High Court Karnataka High Court

The Land Acquisition Officer vs Sri.Tukaramsa on 4 December, 2009

Karnataka High Court
The Land Acquisition Officer vs Sri.Tukaramsa on 4 December, 2009
Author: H.Billappa

IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 4TH DAY OF DEcEMBER,~~20_0;é__’__L-

BEFORE

THE 1-ION’BLE MR.JUsT1;CE fi ;B1LI,APEA’: =

WP. No.64037Tw/20o9′:«–,A;RES) ::; f * V ‘

Between:

1 The Land Acqui.éit~i;Qn officaéj;
And Asst.ComrniSs=.io.ner ”
Dharwad T ”

2 The E:>:.r..s’ETITIoNERs

3. T1VV1V’k3:farnsV’a._ _ ..
‘ ~ S/ 0 Tu-}._iaa’r1’sa Jituri

» _W./c.._Tu1__<_aramsa J ituri

vSlL1uIV'$SVf?.V

Sf ffukaramsa J ituri

4 " .,._fayachand

"S/0 Tukaramsa Jituri – .. RESPCNDENTS

(By Sri. Dinesh M Kulkarni, Adv for R-2-4)

This WP is filed under Articles 226 82; 227 of the
Constitution of India, praying to quash the order dated
22-$2009 gassed by the Civil Judge (Sr.Dn} "in
E.F'.No.135/ 003.

This WP coming on for preliminary _

the Court made the fo11owing:~

oRDEa;gw3

The learned Governrnenti:i§dvocate—- the
amount has been deVp’ositedp.:befo1feit1=1e Exedcutingi Court.
The learned counsel for the submits that
amount has_.pbef¢1a1de;;5§it’c}i tizeflfilitecuting Court.
Therefore, the petitio_ri if not survive for

consideration.

Accordinghfl’ the ~ disposed of, as it

does not survive. for coinsideration

_____ Sd/..

1 JUDGE