ORIJEQThe petitioner] land laser is befere this Conn:
the ardcr passed in E3x.P. No.131,fi2OG'.2. L"
w...»
9 Heard Sri P, KfishBapi3_§§;__
petitioner aad Sri K,K1fi_$hna, _ the
refifiondent and pfimsed _3; The pefigaéqfger Cioult
seeldng fer and addiukmal
compensafiéfi 'léiiti 'Lima in SUNDER vs,
UNION 3692]. The respondentsherein had «;;bjéct43d_ jI:0 ~f_1u1é3~.-- by contendirxg that the
* ._:hada§t:€11...paid and also the petitioner is not
.V<:s--«3:t'ti?I;'§.«<2¥z,1.§<3v.,(j1.a§:33; fa3r interest in the manner in which it has
besiiclijaile. Vfiréecuting Court While closing the axecution
' pctitiozlx 11$-:l:S... txéithaut datail reasons t9 the claim made has
"gm Vfixecufion pefitien by flfifi impugned order which
=¥1a$ E§éién called £11 qusstion in this petiticzn' Thaugh a
1;
mfercnce has been made by the Exscufifig Court V!V..:o;i'.._"£E3gjf.s
dccisien of the H<:m'bI,e Suprerae Conn: in A'
GURUPREETH SINGH vs UNION 01: mum (2fiQ§-"w;4§I§.::SCW
5813), the applicability of the 'by
Hoxrfble Supreme Court to th<:.T'i::;sta11{._g's;se
considered by the Executing fa it is
noticsd that even as t11€VV..AIi:.%vCC11fiflg
Court, the claimant has regard to
the claim made. ;"'Né'A;.<:i:3ub;f., it pefitioner was
before the instances and the
pefifions:v'"'£x%ére .: said position, the
§:"f«xecuti13é".C4%.a:'1ri Elhpplyr its mind to the factrelating _to fl3.é"'z1at1'm¢'V-.oAf§udg1nent and awani passed in
'the case to Whether the earlier execution
'pé1;itViaté: .
proceedings. é
High Court Karnataka High Court
V Anjaneya Reddy vs The Additional Land Acquisition … on 28 January, 2009
Karnataka High Court
V Anjaneya Reddy vs The Additional Land Acquisition … on 28 January, 2009