High Court Karnataka High Court

Yankappa vs Spl Land Acquisition Officer on 17 July, 2009

Karnataka High Court
Yankappa vs Spl Land Acquisition Officer on 17 July, 2009
Author: Mohan Shantanagoudar
Wp5'?E)9.G7

IN THE men COURT or KARNATAEKA __  ' ' H" V

cmcurr amen AT nmaw.m__ ..   V   %
harms '1'!-I13 'mm mm naY:;'6§  
3"???"       
T!-IE HOIPBLE MR.JU8'i'ICE  
WRIT PsrxT:¢_;;:1I.v_gc.s?:x*:a';.}';_,1_)5;otz__11_,A&' 31 

Betgen: ,   "     

1.

YANKAFPA, AGE{)_Ms_<_3uT §:4"~;:2s},;

2. YALEAPPA,

BOTH ARES/(i)€.. s;r§,:_§k2g_i5i5§é{‘*:aG;§LS§;§;L§§;«’ v_ V

3. SMT. }*.;<3Eb£:i3zjtjT ¥1'c~';':§s,

wgo. ;eiANMAN:'HVA;_msA;?.,% _ _«

4. PARaMEsH,’~AGEnV 26″xR:s,
sic)» HANEMANPH ‘:~.sA.sm..g,’*—

ALL ARE,’m.Ric1iL:>t;R1s-i’,

. A_:2;o.M’infI’A*:°I3, ~ . _
‘:*£2’&’vmis1=<"LBA<:m'LK0T. """ " …pm*rr:omns

-…..uu.._

. sz3£,,zA§§n Aégmsmcm OFFICER,

V . _ U,K.P’,,v N;<§fisi'1§.NAGA,R, AT: BARGALKOT.

A (2. AA ématrzmz MARAGER,

"¥_«A;I??if3 ACQK.-3§SI'PI{}I'%I 0FF'iCER,
' U.K.P., RAVAZ.'EI.££GAR, AT: BsAGrALK{)T.

5:-1. nxumm, scar)

This ptztitlxm is filmi umicr Articles 226 and 22'? of the
Constitution of India praying tn direct the first mspomient ta
pass a suppmmenmw awaxfi gantzing statutety interest of 9%

Wp5'7{}9.07

from the {Eats of the original award for the first 1%I::¥.:s:2{a'« _
thereafter for the subsequent years on the Viéé '

Annax.A.

This petition coming on for
group, this day, the Court made the foilgwing: ‘ ‘~ . ; ” .

omzg
Counsel for the pcfifififlfirg’-‘S¢€.i I§S. ‘;;~r:;’1nis%5ic;n toiwithdraw

the writ petition. Bismissfid {ifs .

Jm/–