Mg-
IN THE %-i:8i~'E CGURT 0?' KAQNATAKA AT BANGAEQRE
mama THIS THE 4" My 0? .;'u:~.:a 2009
sémag
ms H0r~.2*3;.E MR.3usT:c§ a.mHA:x; SHA?x¥j?AfiQ§£§;5é{§.U.v{E§3é§2
WRIT ETITIGN NO,_47ég;8/2&3'?v'§iLA§£§:t):4) % % ~
§:3£:l'§"é2%' '§..}iS§'éi
TE, "'§'.§"é.k$asavariajap§a
Sf o,'§\Earasaiah
figed E531 fgmrs
Gee; §;gri<::uit111*<=:
2: .S%1VaI?iafi4.ma ., ._
¥*»'}<i3J§;f;¥ . Béféavar ja_pp3""" V
Agszi. 4'S'._§.*-::_aiT$ " - f
§}c<:: §§gI'iC1ii':11i*a_. n ' "
1%, Smt,.VS%:i9aga1iga:1m3:%:1a
' " 72%' f 0.13% Shivaflna
1 ._;%%g€~;:_jd €313 v
{V_:r-:%§::* «§g1icu£mre ,. PETETEQNE-F-ES
V §}f.'EiChaI1df3ChO0fi, Adv.,}
1.
=.fi”he State cf Kaztnataka
By its Sficretaty ‘£0 Govt.
Revenue Dept.
§*a’i.S,Bui}d§ng
Bat1gaicre–1
:3, Tbs ifieput}-=’ {lommissiansssr
Tumkur Dist.
‘T’umku3i-5?’;2 1133
3. T113 Pxsgistant ijommissioner
‘i’umkur 81th-Division
‘i’umi«:ur
4. ‘é.’,f°~§>S.i1iva1ingaia§::z ~
S,'<3.:na1"asaiah Y
Aged 55} years
'§"'.S.Jaga££8es11
Sf£3.T'.I'f.{}3r.ga11na
figad 38 years
@. Vet"-srezldra T .
Sf{:>.’£”.C.{3~anganna ” _
Fsgté 138
Kss;:€if; :i’~::n§$« st} the
,1 t’;)4.Th§fé)§}11Vi’-P{33,§’i3′.._ ” _
Gzibbi “{‘ai1_2k;.. Sis:
%. tiiddaiizxgairiurfiiiy
S}’QsSh€ii}’x’h£I§I1I1{i
‘ Efigggefi .35 ysaté’
, R’;’. 9–..T§:§.;gpur, Guhbi ‘?:3luk
— VT:/;mk’ur Ijiist. ..RE;SPO:”§DEN”E”‘S
— ‘ . (B37 L’§gi;Keshava Raddy, ASA fer R 1 to R3
v’1.’smvChandmshskbar P Patéi, ;am., far R4 :9 R?
” _ Sri R.P,Somashe:i::haraia}1, Padv, for R6 55 E:”?’}
This writ pciitian is flied under gfirficigs 2256 md 22?’ :31′
ti}: Cfiiififitiififlfl of izflia, prafrirszg ts} gaash the noiificationa
{iaimi :%E;S,}.E.2€}!:}:’ia? vidss £%I}n€xu:’&P, issuad by the Dfiputy
{;T’.«3mmissiv4:. of Kaflxataka,
E%a1i:ga}.ors vids £–‘\,:nnexum«’T, emu
This Wrifi; §:>eti’E£ioI1 camizzg on far pmfiminarié }1 :€’€i1″‘i”E1§1§ ‘££3
§3«fi}:s:3up, ‘éihiis éay the (land mafia: the: foI1owi;=’}–;;_:~ C “– ‘ ~7’ ‘
i~’€i:.i{i€mers are ‘E116, 0:¥I16r.$”0£’ the §:%e&:’§11g
s:m:es.11;i3/1 ami 112/3,”V’iai:§€VaSuri:ig_3;’=.§;CI’éI:1£3V guntas
and :2 ac:{*e$ 24 gzuifafi r€S§%:ti§§¢§§’,-&$ituai%éd Va?; ‘1’hi§pur
Viiiaga, Gubbi ‘i’a§11i§f_ ‘ 1’ are sought to be
a€.qi.–;__ir€:_ci %§§«£””w.’€;s”?1_;é'<:f€:3§€}3':;a§€:1;t$ fig virtue of pmiiminary
natiiisa-E1933V{ié;i;€i.¢5.A':;'f;£"E:»L.}.;208$» {vice §%fln€X1.11"€-}'} and the
€"}.:§;ai §;otifiéés_t§.Q23 2:13 {ed 20, .1.:l£é){§? {Vidff Ami1v:~:xure«'i'}.
