High Court Karnataka High Court

Sri P Parthasarathy S/O Sri Pachi … vs The State Of Karnataka on 13 January, 2009

Karnataka High Court
Sri P Parthasarathy S/O Sri Pachi … vs The State Of Karnataka on 13 January, 2009
Author: Ajit J Gunjal
mpondmm by amlaxm sy.Na.15+/10 

No.15-1»]' 15) m an amen: of :2 acres 6 

included it: thus acquisition geding  L'.oi'3   ..  

otlmzx-reliefs.

9. The: facm in for the  'Hf'  
tmnbestatadma fiztfiawa: V  A  __ ' fl .' A' 
aw mire: 6 gumaa  
purauant two a   a
copy of the aa1gaeea ia%%  Azmmum-A.

The schedule  amcme that the
pefiflonm   of sy.Na.15~mo
 It is not in dhpuw that
  would mmsuxe a little mm 14

  in diapute that out of the said M

  deeds have tnlnan place and theme are

........... -..,vv_u.m us» ummnwmimmufi mmrw mwwm U?" mmtwnaflfln mew wwwm £3? mmmmm HIGH fiflmw 0? mmamm HEQMQ

   . Pursuant to the salsa deed excacmed

an -war:

  of the petit1nx3er' , the name crf tha pet.it::1m"' is

 in tha cancezrnvad xwmuc reoorda far the ywx

20G2--0.'.i. Sufice it 1:: say that purszzant in W

\h|iM'\T«.0Wv\"Pw. mu Ilia ' .-.»...-



...M...mM uucncuwraee mwuuw var amnmwmgmwm Wiww mwum W?' mmmmwmm Wiwfi EWWRV 0? Kflflwflyfififi Mimi Q

preliminaxy notification dated 19.12.1993, ecpyffixf

which is produced at Annuuz-e~C, an exam: of ;i-1' A'  %

7 guntan was sought an be acquired 
mpondem for aumhlishing an  

it in so be mfleed that the     k%

fbund at sumxo and that I§::.4ifgk at
Sl.No.14. It is ta   
pursuant tn the 1-mid  has not
filed his    was
issued 0;;  an mmt of 2
mores   §>§j%;.;'I'f'i;a_,15-?1llO is sought to be
mquima.  to be noticed am. in the

4__    and respondent No.4 are

not be out af place to mention that

h shown as m , who

% to he the vendor of the

A the mm of the petitionea-‘ as well an
mm is also disclosed. When thaw stand
the raaponclenm have mm-3 nut with a

c:::rrigfl.un1, :1 mpg of which his paudumd at

An.nem1m-M dated 991 October 2003. Pursuant to the:
/

INN-.UH'”l muunm ‘UH?’ Wfikfiiflflkfimfifi fill??? W.uf’?.(“§..#W.§ %J%'”‘ flflafifififiwflflwfl. WEWW wwmmi VAJI” Wfififlmfiifififl WEE??? Waufiuifififlfl Wfi” mnnmmamawu l¥”M\}E”°é mmwwa WV mmwmmwmw-3. !£’1lt£W.1HK”w ’em-

aa:tra,t1aebou1:zdar7wagixaantnthae}andtebeaoqu5fez1

i.e., Sy.Ra.154/10 no the mutant af 2 amm 33 ”

sought to be altared imofiar as the: T’

perusal of the mild’ um T_

the. notifications iaaued earlier, g

in unsung’ the mm of the gr well
as the bomzwlaries. At the
woke up and has and tha

acquisition V’ can-igendum

appe.ar_i_n_g aubmim that a perusal of

3 that the land in question

He: furthaar submits that

waasmea 5 acres 13 guntns and
pcfit%§£3ex’ has purchaaed only 2 am and mm
. 221 favour of rmpomlent No.4. He: aha submit: that
re-atnvezy, the land bekuzghtg tr: the petitioner is

shown an Sy.No.l54j1;’5 and that of reapondent No.4 an
Sy.K::.154/16. Tlnm acmrding tn him, in the ahserace

Mww wwwma WK’ rwmamafimmmwwfi WEWW mwwaw mm” mmstrgmmsimmm HIWM wwwwwszaa WW W.&%W¥%.&’%@#*%W%fl<% WEWW 9m'

of any spefic identifiaaiion ef the End an

bebrgfing to the petititznar or reapouimt No.§~,. '"
entire aequiaitinn m canmt ha % J' 1 V

wauld tebr on certain

4. M;-..hya1mzns:

appearmg’ for u mg’ ummh;

to be aeq1J.ia’ed§ eoume.

when as well an
the the prevail. He fi11-that
submit; pmceetzfings in rmpeot cnf

been afirmed by this Court and

In the circumstam. he

in é. small varh 15911 at variance” , the

WWW W*O4H””£$.i§’%¥£t’¥I»rW””&J£99f”‘¢2.’&’1.W”% iii!

