High Court Karnataka High Court

Suresh S/O Hanamappa Giragavi vs The General Manager on 21 April, 2009

Karnataka High Court
Suresh S/O Hanamappa Giragavi vs The General Manager on 21 April, 2009
Author: Ajit J Gunjal
 

WP NQ62427/2009

IN THE HIGH COURT OF KARNATAKA    I  " 

CIRCUIT BENCH AT DHARWAD " " "

DATED ms TI-IE 21"DAE~OR     V 

BEFORE.'

THE HON'BLE M1Uu*S1_1cE  ' R    

WRIT PETITION NO:lS24fi'i.f2009  

_ 
SURESI-I,

S/OHANAMAPPA Gfl1AGAV[...:._  '

AGESZBYEARS, 
occ;AGR1cU1:rURE,O_O-' 
R/O KORTI V[[.I;AGE,_ ,  '
TQ:BH..AGl % _. = V '
DIST:BAGALKOT;- 11,,

(BY _ '

A132

4  LAX ANDR & R OFHCE,
"   15IAvANAG+.AR,'
BAGALKQT.

 ,2)' V     _A"_i..:, LAND ACQUISITION OFFICER,

*  « LH@_[jB1__I[;AGI.
(BY"'SMT.,'V1DY}\VATI K, HCGP)

1. _THE GE:xzERAL',MA;NAGER,

 PBTITIONER

..RESPONDENTS

PETITION IS FILED UNDERNARTICLBS 226 AND 227 OF

“::ONSI1″rU1’1oN OF INDIA PRAYJNG TO DIRECTING THE
1 RESPONDENIS TO CONSIDER THE REPRESENTATIONS OF THE
‘ P_E’;’IITIONER AND TO PASS SUPPLEMENTARY AWARD FOR 550
MANGO TREES (SMALL) WHICH WERE EXISTED OVER THE

‘ LAND OF THE PETITIONER IN SY.N0.l82JlA MEASURING 3A-

25G OF KORTI VILLAGE, TQ BILAGI AND PAY THE

_ ….. ..

WP No.62-127/’2009

COMPENSATION TO THE PETITIONER WITHIN A PEflO~O1″)_”f

ONE MONTH FROM THE DATE OF THIS ORDER.

THIS PETITION COMING ON FOR

THIS DAY, THE COURT MADE THE FOLLOWING:

ORDEKg””D

1. Smt.K.Vidyavati, Leamedjtgcepsv-is .§’:ak¢

notice for the mspondcnts.

2. Even though this is for p1sl1mma’ ‘ ry
hearing, disposal.

3. ‘l’1;<V'_:_vVV[')ctition is covered by a
nmngigu' m["~~i,v.P.rao.3o62o/2003 wh'1d1 was
d.1sposod' O' 'on the rcascmng' stated

stands disposed of in terms of

Sci]-

‘Judge