§
3% ‘§E%*§E QEEGEE QQZEE? §§’ §EE”¥§§’§?§g§4%’§£§;,
€§RQ§’1T fifififi-E $5? §{§§;E§;;R§sj5f.;
EfL%’?%§§if.é ‘j'{‘§–§§§ “§’§§§%1 352% §ii>;a5§ §9§§§E%§”?f’§£3%§E§€”§: :’i&3–§3§§*?§~$’
;¢:z$*§~::T%::::i%:E>;:iE«::%% ¢
?§~~%%: z~»§i{i:§:>€§§g%: %§§e.§_.4:%z”sS’2*§{::%:
awi ?%{;,<§{;5§”””
‘%§’§3’i”?é§E;E2§€: ‘ :
*:’-;:a§j:,:§{
$21%§”§.i1j§’§i*:—§si§;§%¥§:§; * _ .
:+;2§%::é}’%%%§s:s3?:e:’:*a.:’%*:§:%:::s% & ;
E?i~§¥’~:5f:§-§L%E.%Z?{‘”?%_}T€: ~:”3:;=~§%f§%’§%’_§.{“:.%:§42
– 4%
=§–:§:.$5a§é§:%i§~§f%’%£f¥§§’}§Es’%£’€§€&?v§§a.i.§’§%%’§’%.%,g3 ;:a;:§:;_§
A. ….. ..
” ~ ;..§AvE5§”‘:é§ég§3§
ii}f’f;§”~§’;§§%$;E§€$;§§ ‘:sg§>;%§zs§:’
A A z:;2%§;:% 5″fE:£%..§T€§é§§
-‘%::%:2m:;§<::–£ “%¥§}.’%1€§{
§~2:;;’ §:§3;§éfia:%,,§
AA E:E§.§§}§}E3§%EE§,§:IE_§¢
* :§*’:*g2’§:%: é.’T}E?” E{_§:i§%7€E*§”,3%’§’§§§{s%
§€:.§%§§}§iE%Z:SE%§§%?%’§é§.§} Eff E.,Z%§%§§~**’;.§’*§T'”‘:5’ i§{‘}§%:E?:§§§§$E{f}E’%’§§§?;
E-fé §€,§’,:.%.’E}’§,§ ?%
5.91?
E
2. “_?_%;=:<-.': j:,2;<i§;:§'::::':i. ::%:* ::.3.f;’§ £233′ §%’§.’:§:f:*1:i
as-3 §é:.§.:*ég,2?;g{:a:ar: 53:’: Ea-«:: £3? ” {;.3′::.:
EvE:..:<.§aii-é:E}§%: ;§§;g§i'%£':w:<§ 'b'f:; %:..%9;::: :i:':§:+:i§*«. z§s;::;::–:;:% 2 L
;5a:'::';z:_}::___2;€%:im§T% ::::":<'i 26: ':*§%j<:%::E,:;»,.”.’A:%:f§}”‘ C’:*<§:*-:§9"v<§:§::§:<§
E?K§:%i.2§§€}i% §%§}.'§"i€f3XElE"§f:-§': §"':§:':%».V_:§§3:**:::§'é§;*§f4€:::§._ éi%"a§.%:é; 'a$'¥::§_§; §3s:"L'§'s'.§<3:':.
§:":{%§§§:.:§,:§ 'SE3; ? *%§;%;:7::_ _ i§;éj{::'€':€;;.':}%';¢M§::%§:§+~««~«§§ £'es;;3<3:?_:{.§.s_T::";."'::
{::.§;~:.V;%~;<?m;'V'»*%§_%;%€;z% aE*§'a§g;:":§i':g me
fag" s§::}:*é FI}3E§??3_, §:":§é§'é§%::§€;?,a:E.
