High Court Karnataka High Court

Sri P Parthasarathy vs The State Of Karnataka on 11 September, 2009

Karnataka High Court
Sri P Parthasarathy vs The State Of Karnataka on 11 September, 2009
Author: B.S.Patil
 

 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 11"' DAY OF SEPTEMBER, 2009

BEFORE

THE HON'BLE MRJUSTICE B.S. pairirg'    ~

WRIT PETITION No.16801 JoF»'2oo9"{LA§1;JAD§1V  

BETWEEN:

Sri.P.Parthasarathy,

8/ 0 Sri.Pachiappar1,

Aged 50 years.  
AgricuI1:urist and Indust'ri.alist,.<""' * 
R/0 No.1, K.H.B.Co10ny;.. C'rosVs,. " ._  v _
2nd stage, BangaIore--5600;g*9.       PETITIONER

[By Sri.V.Lakshrz1:ir12;ray;_sinar,'g§r:dv,:;'f5';f.._ x V'  

K.G.Sadashivgiiafr,~AdV.'} A 1
AND: ____ ..

1.

The State of K”c2’1{:V”£7i”ELV1′.akvE’tr.,A ”
Rep.b;,.r as Secretary, ” .

Departmerrt 0f’End’u,s’Eries and Commerce,
M.S.Bu11d’;ng’, Bafr1ga_lore–560 001.

< 2. I$:errn.atake1"VIr1dustrial Area

" ,Devef0p:nen._t B0ard- [KIADBL

' 'Rep.'by'it$"Chairrnan. Office of Secretary,
~ Corrimeree and Industries,

" Room No: 106 & 107, Vikasa Soudha,

D-r_. B.R.;A.m~bedkar Veedhi,
Ba11g2L1ore–56O 001.

AA “i’i1.e Special Land Acquisition Officer, KHXDB,
‘ =B_a_n’galore Mysore Infrastructure
* Corridor Project–[BMICP),
[No.3/2, Kheny Building. ls’ Cross,
Gandhinagar.

Bangal0re–56O O09.

‘N3

4. Sri.Puttcgowda,
S/o Sri.Nan}undegWda,
Aged 69 years,
R/0 No.741, S31 Main,
Vijayanagar, Ba13ga}ort:~56() 040.

5. NANDIINF’RAS’TRUC’FUl1’ECGRRIi)(}§24«

ENTERPRISES Ltd.,
Repby its Managing Director ‘ _
Sr1.Ashoi( Kheny, .

No.1, Midforfi Road, Midfox\33′[(3a._xdens~,..
Gfi’. M.G.R<)ad, Bangaiore–56C-'–»{)G~'1. '

5. N-AND: ECONOMIC CG§§RIi)Q’R’
ENFERPRESES Lid., ‘ ; .

Repby its Managing Ii}irec’i:or’

Sr1.Ashok Kheny, H v_ ; ..

No.1, Midford Road, i\{{jdfor:i:GaIidcns,V-
cm’. M.G.Road;”E3g;’nga1prcg-560 ‘0Q’1–.. .. RESPOHDEKTS

(By Sn’ M.i<i@,$i3ai§a Rt:§1dy;'AGA_._ fo1%R–1
Sri.Basé§araji;V.Séii:$m\ad;'Adv. fc5fR2
S:i.Sé3I1dc-sp Pai;il._§i)r Ni;,($I'Ash0i(

Assm." "fan? VRE;

S1ti.JayaI£g11mar S3. P’af11,,_ S’3:,_CL:ouns:’~:1 for
M/s.K1’11g La1::d’vPatx;id’ge, Ativ. for R5.
Sz’i.fi”‘.’P5aré1ya:1asvéamy’, Adv. for R6)

A ‘T£T}1;iss,V*J;51″ii:«:’}?’::tition is fiied under Articles 225 as 227 of the

praying to quash the order passeci by tires:
32% i:’§:.ss3p<o2;:1i'c'_1§.f: 7on 25.4.2009, Vida No.LAQ(1) s12. 16(36)[98«99

'dated 25.41.2009, along with the: sketch pztpared by the
x V' ii}g:zi::'r7ir:§laIj}?; as per Annex1:m:':~Q,, by issuing a Writ 0f Certioraxi

" etc;

This Pefialon having heard and resexved tier erder on

VA ” ~’ }.4.0′?’.2009, coming en fin’ pmnaunccment this day, the Courii

manic-:2 file ibl1<Jwing:-

¢¢’

This contention is too technical and cannot be accepted to set

aside an acquisition made for public purpose.

17. Hence, in my considered View, there is the

Writ Petition and the same is therefore disr.nis’sed;:.A_1″Perties

bear their respective costs.

JUDGE

PKS