IN HEIRH COURT OF’ KARNATAKEE AT BANGALORE
1″3m’1’Efl THIS THE 24%: may 01? MARCH
EEWRE
THE 1-£r::1~a”aLE MR. JU~;s*.rIc’:E ASHQKB. H1Nc£:iGERI.k % k
Wm PE’TITION NO..1?’956 oFj20s37’~V
.’}R?;’*!.’.”‘i.-“EEK ..;mI.;m..Ia Jam .
s;mm.m’1wDRA MGHAN
mnu’s:mm1..Is*r- – _ 3 ~
rm. 132:3′, MuN:1:mRm:– 1′._!’IDU-3T” –* §:3;f’r’A’:’*I3 ‘V ”
m1mm;E,3.ANf3fiLs:a1a;E Emu ” ” ‘
nmmm .. – ~
t{E.’:TF!’_ amx; ADV. ,1
1′. 5-mvm-‘ cm”
§;e«::IJJH_a
– J.mu:cam.xmRE, Fo”E’.E’IitE3l§2I5l”I’Eli) BY m-3
3 =iL’:»’i .?!};fflrE$$.§:I{}flE fi {.’v’%TRIE?- :’–‘.1’u”J ‘JG}.{}-{ERCE
‘ A _m1~zaf3»§;re.1;c:ra1L=:.;’=:(@
53,. A V SPEEIFEL. SAND AC’-QUI8I’I’I€)H OFFICER
INDUSTRIAL AREA DEVELOPMENT
PLQT 140.3335, LRKKAMANAIIALLI
_ IWI3E|?s«TRIH-L AREA, P.V.RCmI}
‘ 559904
mm-1.-r1’raaa I:.”~i’J??..-‘$:1″:’.'”””m.:n::.¢”‘ ” nu.’ “Efi
ILIEVE LIDPMENT BOARD
FIJDT W0. 33f A,
IJMDII STRIAL AREA,
P..’a?.H*|Z3hA]Z}, DHARWAD 580034
MANAGER RE3P(.’}NDEN”I’B
hi
(Eff: SM ‘R.I3|..5.§ATHYANARAYAI’IA SIIHGH, I-I(.’.{}P, FOR R-1
E-F.I EX.1″‘s.’IE~’EIi.”+HEI”I’i1, 1″.I’fii”‘., FGR R43 -35 R-3
£51′-21 Pfluflfilflflflflflflsflfifififi. ADV” FEJR R-2)
*1*~1’-113 ‘DLFRIT PETI’.I’I€}II’I 1m1a:1::u UNDER AR’rI_c;i;.r=:§ A’
AND ::e=:r’.?’ xzzw” ‘I”EIIE’» cvouswruwzmn IDF INDIA Pmvms ‘T0 [. ”
¢’.,”,5!.I.=!’+.$H.’ J”-.;!’!I’!T?r.EFXT..¥1′-$!§.3-£’..”~’» 28″ 1239135 I3$.UE’J.E’.!”_
nEsPn:;::1ra”xm:.wa*r Iwcvrnrwmc; THE SCHEAIDITLE :5. 3:;
‘I”k’m’-‘l”HI’W”|I”:’II”,i 11″ A J”‘0.I”~.I’ 7″I”l§’I74- ‘fl|r’\’II’j: ‘I’*'[,I”I1’n’-
-nun _ an nf.:mn:nr:-1%! ~r\’I’}– mu ”
I’.i’K-‘\.a4’I”JU|’.fi”s1I..!l5″Fu’3F .u”‘.’|-3l’.’l.IbI l’1’\..#’~¢ULIKKr 1″‘-J’I’5. I-;I’.l=.l3r 13-_ ‘-“.”_-I’ _
QED RE-$P{}NDENT.
'aims Pmmrgm cnmtrmk mi Fem VA ..m11tImu.1gh the Ear I have taken. fit up few" of the
n ;n.n_}uu.n..J .n. vl-Lu..-umua’Iau;n.1.a1 l\.n..-n I-.n.
111.53? I. I-U
writ petition. Ha submits
flag notjflnatinn in mapeczrt of the land in
quéetitinh “gamma on -:a2.2.muo5;2a.12.2ms-, the
;;..:.aLa }g;1+.=..1=–.ss.I.=aI3~;1 mes Mid lam… on 9,:;Lm5= Ag
pifliitiwner ‘nan. p1.ut:n:a’ marl the lama” qumfiflfl
;éuVEaac:ngu¢x1t t;»:: that date nf the issuance of the:
.’pmJi2nii:1ar3.~ m1’a’.ii”n:-ation, the petifianmr has ml right to
f’1’BH
‘.9
mint me am-qufsaitiazm per aw, hia entitlsmesrnt is only to
racnaiwm the compensnfinm.
$3.. In support of his VH§.ubrni86ic–ijs;’
Charfimshalcar has» relied am a fail
this -Emu-t in flue case VA
m’n..m:am an-upmmmflvn &OQfiSi?1?’w.1fa. ®
mum 3:141, wmresirl pa on who
tlrjm a,ubEq:a§§1’Lagant’ traf the
nn3tifi.n.s:ati;m..1;§i’1£1§*5f:’1=?’;3§ar.:tL-:i§tz.:f1-{1}~-.-::f_ Land Acquisition
1′-‘mt, m tlma acquisition
fawur. He has aim: relied. on a
Hnt1″|rJ1e Apex Calm in tha case of
w.:4mim.; -nmcman rm cmmuu
Vs. mm» mm rnomnrm gr; 1.1-1:.
L!;:;r¢¢1%r.;g..«;a’eu:;Is..1s::.= mum ……..I_I .=*=m«r|’=-:1 ‘n .J.l…..
-an ‘Il’£J”a’ -wv–u-5 mam.
LL17 , 1asr’ma.rs&:.r1_ ‘ ii is Tmici um” i: a party’ ” who has
‘V V _’4_”:.V;*:.”zV:’z¥’c:.’ic.1z.e:¢m+.-**,{»:l the pmrmxty aubaaque-nt to the issuance of
the 1I:I”IE1€3′;|f1’1l'”LiE11£i.I’].-* uotfificatian, is nnly -mtitl-excl 11: step into
F1314.
tht: tss1’1o«.aa1 «of the owtrmr and claim the payment of
11.
4., being the aim position in_-‘ldwgiiii % k
thja patitium. Haadlaaa to obaenm *-[A
mattitlmi m mm -five fair and A’ -9.19}: %
fl a A I
immi W.-15r&.i11§g: up his i1’ikiu_$*.1~3v_._V mamas’
am.-h an ayg«pli:1E§t£¢~i1;_tI1g:;’VV’19§éaa§§zc@’:’z£:11.t_ Rn;,;_i’}i-KI:°LDB shall
mrmiuie.-Jr with law and
fiflwfflimm’ is ~51 lower.
5. % we «mrdeé
‘ V, ‘Vat: