. The respondents have any .' of
objections. H A l
3. I have heard the learned
4. It lands in question have been
acquired !A)y_Vthe the Act. Section 3-9 of the
xfor a declaration. Sub-section (2) of
makes it clear that on publication of the
l "'vdeclat*3'tion Es-uli)-section (1), the land shall vest absolutely in
" i;'v'tl;é'»CAentral"Gi§vemtne:1t flee from all encumbrances. Section 3-H
'of provides for deposit and payment of amount. Sub-
(3) of Section 3-H of the Act is relevant for the purpose of
i
this case which states that where several persons claim to.~~be?_; "
interested in the amount deposited under sub-section'
competent authority shall determine the X
are entitled to receive the ernount payableto__eachlof_
5. In the instant case, the and
respondent contend that they are
amount. Material on record clearly _*suit.__filed by
the second respoz1dent:.,e«Eé.:i:rr;ing has been
dismissed. Therefore' A' {is etttpediment for the frst
respondent to deeidethe with sub-section ( 3)
of Section 3511 or the.VAe-t,_V_V'Slr1ceV'the suit has been dismissed for
upon the first respoudent; to decide
the "award amount in accordance with sub-
Vfseetirm (3) orsectim ofthe Act.
result, I pass the following:
ORDER
(i) The first respondent is directed to issue .
petitioner as also the second respondent thereaflerv’deeideas’to
who is entitled for payment of eom;5e«nsa’tieni’ ” 2:]
nationalised bank pursuant to the by in i
W.P.N0.13742./2002 dated 15.2.2oo4,ii
(ii) It is needless to entitled for payment
of the award amounxgre algse’ iof the interest
aeerued en the…éii=1fie2iinLt–.’.inv ;:_:ufSu.ant.iite the order in the
aferesaictwrit péti:i.¢n,__ ,
(iii) Writ petition accordingly. N0 costs.
…..
Iudge
_m.4MJi.21i’2(re$*”