IN THE HIGH COURT or KARNATAKA, BANGALQRE " DATED THIS THE 2'"-' DAY OF APRIL,M2%oa:a V' T ' " THE HON'BLE MR. JUSTICE Asi1ok a;%HI%NcHI<§E:i1*ffI1 The werks Manager. V North West Karnataka Road -I-I-QIIQ Fnrnnratlnn fhI|fllIfI!!Tf'\' I'--1i-I 'I" I"aiH\'$flI_V II:-III::'fG uulpulul. IV. Regional Work Show ' Gakuifioad, H _. _ ; Hubll-580 024;.-' V A ' 'PTETTT'iONER """ ' 'v.:i3y_~i§ya_p;f§fié§h, Advocate] AND %. ., 1. smt.Axm:auba1,: X' % Mo Tukaramsa VJ|tuxfL ..f _Age,d_ab,out 65' vars, " «_ "Q¢.:r.:"; Vflglm;-held: A - 5-."e.a.=;'.=.ea .*e~:-r;:.%;~:;.%%% = '$3/o Tukaramsa Jlturl, , A4-|n__fl_ :|.I-ia-u3ui- AI: ugsare '- 7.II"'.36'5_ 'T3 Doc': Atiuslness. . " k}L..Jayé1ci1andJlturl, _ Sic Tukaramsa iitufi, Aged about 43 years, Goa: Eusiness. Respondents 1 to 3 are residents of
Moorusavlrmath Road,
Dajlban Path,
Hubii-580 024.
t eoozr (.A.nne.-I_Ire-P) and 4*” Jtiiy zoo? {Ann
4. The Special Land Acquisition Offloer
& The Assistant Commissioner,
Dharwar-580 001.
[By Sri Dlnesh M. Kulkarni, Advoo.atef?for.(.ilR1’~f3;” :, it
Sri Keshava ReddYsAG£_\ for R41 * . 2 ‘
This writ petition is flied erg. Anise; 2gss;..i22z of the
Constitution of India praying to quesh’AnnexureA-P.’ the’; order dated
28.5.2043? in awetion Case i|ie.249,!_01,’en tm ‘f§!e..o§..’tm Pri. CM!
Judge (Sr.Dn.), Hubli, andveiso Arrnexuregs, the order dated 4.7.2007
in execution ma tto.249;”ei,–.o’n ‘-:–: ..or’=. the Prt. C it Judge
(sr.Dn.), Hubil and etc.
This petition’eon1ing1A_on;ifor’ heer!’ng_onVj’I}\ this day, the Court
made the foiiowjng: 5:” . 3 ‘V 1:.’
A|thou.gh iisted for hearing on IA, I have
taken it trith the consent of the learned
advooetes,.SrI .VR’;V,V_V3eyap~rai<ash, appearing for the petitioner, Sri
hteiaéwede… appearing .or t..e respondents no.3. to 3 and
Ifhehohailenge in this petition is to the orders, dated 28"'
g;
4.1.- |g.-…_..a.|…. r–….n. 1.. ::…..,…|.1-.. n_n.|u….. M. 51:: -8 -inn-I n…
‘DY zillfl CKELIIUUII \…uun. Ill ERHLUIJUII l’ lrll-IUII IVU.£’-93 Ul £UUJ. DY
_ impugned orders, the Execution Court has held that the
V “”””fi
: ” — f.j.f.. iiesrsonosnro
respondents No.1 to 3 are entitled to receiye.””a””-.t§urtt.. of
Rs.30,58,380/- with interest. Both, the respond«ent3Vel.to’.i:.to so
and the petitioner have filed their memos«efg_c:.alculattons.v
3. Sri R.V._iJayaprakasl_1__ to
T inflrmltles committed by the E)tecuttoVn mechanically
accepting the memo. of ;:.ca~!cul-atio_n,s theflvvrespondents
No.1 to 3. The respondents V.|!lo.v.._1V *”3v:’h:ave–“‘calculated 12 per
23(1*A) 1hand?’ilicgutsvition-llvliiict, 1894 Cthe said Act’ for
short) the.’grnounts_.te§ytatds”‘”additional market value of the land
are to he calcuiated.7atA’i2i”oer cent per annum on such market
f ilveiueltiiw; The secondlitlaw in calculating the amount is that the
lcetlcutatiesiivdigtterest from the date. of passing of the award.
St’u..u€u._i’i 2.3 the said Act describes that the interest as Hat.-ls to
‘ paid “only from the date on which the possession of the iand
A :was..ta’ken. I do not see any cogent discussion or reasoning in
..’a_gcc5eptlng the figure of Rs.30,58,380/-.
eh.
I-I
:’.:i
F1!’
::r
mi
-1:
ill
in»
5
HI-
In!
5
E
H
E
(“I-
:i’
III
E
1:
I:
‘E
E
C
9
I:
III
Annexure-P and 5. I direct the Execution Court Htef’rer:orfepute I
the petitioner’s liability to pay the amounts:”
compulsory acquisition of the lands i-ra”‘qt:.estio;n.’_i “1jf7I.i’s._~ teen both;
to the petitioner and to the respond’onte-_iNo.t”to’ to ‘:fiie:’their
respective memos of calculations.’
5. At this Juncture_ Neubmits that
the petitioner hasvfully satiefieci’__”tiie depositing the
amounts. It is clear th’e::p’etiti_oiéer’s liability of paying
thfl inter
lib ll lfiav
6. consiidearing bti=ai’:’vthe lands in question were acquired
about thirtyV..yeavrs”–ado, deem it necessary and just to
re-.rise1d.iAnieIn_oeV.;’vaf caicuiations, if any, shaii be filed by the
_petitio–ner1..’andrespondents 1 to 3 in two weeks’ time.
The. Inn ll-Inn Ic Inuunfl Mn III’ fll’ ac ‘|’l\ I-Ac!-a
:3. II”; Inrfilululv la ulivrvfiun V in! WI W0 av UV -in
u U inn SCI/”‘.