Karnataka High Court
Sri Phakkeerappa vs The Secretary on 13 August, 2008
WP935198
Ill um man man or xAmu1-Am.
mzcurr mum xr nwmwm
DA-rm 11113 111:; mm my on 11.9%, "'%% ,
BEFORE
Between:
1. Sri.Phakkeerappa, __
S/o Chandappa Heggexj,
Aged about 58 yca1's,"w » -_
2. Smt.Shivakka,
W/o 1.
S/0
about
4- SriMi13._h¥=Ppa.-..iA' E.'
S/0
about 5Qye'ars,'
' _' _ ..... I ,
as-un%
2 to 4 are represented by
Q. holier, first petitioner.
§
wnrr pmrrrox 30.935:-ug; Q L'
WP9353.%
1. The Secretary,
Govt. of Ksxnataka,
Vidhana Soudha,
Dr.Ambcdkar Veedhi.
Bangalore-1.
Karnataka Industrial " "
Govt. ofKa1-nataka, '~
Bangalor¢--56O 001.
3. Land Acquisition Ofiee,
K.KI.D. B,
(nyar1.2.x.ruu:u,er£own;)_* T Aj %
Tim' petition. 455; and 227 of the
Constitution of Intiia to the xjcépondents to give up
land from Gazette .ir€9fi.'i3ation"--béariiag'-Nct.CI/41-SPQ, 91 dt.27-
12»-91/1-1-92 pubIi;<§h:§1 on"l9;C'?3.«.1Q92 gt Anncxuzvc-A and ctc.,
This t*.~fi"'f¢)_r pualiminaxy hearing-, this day,
the Court made
absencc of the petitioners' counsel, the
njattcr on both the ocean' as in tm larger interest
ma equity. Today also. learned counsel for the
' ' V absent.
m£{:"
WP9353.08
2. The petitioners seek for a writ of oerwrari tn direct the
respondents to give up the land vidc Gazette Notification
No.CI/41–SPQ, 91, dated 27* December 1991/1-rt _
published on 19.03.1992 vide Annexum-A.
3. The ilnpugned Gazette Notificatm
year 1991–92. The present §?.00B,* . L’
deserves to be injected on dejay
4. Secondly, nawheze a er to am’ t the
_ ~. 1′
Government to give by virtue of
the No .5 flonfi .
5. For tne the writ petition being devoid of
merits is mé.»; to send a copy of this
order to the, ‘-
sd/-*,
Judge
— ~ 9. 3¥15a’..f’