:1.': i':~=__¥:}:1e C(}I1f.€I1tiOI1 9f the patitieners that Eha
" 3'ta"£&ii1<c'§-§"j1'j_'§ ebjeciiens fiiéd by them are not 6111!};
€§1;.s§.t;ig315ed by the Land Acquisition (}f'f'1cez" gréa? E0
" iis's311ing cf the fine} natificatian. Sri {fihandmciaeodfi
ésarxafid advocate appeaiiing (:21 behalf of {£13 patizionem
if/"
“4-
submits that {ham is HG eoflaideratian Gf aha siaiemczlt
of 0b3’atifi<:21tion is issued II{1€C§'1£111iCaH}'.
3. To verify {Em gaizii asgect 0f the zxaattér, r_§t;ft*v,
€fir<;r~.t.e(§ 'E0 the iearnad §';3r*OV€I'I"i;I1?i€E1E Acifiééaié» £55
{ha rea::0rds. éjonsequentiy, fine
Advocate has piaceci thé -_ :"e.r;Grc§S' %.:h€;
Land; ficquisitisfl Qfficer f<3;{*–E.-'~.*.?;.1"f"x–_1s1a§L' of :he::x;1;:~t.
4. The regards E5}? Acquisitien
{Jfi’ici?_r fC–‘§%;é1;§V. f;§71_{§}i’£ 2035, the matter was {rafied
b€:fore*i,a:11;:£ ‘?;V§:qttji:3i4€iV0n. éjfiiicer. {gm that day, the
p¢1_§itim:3.€rs aiferé aizsent. The order sheet 1’z1ai’;1tai:1€d by
_ i§,£.%,:V’;zdf”*~.ficquisitien fifficar €Zii$Ci
{ma} gxaiificaiiisn. {guestiiynéarig the saiae, the p€°{§€’I{?.if}.€i”S
herein fiieé WP.NQ.«’%¥%58{2{}U@ befere this
said xvrit ptztition has bean dispssed of__¢_fl…:Zi%T,’8@”:£{}{;{;§K V’
di:*e(:’£i;”1g {he §’€:sp<::fl{ie:::ts-au'?;,E3m"i:i$'Sj; 17:; *§i:{3£_"§Sis:§»:3:*'
s~;tat€ms:nt. cf <)bje<:t.i0n5 iiisjgi bf?' ._ ths p:3t;7:*iiiQ'n€1'$f L»
§i'O{3€,€{§ further in accardéfiagsi zsgitiix 'i':;§1&w1itV'<=:a;f'i.{::',
<:«11c€: again, Ehfi :1o?£i%::':%*,._;Sf"s,s_.rAr:€:%f: jibe §a§fi0'mers ta
appaar b~s:.'€z3re thve tixreugil the
a»’f11;-;¥§.t;€;e1’* was taken u;::~ an £;§.7.2£.)é}€>,
§.{§.7.2i’}{}§;_§ a.1′:§” befowz ting Land Asqliiaitian
égrfiisesf; £11′ S’:;}i*€_Q_”‘Cf mesa Qppofiunifzes given is the
‘ . 1’:>i’a,”*.*:,}5.T'{§::f;:4:”x:”~::»rr*:?;é,””vthe}; ciiéi mat fzic adéiiicafiai smteméni of
” :3§_§5ecii{>§f:.j$. ‘?1=iéitizilateéy, the maéiter was pastsd Eiinaiigas’ an
2 011 that day, 31} she petitiansrg ware abssnt.