a:;§:,%<:%': é¥:«§;E:}2a;::E{.;%,,_ %;:§5 jzzsiigfiiézzi: 2'%§'EiI§ <%<:<:z*£:,€: iiaifiiiii
'ii-'§~;?;f2€f§i}§2'§.§%:'z:é:.é:%.{:::_'§;~._§1E1i€s=~"{f§%:§%2::{§a§':{:3 §::<:E:.':<§.%:3;g 2.;§:§§'*~j. E23. 3
$1; .. E::22.;:'s:§ .:';%sé~%:*v" *%s:+:g':i':.:;§é':€, '§;}{7§E§i%€.?fi;§%§.i3§j'i £2? i;§i:<%: 523%": §;;<:.%:$<§1.:§s:i
E§3%€f8$En§I§"§.§E§"'§ §%:"::"§é2 2%; g::.:1%"a$ in .§~}%3.,$..;§€€:s. §€E:'}j' 15%;' §
" " :3':
_ €33 ‘%£§§Eé’£g§f, iig: Eaf£’::{§s§:=:?::i§f’:a§ 5:: 33:3? 1335:
“§{::::’::§:%i§s;$;§;i}:;”3;a§”s r{+3§:a{;:*:: azizié §}§€EETE§i§i§§éii”§§,§fy’ :”€:$€’:m§:”:@:i §:*<*;:::
éiézii-::?{?:§;<}E";§:":g ::§:{}§: §§:"§€;" $'iE§§; §:;:*a::3;;2::*{~ §:’§? €:x{–::::%_.::_§::::;; ‘éifésié §::s§:s§::<*;s;<~':s::§ 'iiég: é;:'b§<a{:::§_£:;";:~:
V' v {§2E§1§i€':{§ "2'?,"}'l§{§€'.E'T§' {::§"'E:'§"§e ¢§7i"§§~€ §"€€ia 3 w_%;:__E§::§:a iaszzg z'é::§§:::'§.<'::i %:§:
€}:'{§%:i:' {."§:§.i,z::{§ Eéfa E. Egdiilééfi'? s'-%z2:f'::::<::.:.::'"::~'§§' <§;:§§*:-3<:%;i:'%§;f; i':;:§'é::':: aé'
aw "§.'§§3'i§; 1%? {3€3§i'§f€fi£f'§ 5;? §,:«:,z.%:f§ E’¢i’3{g”i,?i§3;’§'”3 ‘ma :”<::2'.:i;§%a.§ "-:3? §;::»:is£%.,§:3ég_
%;:"a§i::E%z;':g 311% a,a:a%'.{::1* 3 M:g.;§;;§'§:-f 1,§;:j'::;é iy $I§;;3§_}if£_§§s§§»,__§§;f'§f;f;§:i§'1§»§
a2;:*aiia:'* 3:} ?%§;:,:a'§<;§§':E}%§,":1:a§ %.:§§::f::§ :1€:i'%:f:'gézzhiéat7:;.?:?€%:é:*%°::%§§'ig
£3, §"%*3':" <:<":2"i%f§'s§ ":.%:%3-._§}E~§?. if'; -'::;_7?"i§:" E§§§§§}§.§{3§fiL.§{}i'E f'{z:*
'I?
§ai:aé_;§.§::§ fiat: i:'”:’a”.é’;:—*E,;f::%:i {;::7{i€;;’V ,§%’%:=3;;:”;:3$%’.%:A§:a%. 2325;: éfifi €330, .3
Efzaaéézag 3s.:§f€:*zf%:§::f:§;z*i:–:%.%:– §;lE{%{t’!t%:$’~:€§:%:’:g mg’ <:€:'€a:;:": $3133;
<}.%_':';51:§:':s:éxé§;"{:-: Ea’; %;:<§i §3é:;”; §’::>;:* $1335 .331? No.3 ti)
<'§:-2:33; *%{h§:~ 3} £3-EEQE;"'.?T":*'s,__§%ii7.;:::rii?' "$35.": s",3;£~:<:E'€:é*:.