AA ‘ a aubsmntsial ground ta quash the

mumwmwww ~umW.wt~}e¢rM*MLm

Mxzfiisgi Vfiabarad, Iaarmd counsel

for the Bcmrd auixmzim in support of the

amtemnnt of objesctioxxsa that theme is no ambiguity and

RWOPIIII …-.. -_…-….. ….. ….. ………—.- nu… an-.-u-1-mun av -cuaaurua x-nun vnvmvavuwa aw LGIILJJ

Siflfiefi Ezhera was a m£s’taE§::: in am bsmfiafiea s;=r1 f.-:.I:_:¢
suuthern afixieg. mrrgenéum was iasusé. Ea
aubmiw zéxat at: extant 52:? 22 acres. %~.€:it>ngi:2§p;£’ i;’¢_: H
wfifiamr 11$ smugixt ti} baa
gamma belmgirzg 21$ aha fmsrtizfi
be acquirafi. 2-{mm fiwre :3 gm;

tha ianzi ts Em amuima ‘sgawgburtii

Imyandent,

6′ .V;¢.eai’Ii§:;§’ fifiififiai agspearim
far rwk§o r1zi:a:;i’:§_§ :>;?$:;;:’;3;.L1§.%_:n.i;:’:fcé if at: fixmni of
33 guntéa ‘bA*+.:EsI§a Rafi is amquimmig be

im no e:~»?é;j§L-~::->.s:;i%I:,§.zr.21:iV; ._ 2 fimmhar aubmits fimt fixer

~ pmym:

incur: -nwr wnwuluu”-aver’ -e

V VV fiuhmifiaimiji by {Em

Id’! In-nu

‘V “«’_?. E ~ fgixzézi my mmfim atim: “:9 $323

magi a§ far

3. inzim, Erfinfayakiimar Sfiatii 13 3%’ Ex ia

fixm in & ginfifi get $5

Judi IUJ HUI” VIIIAIIIUIIA av dnI£Il\fIl glfurrnlu

wrtmlé m%3n?y prfifi may the

%summ:a;:xm. Ea fia right in $ab izkmfé r

fir

“””””‘”‘ *6″‘-“WWI Wm*a«mw”‘mwur”«a- mmwmwrmin wwwww WM! – – – \ . . ..
WWHWXQQWWWKWQEWWQ IIQMWHT9 “b«a’%miWMWkfl WWW wmmxwmmmrmm fi§'”fil$’5na5|Hé””% %.ss’M|V%’fl’W4.§ Emit Fi”is§’§.2’K3Vl5r53*’@:.§a¥”HH’%4£§”‘5e ?§”fi¥%’¥”&1 %u%#’ia.»3lW§s.% Vsmflfi” ¥\lP”§\E’k9<"*&:W"'I«¥ofl"'fi¥°&W'% W'"ll'ia3K'H 'haw

when the acquisition pro-o::eodm am uphmld, the

are loath to quash the mrqukifinn pa-owedings ~

the ground of oermin ambiguity. But 3 K

uigrfifzcant in the case on

Sy.Ho.154 mnanmea 14 scam 3.?' V'

notification would dhczlnse
claiznanta to the; said' Mam the
petita'nnt:a' as well an would

with penom whose.

mg ,a pm — mm am mm

x’ flmt thé acrvw ?’ guntas in nc-rifled for
in the final nntifianatiran, only

33 guntaa is nntificd for acquisition.

% 1: is true that the final notification wauzd

” V nams cf the vendor: cf the petitioner as well
Nc.4. But lzuwevar what is aigzfifzcant is
aneartearxtoffi acres 33 gtmtas is shown as against

thenam:aofthevendorofthepetifi:uner.’I’1mboundar’ns
mm are: on thy: castnm side is Sy.l’Io.153; on the

/ \
8

&SlII\J9 IIQIRII Illvnnvivuial saw! -I-I-I9″!-FUV __-!””””” “””‘” “”‘”””””‘ “” “”‘”‘ “”””‘”*”‘”””‘ new pa-ways’:-In -any -an-waaawaua llhllll VIEVAIVIIE VII HE} .LGlfl%..,l’gl

aequiwfi. Ema hQ§Ef§’5.%%33′, fimffi shaéi gm “% $333?

fiflhnfi fig tbs awnm” im Eéeéxag amzxirmi. En ‘ H
mm can mfw in éxa dmzifiian fif

cafie 92? mmsstas 33.. mza

E C.

