Karnataka High Court
Sri R Gopal S/O Late Ramaiah vs State Of Karnataka By Its … on 20 April, 2009
-3-
Somanahalh’ Gram Panchayat desires to acquire the
petitio1}.er’s land, it may do so strictiy in accoijd.$g11.¢e
with law.
2. Learned counsel for’: ‘
Panchayat and the Add]. Gayenifiagéfit zfofg {haw %’
State} submit! :¥:}fii¢:.V__rés’p'<§ndeI1ts were to
acquire the 4i_nf§m:i3Va«bl.e;' pmpfilty' belonging to the
. (7.i"'~".'7;" .' " « .
petxtzaxmr, .1; x:zouI;f£~wdo- $0.111 accordance With law.
3. ‘}?gecordi:1gA”{he’L’ submission, nothing further
v sur§%i<;<:ss_ fpr céxzsideration in the petition and is,
V' taeéordiriglgfé "disposed of.
§::§g%§