High Court Karnataka High Court

Vijaykumar S/O Shankreppa … vs The General Manager on 21 April, 2009

Karnataka High Court
Vijaykumar S/O Shankreppa … vs The General Manager on 21 April, 2009
Author: Ajit J Gunjal
WP No.62396/12009

: 1 :
IN TEE HIGH COURT OF KARNATAKA

CERCUIT BENCH AT DHARWAD

DATED TEES 1'33 21" DAY OF APRH. 

Tm HQNBLE MR.msncEM:T   ' «
WRIT PETITION N.0.L£239»5;26@9  . 1'  "

VIJAYKUMAR 3  

s/0 SI-£ANICREPPA ANTARGDDDA I

AGE:44 YEARS,   r

OCC:AGRICULTUR}3,  V

RfOKOR'YIV1ޢLA(.3E,v.. ;'  _  - 

TQBILAGI.      =_ 
DIS'1':BAGALKOT,  'V       . ...PETIT1ON'BR

(BY s§I,B.1~A;A1szG}=.DI..;AD'V:)_:"=.. ' 7

1. ;' THE GfiM::.RAL"Mm'sAém,
~  LAX ANDRE? R..QFFICE,
 NAVANAGAR,

* 1.  ...VAGA1{KQfE.

"'   Tii?.; LAND ACQU1SI'I'ION OFFICER,

EQLAGI. ...RESPONDENTS

‘, (BY sm..3.®YAvAH. 14., HCGP)

” ‘ Tins PETITION IS FREE UNDER ARTICLES 226 AND 227 OF

A’ j7’m«’coNs’zIT1;rr1oN OF INDIA PRAYING TO DIRECTING THE

RESPONDENTS TO CONSIDER “rm REPRESENTATIONS OF TIE

‘”*PETI’I’IONE.RS VDE ANNEXURES B AND C AND TO PASS

SUFPLFNEENFARY AWARD FOR 20 COCONUT TREES, 60
POIVIEGRANATE (SMAL) AND 190 MANGO TREES (SMALL)
WHICH WERE EXKSTED OVER TEE LAND OF THE PETITIONER

WP No.62396/2009

1:3:

. a

IN SY.N0.203i4 1vw,AsURE~:G 3A~0′?G OF KORTI
BILAGI ANIZ) PAY THE COzvn=ENsA’rION TO
WI’I’Hfl\? A PERIOD OF ONE MONTH F:;_OM ‘I’I1″”_..e:;’}”.71.fi_L:I.’f:Z”‘()F«–‘I’II1_S”». ‘

ORDER.

ms PETITION comm ON FOR

THIS DAY, TI-E COURT MADE THE€T’i7.{_)LLOV:’fl\IG:
ORfiE§_ V « 4

1. Smt.K.Vidyava1:.’i,’ ‘ is to take

notice for the respondcnfsi ‘»

2. Even_ 12$ for prehm’ inaxy
hearing, for final disposal.

3. ‘fi3.c petitioatz is emitted by a

mlang of V’ Oth:%1s-O§x;n:’..,_in~…1’~iv.RNo.3062O/2003 wh1c’ h was

» Ofm 13.93.2009. Follawing the rcasonim stated

‘ petition also stands disposed of in terms of

V

Sdf…

Judge

J11)./~