731 which wazaa; <:1m}y eafm:=:::a ¢ m%%'fié:*"é'}.;f tbs
iand mum: be }3$._1.i mi: which
is atmghi tn be Vvreitéyatafi 1:233?

rim Ame suégfi fig rmamm

mpnrfi i I I;"'§£"§1iK3%1. reads thus:
"Langri é';£:i<;§;:i3'i*€ ?2<3e:;i"-.§.9:i?é,, 1934 us}; «« Hatifimtiofi -=
._ -= '¥$g':';.;22:-.*::::%a — fibaenca sf datafias surf iand
' 93:" hmfifir in whézfi iafifi is
. sf dataiia sf tifw puiczfic gurge
€43? ,_ ir'1'!.%:i=.5a& awquisififln —~ $635.3 vifiazm the

as; wall as the acquimitiwn;

VT Iiziereigr atafirg the pubiissz puzjaase 21% b

“i”$sifi$fit?1&l”§ haéfig mt afwugiz.” fi-

irmsmuafi $3; the fixtami 3? Eafi

…-………—- -…_….;..

‘” “”‘ ‘W W” -‘V *”*’V-ifmgfnn nu: w.vnmv,n nu LCIIUJ Htm-I vxvwmsvx £0 13330:) R93-I V)|V.i.VN3V)i $0 1.8003 H94?! VXVIVNEIVJI :10 18003 1

$115.3 W 2’7 ii ,5 Z

fi fi§ R$ $5 Elfiéfifi .$E
reperm if: ($993119 see we, Whisk mas .f_

“Lanai Aequimm Am, §3§4~;~«-4-V” $.»§ r§ga:::*m§t:¢g;
mm: – vaguexzm – Hausa?’ é§*s:;?ri1é§:£;;é::.:”‘§9ifV ékgsggf
Lands i.¢., snug numhaiif ‘fig Kfiaaiia VA
mm: mm sf midawnééifi’ iafhaéigz-. warm
acghi ta Em g”ié;?<'é'zL'v:–. j4-« '§*§§1c1,
mgue — Heanm ~—«
High asxiufisifinn
mmpanafifion
in rmyéégst iarldztswnezfis -~

' acguixsifiwu

as am mgr mm in
quzfiéiéiafx. ~ Wifli I Ia? withiga tifiem

3%? 'gig finurt in the was :3?

‘I’:&K.3:. Afifl

in. am 333% R33 22. in the ease
aa stsfgaefl wrfier, them is mmugh mguarms
amnfugiun wseamd ‘by fim Emrd in imtfimg {Ema

VA irmsmush as, bath thif: gzatiaiazxar 3.3 Wfifi

$5 rmmxfiant E%”3.é are rm: a’s&*ar=& mm”! wiiwfiy abiflus

,{

guuggygp-ggqugg ‘.uuw–w-1-uurnu —r 1’1!-Q?-Z-Tu<_w¢.gp -. ..,.– —-.-.:_..-w._— ……-…- …….v.–.–.–..-v — .—-..- –n –_—–r ———–: g.-um»:-.n -urn.—…– –.,. ,",…,'.'.',., .-g',,5' """'I'"'v.'fl, =€ ml-'vi'

af the fast as. in whim. gm'? af tlmir Eané; ix

azzquixwfi.

Q, “I’}1§s fajitas us Ea tha Cfiffgfififilliii i.*3i$.’1;.i$§_» §:ij%::t£1§ u
Emxfik § the praamhée amf

diaeieaes: thai. 331% fizz: §%_V.ca

21% 33am sf ‘him awmmzsaza. the
mrrfieifium £3 Smszimigv fim said
zzixrjzzf:-;:f5f– _;7wtiA”‘$t*:.I.*.§}§ $1.31: &a
:3€:nf:m:1d.@d hamzfimém
am 3E§e3°§¥_fz”–‘:—-a;s VA”‘«:~.>v%”‘; Sy,E{m.1f;:3§ mrt {if
134; 36, -f 5? 134»; m :54; :11?