Thaugh {ha peiiiiamam have rm: £3126; $’€a’a€;::::€:1§ GE”
abfiaiztiazzs, aims” §assi;1g 9:” E138 a:’d£§:* 0:’ this 93923:? 13::
7
‘év’£3.Ex5.443t%f=2i3L3%, {ha fact. remains éhat 11% péztitiantérs
havé fiiad {ha Statement 95 abjactiens eariiar, 3.5., an
4.3.2806. Cap}? af ms siaiement Gf obj€:3tiA>:§::2_V 15
pmiitzcaii at, A’rm.exur~3–K to the writ §€*Ci’§_”.iéL§-I}. ‘
{iuty of the Land Acquisition, »£}i7{icer’ V'{,6′ » 1
statermznt 0:’ objectizms in “.€fféC’§ii£?”€§”-
tfixereafier :0 proceeé in éaa:§£@:fda1ié:e__wi.{§i’~.i:3Lz§:;”£311: ‘{h<=:~f
recerds ma_ir1taine;:i' by {Ezra Actguisiiién Officar,
which are pradzzced' V§:}éj1{§1"€"V:'€Lf1€_"{.;'~{}1»1ft. do net centajn
a;1:;t£'s.ing tr; 'shécw tifgat -s{2'.§i@1:1'63?:':'Vai" objactiens filed
by {$13 pfi{°1sfi§?.s*;~:7a.fi£*::-3 'V.§'§i:?'::§5.!£.{}{»}@ are €0I1Sid{?61T€{§,? ad%!€'1"§€:§
is ané.,i$ a§18w'fi;:'€,<i"'-..;5§:" the §…a:<1d Eacquisiiiagrz flfiéear.
§gJ;§_fé:*eé§? b€$’::%;;;:;é:1€i§€, ‘fhé Lana Acquisitian Qfiicez’ 932310?
E ~. V’?;.’*€_,€'”a2V’S:”:§”‘$,r:_>_ ‘égisiigider the: smiemént {sf Qbgections fziad $33;
$16 “—‘p€’zi*ii@§1&r3. in viaw cf £”3C*I}-C(}I’E§§i€i€I’3ff£GI} of
” “:’§Tf*.:.f87£éfi1€fl’€ cf sbjsctiazig flied by Sim pfititionars, ‘Q15
5
Eizaiier has; :0 22¢: re::c>3″2.si{i$1’ad $5; the Lafici PiCC§i’iS§§i0I1
ififfizzer. Ac:::;0:’dé§1fi3§’, the f0£iswi1′:g ordar is ‘ ~ V.
‘_i’§1e impug1e{%. I1Gtii’icati€;:1A»~&t4 Ariiiéxtgffzr-“ii ‘.:iaé:~:”:€i”.
i£<}.1.2{3£}?, si£a11(iS {;3.1ashed. g '£'3–?ié" §€é'£i:'i:::i'f:<t:f:;:""~..,,
appear an 1" of July, at 31.Q£,? g;i§f§';"x3it:i;1er 11:'
person or thmugh …V'thg..V-'afiiifoéatg hbéfsm Eiie kaxad
Acqzzisiiion Cjfiicer. 54.9' shaii be
grafltaci E33,»-:2 an the requast
9:" tbs % on 2.7.2089,
time §1%: """é;ddiEier:a1 statamam of
ab§eQ;i§:':sV .and 1113}: argua the matter
:f}f?'§f§f'{§ fiiéz §%s¢§fli$ifi011 ififficer. After Qflflfiifififififig
" (V %:1:{ e 5$"i:a?:"e:::<i:n"{ 7é:'"C§ bjeciians arid the {i€)C11E}€I"1iS if am'
'V {ha petitieném and Sftfii' haaring them an
{ha Lané £acq'uir:3ii:;ia11 Gfiicer has ta geroc-szaci in
.. Vgsa:*;{"5z-'–"{ia.r;<:e with Eaw. E'; i-as made dear that if 311:; af iiiifi
";:::étitia:1er$ 3:" 31% the mtiiisners (£9 not appaar 0:1
1.?’ .2U{}E%, the Lanai Acquisition flfiicer shaii proaefifl in
\\/’
asmrdance xvii}: £3359 flier aonsififiring 2-12¢ statzfinsrzt sf
oéigiectiafis akeady ffifid on 4′;%.2U{)E>.
‘Writ petiiion is disposes?t:_;'”.a.::::€§rd§;”ig}§g;.
“‘»::§<:} »