Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 52, Cited by 0]

Karnataka High Court

Hubballi Dharwad Municipal ... vs Sri Arun Venkanna Navali on 7 October, 2023

Author: S.R. Krishna Kumar

Bench: S.R. Krishna Kumar

                                                     -1-
                                                        NC: 2023:KHC-D:12094-DB
                                                      WA No. 100266 of 2022 AND
                                                           CONNECTED MATTERS      R
                           IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                               DATED THIS THE 7TH DAY OF OCTOBER, 2023

                                                 PRESENT

                             THE HON'BLE MR JUSTICE S.R. KRISHNA KUMAR

                                                    AND

                                THE HON'BLE MR JUSTICE G BASAVARAJA

           Digitally
           signed by K M
                                WRIT APPEAL NO. 100266 OF 2022 (LA-RES)
           SOMASHEKAR
KM
SOMASHEKAR Date:
           2023.12.14
           10:49:18
           +0530
                                                    C/W

                                   WRIT APPEAL NO. 100262 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100285 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100335 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100270 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100566 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100082 OF 2023 (LA-RES)
                                   WRIT APPEAL NO. 100279 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100463 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100481 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100511 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100283 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100310 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100343 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100471 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100284 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100559 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100066 OF 2023 (LA-RES)
                                   WRIT APPEAL NO. 100124 OF 2023 (LA-RES)
                                   WRIT APPEAL NO. 100315 OF 2022 (LA-RES)
                                   WRIT APPEAL NO. 100317 OF 2022 (LA-RES)
                   -2-
                     NC: 2023:KHC-D:12094-DB
                   WA No. 100266 of 2022 AND
                        CONNECTED MATTERS



WRIT APPEAL NO. 100331 OF 2022 (LA-RES)
WRIT APPEAL NO. 100502 OF 2022 (LA-RES)
WRIT APPEAL NO. 100464 OF 2022 (LA-RES)
WRIT APPEAL NO. 100478 OF 2022 (LA-RES)
WRIT APPEAL NO. 100151 OF 2023 (LA-RES)
WRIT APPEAL NO. 100453 OF 2022 (LA-RES)
WRIT APPEAL NO. 100074 OF 2023 (LA-RES)
WRIT APPEAL NO. 100110 OF 2023 (LA-RES)
WRIT APPEAL NO. 100462 OF 2022 (LA-RES)
WRIT APPEAL NO. 100521 OF 2022 (LA-RES)
WRIT APPEAL NO. 100537 OF 2022 (LA-RES)
WRIT APPEAL NO. 100081 OF 2023 (LA-RES)
WRIT APPEAL NO. 100465 OF 2022 (LA-RES)
WRIT APPEAL NO. 100472 OF 2022 (LA-RES)
WRIT APPEAL NO. 100497 OF 2022 (LA-RES)
WRIT APPEAL NO. 100561 OF 2022 (LA-RES)
WRIT APPEAL NO. 100512 OF 2022 (LA-RES)
WRIT APPEAL NO. 100443 OF 2022 (LA-RES)
WRIT APPEAL NO. 100108 OF 2023 (LA-RES)
WRIT APPEAL NO. 100301 OF 2023 (LA-RES)
WRIT APPEAL NO. 100420 OF 2022 (LA-RES)
WRIT APPEAL NO. 100466 OF 2022 (LA-RES)
WRIT APPEAL NO. 100484 OF 2022 (LA-RES)
WRIT APPEAL NO. 100051 OF 2023 (LA-RES)
WRIT APPEAL NO. 100017 OF 2023 (LA-RES)
WRIT APPEAL NO. 100460 OF 2022 (LA-RES)
WRIT APPEAL NO. 100475 OF 2022 (LA-RES)
WRIT APPEAL NO. 100173 OF 2023 (LA-RES)
WRIT APPEAL NO. 100452 OF 2022 (LA-RES)
WRIT APPEAL NO. 100498 OF 2022 (LA-RES)
WRIT APPEAL NO. 100507 OF 2022 (LA-RES)
WRIT APPEAL NO. 100163 OF 2023 (LA-RES)
                   -3-
                     NC: 2023:KHC-D:12094-DB
                   WA No. 100266 of 2022 AND
                        CONNECTED MATTERS