154; mg 154;§% zmmm gm – :51; and

V ” an ‘thv-53′ Sé.i’.:’§a ..r___R’r:,:I&§.4

~ it apptzam téxea Eifiarfi wantafi fifi

‘ am the saméham aifie is fimw tixafiz
x~.$m1 ma ms: 31% fafifiay Ens as mimm.
2 it Wm ta b& an? tim vaw fientéfiy asf the
, worum certa:in1y flange, izammuefi 3%, mm: £3

3 mien’: af lanfi belarxzgixg aithaer in tha paattrifiianer GK’ ta

ma rwpsarzfifiilt $233? is 3-zzugfii. 22:: km asquimsfi. G2: the

J.

~ ” ‘=Z%:_ff ju:$5’§5.c§; Ezxf

H. —- .—-. …. -11 annual’:-I ‘I’_.lnvJ”‘Il’I vnvsvlvqvn av LGIIUJ fl”-‘EH1′! VHVLVNCVX QC LIIHO3 Haifl VXVLVNBVX |

. «W
2.3

gamma :33’? vagxlfifima fi%@§}fi, fllfi naifgcaiimxm am ifmbkr–«:0

fie quasheé.

13.. Ezaéwfig ax: afiafi. wag    '4  
$.P:at:i3., Iaarmaci sanriar    ' £§:§;*"=:i;_ 

mpanezmm 5 35%; :5 aha: ggifig ax: %%

in rmpeat ctf a ymjacéi has ihia

Cesar: sham ma: 3%. ‘ms

or K…%%,!&ti’;:’.’.-£g£;iv_.;V Ema xesbaexrvezd
that the ymrmdings. 15
{mt the if firm awnezr mf the

kid ”3 thaé: awalfi mg: {Em aanéa

an llaifi. Exzéasfi, ii :13 mt 9. case
either in tfm petitinmr :33:

“– _.44_:*es§§c:#§ies;%;t:;. is ifiantifmhieg it £3 aha mm imam’: as
is the when? 35′ land which the §e§:i1:?1m.°mer* er

‘. —._ i%@a(§:;%z:*:t’:.c1e3’1t 1*I¢.*§r 3.1% Eiéceiy tm Essa. irmsmtwh as, what.

wen. ghaw 31$ SyxI¥$,1;'”Er«%,€§.Q mms’&.:a1*:irL§ 2 amm 33

gutxiaa % sryght 125 ‘% aaquimé, whsfi afiaz” tbs

pumhasa ‘Q3′ thus getkianar as we}? as 3’%§flI”fi&I1’E’. 3&4;

Jr

.–..– .-..—-.—– —- —–v– -_ —- —- —– — —- ——v – — –~ – —- —- –‘-v —H vn–luv!-urn av I-Illii-Ial I’l?.a|’if’I v)|v.|.vNqv,a :|u ,|,a;]u;_}

{km aam L3 gab-=divids:§£ and gfimdgai mm 15%; 15

154} E5. when fim axaent cf Iaxfi
paetifimfiex w rwgwxzémit H34 fa. Iifixcsé bc u
{If the mm’ fiwt an that aemmg flifzti; §sb¢1’ei§@’:fig;;

be §3’1te1’fez” ed; The& fieieéaimi % ?afi§E:1{iA :$’:fi§:£§;%£?jLi”$1§a’».§iaf;:§;¥§!A’5f€f;$’

case where ‘the mud cf” the
the mmnt and {Em ggm $12
nthsgr gmumfia ‘Whiflh is
not ths mas: has§1f”&s’.: visw tlimi
fim V
Véfigdar 5% gmfisfiz
{1}

{2} E3::r9gii§;::a;é.€:is§$:1 géfi: Ammexixra-3% wk wfi}; aa:

at skrmgxnre-Iv!

“-

‘ _ £3] £t”~.i$ :f§’p$ez;i””f:m* figs rmmnémt Beam ‘:3 idramify

W H ‘T .. the wfmfih they pmspms tr; aceguinas.

pefifigngr as we}! ag rmgzfient $3.4 shafi

tfzia prmmfiims aa natim ta téhammfi fiis

their abjac$2’3$ Wififlirl & wrisd uf fam wmim

fram mziay. fl
/’

._ .. _ _ _._. …… ,.f…. u. -…nuu nu: av umuu fltllfl VNVLVNHV3 £0 .l.lll”lO.’.) H911″! VXVLVNIVX 30 1.3003 H91?! V)|V.lVNllV)l $0 131101)

{5} Haiiézaz {Em psfiaimnar mi’ rwpazzémt

11% firm wait far the flifilfi mp}: mf V V.

finale $3 ismiw Mfi. mmila abméutg ta ‘A

fnrfifmatavd amye.

«saw.-gnu