_IN THE HIGH couaw ow KARNATAKA Ar SANGALORE DATED THIS THE 15¢ DAY or AUGUST 2001 PRESENT THE HONVBLE MR. JUSTICE G.C. BHARfiKA AND THE HON'BLE MR. JUSTICE A.v. sRINIvAsAH§E9Déj»i wax? APPEAL no.1487/1999;(LAaaEs).j_ *. BETWEEN: 1. The Special Land Acquisition officer, Karnataka Housing Board, Cauvev' Bhavan, Kempe'owda Road,- Bangalore-9. Z, The Commissioner, KHB%:}s I "gf .Eauvery-Bhavan,vgangalgre-9,kf,_':1APPELLANTs (§ri.H.B.Na£ayafia,.Adv;) _.jV V""" AND: 1. The State 6ExKarnatakaf by the Secretsry"to"$dv;.,. Revénue Dept., M;$;Bui1d1ng, Bangalorsal, ;_=a* 'u_""' V2} .$ri.fifiniya§pa}j s S/qgmunidasappa, Major, R.No;6§V&,in Sy;Es;32 & 33, m~p11a1asafidra Village, Vu'Yé1ahanka"Hdbli, ' &_Baagalg:e North Taluks : RESPONDENTS
(Sr£;K.Sfin1vasa Gowda,_AGA, for R-1.
S:1.S.chennanaya Raddy, Adv. for R-2)
can—¢~
‘Tfiis Wrifi Appsal is filed under section 4.05
‘ u the Karnataka High Court Act praying to set aside
“a_hhe’Order dated 13-7-98 in W.P.No.12343/91.
H”~VBHARUKA.J., delivered the following:
V A This Writ Appeal having been heard ands
reserved coming on for pronouncement this day,
….2
.52»
atmezsmu-r
In the ‘connected Writ’ Appeal No,1462 {of
1998, disposed of today, we have held that the
Deputy Commissioners in the State of Karnatakas
‘had the competence to issue Notification” unae&,V«
Section 4(1) of the Land Acquisition Aet,f1894;–f’
Therefore, the contrary View taken by the learned’ 5′
single Judge cannot be upheld{g
2. Accordingly, the imfiugned Order passed hy
the learned single Judge is set aside; The Appeal,
stands allowed. , The parties to bear their own
costs. _ L’ >-‘j fiif*f;T””‘ m»e_ _r,