WRIT APPEAL NO. 100410 OF 2022 (LA-RES)
WRIT APPEAL NO. 100034 OF 2023 (LA-RES)
WRIT APPEAL NO. 100069 OF 2023 (LA-RES)
WRIT APPEAL NO. 100125 OF 2023 (LA-RES)
WRIT APPEAL NO. 100412 OF 2022 (LA-RES)
WRIT APPEAL NO. 100003 OF 2023 (LA-RES)
WRIT APPEAL NO. 100061 OF 2023 (LA-RES)
WRIT APPEAL NO. 100096 OF 2023 (LA-RES)
WRIT APPEAL NO. 100509 OF 2022 (LA-RES)
WRIT APPEAL NO. 100338 OF 2022 (LA-RES)
WRIT APPEAL NO. 100065 OF 2023 (LA-RES)
WRIT APPEAL NO. 100297 OF 2023 (LA-RES)
WRIT APPEAL NO. 100302 OF 2023 (LA-RES)
WRIT APPEAL NO. 100020 OF 2023 (LA-RES)
WRIT APPEAL NO. 100058 OF 2023 (LA-RES)
WRIT APPEAL NO. 100072 OF 2023 (LA-RES)
WRIT APPEAL NO. 100209 OF 2023 (LA-RES)
WRIT APPEAL NO. 100342 OF 2022 (LA-RES)
WRIT APPEAL NO. 100456 OF 2022 (LA-RES)
WRIT APPEAL NO. 100004 OF 2023 (LA-RES)
WRIT APPEAL NO. 100095 OF 2023 (LA-RES)
WRIT APPEAL NO. 100344 OF 2022 (LA-RES)
WRIT APPEAL NO. 100442 OF 2022 (LA-RES)
WRIT APPEAL NO. 100562 OF 2022 (LA-RES)
WRIT APPEAL NO. 100080 OF 2023 (LA-RES)
WRIT APPEAL NO. 100458 OF 2022 (LA-RES)
WRIT APPEAL NO. 100377 OF 2022 (LA-RES)
WRIT APPEAL NO. 100560 OF 2022 (LA-RES)
WRIT APPEAL NO. 100055 OF 2023 (LA-RES)
WRIT APPEAL NO. 100374 OF 2022 (LA-RES)
WRIT APPEAL NO. 100476 OF 2022 (LA-RES)
WRIT APPEAL NO. 100501 OF 2022 (LA-RES)
                   -4-
                     NC: 2023:KHC-D:12094-DB
                   WA No. 100266 of 2022 AND
                        CONNECTED MATTERS



WRIT APPEAL NO. 100049 OF 2023 (LA-RES)
WRIT APPEAL NO. 100368 OF 2022 (LA-RES)
WRIT APPEAL NO. 100373 OF 2022 (LA-RES)
WRIT APPEAL NO. 100459 OF 2022 (LA-RES)
WRIT APPEAL NO. 100044 OF 2023 (LA-RES)
WRIT APPEAL NO. 100327 OF 2022 (LA-RES)
WRIT APPEAL NO. 100301 OF 2022 (LA-RES)
WRIT APPEAL NO. 100500 OF 2022 (LA-RES)
WRIT APPEAL NO. 100088 OF 2023 (LA-RES)
WRIT APPEAL NO. 100340 OF 2022 (LA-RES)
WRIT APPEAL NO. 100455 OF 2022 (LA-RES)
WRIT APPEAL NO. 100499 OF 2022 (LA-RES)
WRIT APPEAL NO. 100411 OF 2022 (LA-RES)
WRIT APPEAL NO. 100440 OF 2022 (LA-RES)
WRIT APPEAL NO. 100450 OF 2022 (LA-RES)
WRIT APPEAL NO. 100054 OF 2023 (LA-RES)
WRIT APPEAL NO. 100482 OF 2022 (LA-RES)
WRIT APPEAL NO. 100496 OF 2022 (LA-RES)
WRIT APPEAL NO. 100053 OF 2023 (LA-RES)
WRIT APPEAL NO. 100062 OF 2023 (LA-RES)
WRIT APPEAL NO. 100444 OF 2022 (LA-RES)
        CCC NO. 100272 OF 2022
WRIT APPEAL NO. 100492 OF 2022 (LA-RES)
WRIT APPEAL NO. 100016 OF 2023 (LA-RES)
WRIT APPEAL NO. 100098 OF 2023 (LA-RES)
WRIT APPEAL NO. 100375 OF 2022 (LA-RES)
WRIT APPEAL NO. 100423 OF 2022 (LA-RES)
WRIT APPEAL NO. 100073 OF 2023 (LA-RES)
WRIT APPEAL NO. 100318 OF 2022 (LA-RES)
WRIT APPEAL NO. 100454 OF 2022 (LA-RES)
WRIT APPEAL NO. 100567 OF 2022 (LA-RES)
WRIT APPEAL NO. 100295 OF 2023 (LA-RES)
                                 -5-
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



