4%?-i CQURY QF KARNATAKA I-ilfiei-E C;{}i;3.:RT OF KARNATAKA. H563 cmm (BF E(AR§\¥i4Wf%§(fi HEGH COURT OF KARNATAKA HIGH CQURT OF KARNATAKA E-NGH C
as 1~§i."%H 3:32:21' GI?' KARHATAM AT Baneamgeg
I3.fi'§*E§ ms mm am my 01?' AUGU$'rg€*;€iI$':: % _
BEFCTSRE
I:iC>H'BLE 'A
:
SKI szgsmz Mflfiijffi. x =
am SG*M'AY'{AB;iC3C}L1'A{'v'v" %
mm $301,'? 74&"EARs,
Rffimhfififiififi Houag - %
ms'? g}:£)§{,#L'§fI';E:,~1E3{.2__'i'§:§Ci§£"L3fE? muss,
mfiadmyaa '1*;aa1.13*§s:,
*
…PE’I”ITIONER
{By an: F
§
:..
AE : -V
% §.4é=1§_§ Atiifimsrmx GFFICEER
AUTHORITY
PM Lmz,
. ‘:3 9 zmvfimrsn,
575 am.
mwaswm men can Co LTD
‘”‘§_–.IAVfi¥G :33 REGESTERED omca AT
‘V ‘ifiififfi BLQCK, KORAIv{ARGAI.A,BANGaALORE
fififi ERAHCH GFFICE AT ?ABA%OC)R,
Béfifififiifififi, RI BY ITS DEHJTY
QEKERAL MANAGER.
L
‘A
… RESPOHDEHTS
;-mm cmmwr 0? mxwnmm WWW gen-mm” 09 KARNAMM emu COURT OF KARNMAKA HIGH COURT or a<Amm'm<.m mm: " zmm W %<&fi%3\%;X'%"mR;&L_. % {3E.$3_’i”£iI£3T
JUDGE, am, I*&A.NGALORE AT AN§(–A.-AfiiI§~.&LL€3’WFV X
war? PE”§I”IGN BY GRAHTIRG “f;G1§éi1°BI§3A’i’IOH”
Tm maszm mags? vssnzm gay”
13313239 3 Wm IR Tim Kamgfi or: cgrmamkm.
‘FE-{IS wan.’ %~i%&A<.:r:xm:::z<3&'%'::=:ij ma
1-'»§2L:Es.:mm Hmma. Ls * xs:;m1;:,éjmm mar, mm
mam mus THE mLLowm$»:
court seeking’ for
31531;: 5;? of ta quash the order dated
m.4.:f;:ac:;:– Imsgmaua, same’ 11 is
tax the pctitien. I have heard
u leameci counsei far the petitioner as
ma gm:..m.smmm, learned Axiditional
Aciwcxaxa far rmpondent 1123.1 and
leamed mammal for the
h V _ u Hr§sp@&&m1: 39,2.
L
J
a
I-‘HGH COURT OF’ i(ARNA¥’Ai(A HSGH COURT OF KARNATAKA HIGH €
“(EH CQURT OF Kfi\RNAl’AKA HIGH Cj€Z3i%%€”? (BF ?€aM€E\Eéi§$’@2£’7n§€A Mfififi COME? OF KARNATAKA
2. The facts, which are net in dispute are that
‘egg pctifissaer is that mama: of an man: at’ 83 <::en3:'a_of
Land mm 33:. 15214 of Kenjaru Village, %
Taéuk which is acquired by the resmrnde:;t§" K
gmviflcrm of Penficicum '1
[A.<:qt511ait?1m:1 af right of user: Act
axquisitzixzm of the petttixrxxmez-53"' ather
bits mg lands in a
dated 31,12,19'?.'.?v 'fhc said Act.
'§'he paymegfi: an acquired
is praifified Act. The award
rclafirng'-ta" was passed
rm mi' " ta be awaited
V' *?3§ Vsougm fur refarmse of the same
V the same wm referred to the 2'14
. 1Z}.K., Mangalssrc in Miss. Case.
me Ems: court after cmsiderins the
pat faith 91: behalf cf the pctitic:-mt"
j caisimzm a the pctificm.
4
=?”ffIOUHT OF i(ARNflaTAKA ‘réifii–I I
%%§%”3H Céfffiém” GP KARNAYAKA !”fiIG%~i QGTLIRT OF KARNATAKA HIGH COURT OF KARNATAKA HQGH QQEJRT O5 W%RNfl’fl’M{i& HE(T:”>%*”>-=”
3. The: learned cexmfiel appearing for the
pgtitésnar whilsa %iJing that judgament passed bgthe
Eistrict Smart waum contaend that in respmt cf ”
ather ianda wfich were agquimd under,
natifitwatisan igueé under seminfi. 3(‘1:§)
ea. ‘?.”?,:998 mm passir1g9t}f_1.e .