'EL' '§_'E;:§:::"<»i'v_ "Es: {3{}i"§Sidf3I°'&bi€ form in the
V%§;::::s;:=;§;s;g:%<m e;f:?§'"%:.§*:§a: iaajneé counsel for the petitianer that
if is executeé it would result in removing the
–4._saraj’m’ LA$’1ippiy uni? iocatefi on 3 1 guntas of the suii:
AA sfiizddule pregymty. This giant admittedly is far sugply
V’ ‘- -{Sf drinking water to the public at iarga in Muddebihai
town. fr: additien, the subsequant event 9f the State
-5-
exercisixlg its fifliifififli dtjmaizrx gnwer 4’2.=:§q£3§:*E:V. 11
guntas of Zand out 0f the suit schjedjtglé.
pubiitt: purmse: under the I;gand_AA4A§:q;1i$iti{§nJkgit; a1i:.__
izidicatm 0f the fact that p($f€i%§’r3. ef
property is put to use p’£iI’6§a;€ 3}f1 V %f0re fihe
acq3,1isiti:3Ii, fintitiffig ‘h{3}der foVAVVdama.ges for
use anci ficcupati-..cifi_ ~ “under the: Land
Q
8, 1 .{)£’VV1VtVu”t1c=: matter, keeping in mind
the “1aI:9g«z3.1;* ‘ ‘ fiublic of Mudéebihal Town, no
” .’:f§::’I’SVf:§fi!l}. Vifill be $eI’vec1 by directifig the issue of
A ‘watrani for possession to $116 DHR, iii guntas
-,0’f __oi§éf’ which the water suppiy ‘ifilit is Iocated. It is
‘ ’11§>:<ai.971ii3': true mat when £A.4 was filed, {ha State
AA ' fiovemment: was in 'the pmcass cf exercising its eminent
' €i0:1}a.in power 01': {E516 basis Gf reports submitted itay the
JQR N98, {G acqilim Ti} gmztas 0f iand. The Grriers
imgugneci di$€310$€ that tha petitiener ciid met my
xxdé
\
relevant fiiafsrial ti) substantiatfi its {:13§::tf1–~ $16
Goverriment was in the pracass Gf acqtiifiag
of lané for Qublic purpose :Eiii(i"?}"}afé
reasml why the executing V’.-ié:::g§;}}L._Vits A
Carder datad 15. 11.20O’i”‘–vL.L:.é;*1d u:§€ii€i0I1 er’s
fA.4., Thaugh no é;a:§;€p$:i.c§i1″<;:{1:1uV"'L:::' 1'akéI31"£c5Vt1?1e reasoris,
findings and c012ciusi.<§;1§~é'V'éii'i4iv«'::§§1"byfine executing court,
but nevc:i't§'1@I£:s:3;=__ in -their iigii1t,,._Qf Su¥:rs€quent events,
1tI1VG:i*¢?3L'T';;.;-;:;A::,?r}r;;:i(:{Ifi?:§:;';°13;*',– f'1'{}*éi§{:z~1tior1 'L}.I'id{*3I' Section 4(1)
is§z3.e'd._ an 'by file Deputy' Commissioriez'
mj1ci€:rL'i}1s'La:V_:d ;§Cq§iisitioI1 Act: to acquiré 11 guntas 😕 ‘{Th€:*””$’é1.1ii SCI’}6Ci’i.§§fi pmpefiy, t”3i1€§$ cf j’£;%StiC€
‘ igjzet if the e_x5c::u§§_;::g cqmrt is €ii’Ij’6§{31Zt”:€§ Hat :6
W._§Ss$:,:s3 ‘deiivazy warmm: iziaafar 21$ it ‘£’€§at.e$ to H
giififdas Q? iarzri.
9. E1″: 336 §’fi$’L1§1i, €336 wrii: paiitieri is 8lEG’W$€} ii”:
part. The €§§'{§€I’$§ Ar}.ne5-:xu?€$–D afid K shaii Stand
E”i1{){§fi€-‘:(§ axséuéifiizg E} gfamtas af E:-xmé {m.%. (3? iha 3:,.:i§
K
T
-8,
asthsscizzie proparty ami in. :31} r€:sjpe:<:t_:.,
m:;a}i:e:*e:i.
Leazrned G~€)V€,i’I”im€i”?if. P%;e’9¢Lder T331. . f1,1r
‘%%i}’€€i{S time: to fiie memo 5’f.,aippearé.m_<.$éTf€)r {$16 State and
its auzheritias.