Karnataka High Court
Sri Santhosh H.P. vs The State Of Karnataka on 9 July, 2009
-1-
IN 'THE HIGH COURT' OF' KARNATAKA AT BANGALORE
DATED T'HiS THE 9"' DAY OF JULY 2809
BEFORE
THE HOIWBLE MR. JUSFECE B.S.PAT}"i:
WP. NO. 19009; 2009 u,A-'K33; " " 5.
BETWEEN
(By $zi"'VE!\§RA'15EL$i~i P.Vi3Ai;1'J3.*'AI, ADV.
SR1 SANTHOSH 14.13. _
S]O.LA'I'E} PURUSHO'1'TAM_
AGE 40 YEARS,
OCC:AGR!€ULTUR~Ii} .
R[O.RUKfvIINlNIVASAA V
SILVER JUBILLE PARK R-mag)
K R PURAM, HASSAP-.¥+f= ' ' "
PETITIONS}?
FOR s3RIyARuLAw.'AmR'M'}'« "
AND,' 1.
C.'i'i'%?l}":3 S':';A*1'E; €>i:'r{ARNATAKA
I%§:v;;sgI;;§;_ 93?? (A0081)
*'JIDHA.NA SOUDHA
--+ -.;3Ara%:*;AL:3RE--1
BY :TS..>s;3:CRBrrARY
SPL. LAND ACQUISITION OFFICER
KARNATAKA HOUSING BOARS
._ H CAUVERY 3:-mvmsz,
" 1;',jI'-1?'
12x3 iN so FAR as 30 FEET EASE'-wgsrg-.,8e:::
NOR'l'i-I-S()U'I'I~§ AS INDICATED 1N::'ééii1§:)U.LE:'G§% A;s:j\1'Ex-"'.
A, PRODUCED AT ANNEX-G.
TH§$ PE'FYi'I(}N coM1Né'=Q N p0:é'-P _1"21;,9ir. 'QEARING
Tflifs DAY, THE COUE?§""fs1ADE"'}'H'E.: 'gt'c§'L1,0w1N(3:
2. 12é?:ii:'«;§»ii=,titi0I1 petitioner is chaflengng
V"i:=.:s:,.;e;d 11,! :5. 6(1) 3f the Land. Acsquisitien
'd,a;i:a::;€:1% puhiislled in the Dfiiciai gazette on
_' the impugrled ntntjfimtion, the property
cf the ;:A)e§:it:i011er along with the pmperty be1£i1t:1; fr§)m the miief.
1 do not find any .Atixi.§V.gij0:}teI1ti<A§fiA. Father
cf the peU'tioI1er._Was fhe year £2008.
He had _'fief<:}V1e'e "tf1(:""'Land Acquisition
f;3i'f':cef;,_a:1.cl _ijf;fQi-Ifiied about the date (if hearing.
What ac:':i<3:1*h: iio§:i}g~:VA'thie:i*:§4a'Vii'ter is not forthcoming. If the
, 'fai:h£~§r of the fietitionzir was aggrieved by the acquisitian
"aha shcauld have Challenged the $211116
6(1) n.ot:i:['1cat;i0n was issued. It is well
es:a:'t:_§iShe'€ic that in matters where land is acquirézd for
' ..ff;:§t;:i3§,ic purposa, the courts will be very slow in
iiutarfarirzg with the matter where, the gievanoe is made
'after 3 icmg iapse af' tixne. Tharefore, gievance mafia
%
by thfi patitiener regarding the chailenge ta?'--.pth<:
acquisition pmceedixlgs caxmot be eI1te1'tai11c:d. §ii1L':'§'y41'_1'~C1} V.
beiatsci stage'
5. However, counsei _ 1'<319
petitioner makeits an A§303.5Il"3Z.vVt:Yl;';1f':..Sii';{3{i: the
petitioner does; I101: hays an§r=---fiiiiaei'-~..site 2.213% this is the
only site measuring 80 is (mined by tbs
family, he appmach the
respemdcint_é:51t1ii;23t'itjes. seé};.i11g..a;i1otment of site sf equal
di1nen $i0f}__ fir _ bf Ieasonabk: diznensien to
enable him-« to-hVav;e aiiode for himself.
" Keépi17:g._i_r: mind the facts and circumstanccs
'r3f':?~11bz11ission made by thfi learrzed counsei
f{;1.f tl.*'1& deserves to be acceptad. Hence, I pass
-- ' ti1e'fQ¥_i§ax?i£t1g order.
'°?. The chafisnge made to tha acquisitiefi
'"fir0<:ee:diI1gs is rejected. The psefitioner is giw-31:: liberty
'%/..
to approach the respondent autholéties
allotrném; of any site in the lay out in accordantifi
law.
Ju&gé%.Q;j
dvr: