High Court Karnataka High Court

Zainul Imamsab Dukander vs The State Of Karnataka on 4 December, 2008

Karnataka High Court
Zainul Imamsab Dukander vs The State Of Karnataka on 4 December, 2008
Author: K.Sreedhar Rao& Gowda
. "(Bf2'"'E§Ri"."MADAN ixzstii-EAN M. KHANNUR, ADV.,.)'

xxx: THE men COURT 0:: KARNATAKA, ciacugf.   

1:mA1wAD
DA'¥'ED 'I'HiS THE 4TH DAY of D»§}4CEMBFiAR,:_.:20Q.$"' _ 
pRE%Exr7x %% '"' 
HON' BLE MR. JUS'FI'(3E:;'K.SREEI§_}£:%§§' 1x5;e-.V.E<':$' %
_ A£Sii3* V' '" '
HON' BLE MR. .§U'S*;ri:.CE:* Bfi$R,E{EN;§1A$E GOWDA
:.§§9EA;F...1€!.£i;: 81 61;'; zoos: '1V LA--RES]

BETWEEN   1 "V 'V ' V" 4' '

zA:N{;L"1"z'vm3§g:'s3AB: :i3rUK'AVN--[5E'R 

s/ O.IMAMSAB .t3{)_R£.SA«B  1 ;

AGED ABOUT 52 Y?~:1ARS,"=._ " _

R/O.JAT¥'5A'1' %coi;1w, _ "--- " "

1ND1RANAGAR,ANG0L, 
BELGAEEM. '- " -

1.

‘T’HE3_S§”ATE €315!’ KARNATAKA,
‘ REPRESENTEB BY YTS SECRETARY,
U.E’5AN DEVELGPMENT DEPARTMENT,
VIKASA SOUDHA
DR.B,R.AMBEE)KAR VEEDHL
BANGALOR§- SE50 091.

THE LAND ACQUISITION QFFXGER,

THE BELGAUM URBAN EEVELOPMENT AUTHORITY,
BELGAUM.

… APPELLANT.

RESPQNDENTS.

(E? SRL{Z’..S.P,!3;Ti§;, :§GA.,.}

%/

THIS WRIT APPEAL FILED U13. 4 OF_”‘§*f§VEi”:f§A§?=1ZkTAi<;f§V .

mag CGURT ACT PRAYING 'i'0:sE:T¢;…<sIDEi' T.H'5',,:f)'RIg_ER

PASSED IN THE WRIT PETITI(31\5fe N4§.}i;)fi33/f;'€}C24¢ »v:;-z'gf;'*;3:;:

ca/09/2005.

THIS APPEAL commas O-I§”FOR (;r§ef:3i”;+T1é%s,V”‘=:’1~iiS GAY”,

SREEDHAR mo, .31, DELIVEREQ”‘I>§¢:£«:..;§*oLL(s1v,:;f§c;;.?

‘ –

The a§pe§ant gaider of one
BasaVantha;g7b’;§f§:1VafA”‘:»” V:”‘{ R*.’i:1cipa1) made an
app1icafi0:1’:<;,§.A:i?Vi'¥e. éf'1fie"$Eqare of compensatisn of
his pxfiicifiél.' notice to the principai to

find out whic-i:th¢I' L113 Vafici or 110$. The prmcipal did

"'11{:t.A i:0V €fri¢:2"":10tic€ issued by the LAG. Tbs

peiiifion. The .£ear:16d Single Judge

difécfiéd ':§3,5e ::a§pe11a13t 1:0 gs along with thfi: prmcipal ':0

?::_§a§m cTé;.1;_€3pensati0n. Aggriaved by the irsaié erder the

Eéféffgp-eiiéiit has flied the present appeal.

Neither' in {ha writ petition mar 1221 £133 gresent appeai

she a§pf:i1a,:"1t has 11:3? siaixaé whether Basavanthageuda

/.

M. Patii i3 alive or net 1101′ affidafvit of the priI1cipa1_ ié A

to corroborate: GPA, in that View the appea1»i.sAdi:s:11iS;Sc%i.

V_R _ J¢dge_,_W

%gg ;$ w ;Iudge

w~