the fiistritzfi Ceurt), tfie K
higher acre and 10%
mm :23′ m 1: is thc
gievmam «:§f”1;i:saf 91′ the lamls
1;, ‘m aimilar, tha
cam;:er§:.;;fi3¢n figéiérmmbcd as 2 1&1-the per
aara Qf ‘s.;§i%&m9unt hag been paid. It is
V’ «:5: vé:.§iie§1′:.a%s$wa:is;}zc3; é i’ can-1111551 that in fact the
have treatcfi @313!” ‘ 13; and the
jlammizxt éetamnirzcd as in the said casc
gar %:~:+.g§;p3 shauid have been paid :9 cm petitioner
$
an
41
mm Comm” 0? mmnmm Hgcm cmzw W €€flRM#iWfi’Ln%%A a-mm comm out KMNAWM. mean COURT o:= KARNAYAKA HEGH comm” or KAWATAKA «mm c
in The iaarried counsel apgearing far the
msvpamfifit 139%: seught ta juatify the
mntsendm that the ea:-mpamsamn ”
éatermmad in acaardanca wan my and this ,
&ppmia2x-ad by the court j; ‘ 4′ »
§. In the fight sf’ a ‘V V
yemwi af aha judgsmnt belnw
wmzld inmate max to
£333 :::t¥£1%s::1t§ac§;17a5:’jA;r}£::Vis.c%1 the: date of
n£3tific»atian€.§1 and tlw date
9% 111%’: the lanai awnera in
teams’: hm bccn passed as per
E;sc,P;%_;fA:.’ ” behw thereafter noticed the
hack
gayest sf the gzefitinfiefa lang/Wis dated
$'{3%.Ai.:?é1′:3§?;5?:’%:t11=e subsequent mrtificaticn which is
F’?fie §;;;b3atpt%%mam~ 0!’ ma Ex.P8 is dated 717.1993.
_ ” ?§’$er?$;§’;:>z’%, the mart kelsw hm some :0 1:113 ganclusien
the mlexmt date for dctermxmng’ m:
V » : ‘£3$31$€E’}.%§.iflfi Wauid M the date af notificaticxn and as
is
WQURT OF KAQNATAKA ‘X-€¥C5H 1
iwififliwi €Z0U%7é”!” 0? mwmmm 3-‘HGH QGLJRT OF KARNATAKA H16-H COURT OF KARNATAKA HEGH COURT CW wwezwmmm i”§¥€?r
such mnaidermg the fact that there is a gap of mom
than 23 ycaxs bctwzazzn that 2 ncstifications, the ra1:é:~–.ax
which the market value Wm determined is ”
and zhsarefere the same did next cali far ”
can this aspect, 1 ® net find
tha mutt belmnz,
En Hnwever befZ::_;e “the
case an: -afiwt cf the ta be.
nsficai is . ware
acquired 5311;. in normal
marge witfnin a. remnablc
time gs had the bmefit of the
amagajg %.31.1£,in; iriéitant cafiefizhe award has hem
i..e., nearly mar 25 years from
It is needless to my that if the
_ Ii_11teré$£ éfio dsrxiecl E9 the psfitionsr, the same may
‘ No eioubt it was not open for the
Eacisw tn go ism this asgzaact ef the mattcr airme
fwhat Wm required to be d is the rate of
1-:
EGH COURT OF KARNATAKA E-HGH 0F E(AfiNfi;§”fiE(A HEQEH CQMW OF KARNATAKA HIGH COURT OF KARNATAKA t-HGH COURT OF E(ARNATN'(A HIGH C
wwenaaziafi. Hcwwer, Sacfinn 11 {2} 92′ the Act
wansuid infiicate: that in thg event cf there being
in paymaai: nf campenaafion, thc. ma avmar ”
enmaa far the inmmt @ ma per
this aspect mum have te be
view flit cfimtfltances to L.
§as.s;%z”ng me avmrdw ;agesené:y; it
appmguriate that the ‘permitted to
51% f=”%31″mni afi§:z; sccldng
intereast an ‘view :21’ Seciion
EH2} ilif is made by the
perm-;ne:;’% mg afi:er talfing new of the
the case pass appnapriate
thjza If the delay in msmg the
is the petifianers, the
i _ be iiwle tar gay interest on the
1_ of aamensafien dewrmzkied. Hence
‘ 2% rmwd tr: th: pctitianer tn gm: sppmpriatc
reggreamtatinn within a id Of 4 W:-31$ mam the
3 A. éaze sf rsaeipt ef the cap}; of 2.113 arder, Dr: such
12
EZEUR? OF KARNA”§”fi.Kfi HEGH n
%~%l@§~{ CQMR? QF KARNA}”AKflc. l~*I!G§-f QGMRI OF KARNATAKA HIGH COURT OF KARNATAKA HEGH QQURT 0% %'{£%fiMii’€¥AW\ r-HQ’
reprassntation being made by the pefifioner, the
1′!§Bpfi=£’%§a&fi?’B shall mnaidcr ané dispose of the aamn
an: way €33? the anther in aecordmme with ”
pezriod mi’ we months thareafcer.
‘With {ht above !’.=_
§€!t1*t£a::r1 sgmas dimmed 9:.
Rs crrfiex as tat: ._
‘F5/*