               WRIT APPEAL NO. 100563 OF 2022 (LA-RES)
               WRIT APPEAL NO. 100477 OF 2022 (LA-RES)
               WRIT APPEAL NO. 100057 OF 2023 (LA-RES)
               WRIT APPEAL NO. 100523 OF 2022 (LA-RES)
               WRIT APPEAL NO. 100085 OF 2023 (LA-RES)
               WRIT APPEAL NO. 100126 OF 2023 (LA-RES)
               WRIT APPEAL NO. 100129 OF 2023 (LA-RES)
               WRIT APPEAL NO. 100056 OF 2023 (LA-RES)
               WRIT APPEAL NO. 100298 OF 2023 (LA-RES)
               WRIT APPEAL NO. 100430 OF 2022 (LA-RES)
               WRIT APPEAL NO. 100071 OF 2023 (LA-RES)
               WRIT APPEAL NO. 100305 OF 2023 (LA-RES)

IN WA NO.100266 OF 2022:
BETWEEN:
THE SPECIAL LAND ACQUISITION OFFICER
KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
2ND FLOOR, B BLOCK,
NWKRTC NEW DEPOT BUILDING,
NEW COURT ROAD, PO: VIDYANAGAR,
HOSUR, HUBBALLI-580021,
TALUK: HUBBALLI, DIST: DHARWAD,
OLD ADDRESS HUBLI DHARWAD MUNICIPAL CORPORATION,
STATION ROAD HUBLI,
REP. BY ITS COMMISSIONER.
                                              ...APPELLANT
(BY SRI. C.V.ANGADI, ADVOCATE)

AND:
1.     SRI. ARUN VENKANNA NAVALI
       AGED 55 YEARS, OCC. BUSINESS,
       R/AT. OLD INCOME TAX OFFICE ROAD,
       VIDYANAGAR, HUBBALLI 580021,
       TALUK. HUBBALLI, DIST. DHARWAD.

2.     HUBBALLI DHARWAD MUNICIPAL CORPORATION
       STATION ROAD, HUBBALLI 580029,
       REPRESENTED BY ITS COMMISIONER.
                                 -6-
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



3.     THE TAHASILDAR
       HUBBALLI -580020.
                                               ...RESPONDENTS
(BY SRI.G.R.GURUMATH, SENIOUR COUNSEL FOR
   SRI. MALLIKARJUNSWAMY B. HIREMATH, ADV. FOR R1;
   SRI.V.M.SHEELVANT, ADV. FOR R2;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. MALLIKARJUNSWAMY B.HIREMATH, ADV. FOR R4)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.108208 AND 108209/2016(LA-RES);(B) DISMISS W.P.NO.108208
AND 108209/2016(LA-RES).

IN WA NO.100262 OF 2022:
BETWEEN:
1.      THE STATE OF KARNATAKA REP BY
        THE PRINCIPAL SECRETARY TO GOVT.
        DEPT. OF URBAN DEVELOPMENT,
        VIKASA SOUDHA BENGALURU-560001.

2.      THE TAHASILDAR
        HUBBALLI -580029.
                                                   ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV.)

AND:
1.     SRI. ARUN VENKANNA NAVALI
       AGED 55 YEARS, OCC. BUSINESS,
       R/AT. OLD INCOME TAX OFFICE ROAD,
       VIDYANAGAR, HUBBALLI 580021,
       TALUK. HUBBALLI-5800021.

2.     HUBBALLI DHARWAD MUNCIPAL
       CORPORATION, STATION ROAD,
       HUBBALLI-580020,
       REPRESENTED BY ITS COMMISSIONER.

3.     THE KARANATAKA ROAD DEVELOPMENT
       CORPORATION LTD., KSFC BUILDING,
       FIRST FLOR, P.B.ROAD, RAYAPUR-580009,
       REPRESENTED BY ITS SPECIAL LAND
       ACQUISITION OFFCER.
                                                  ...RESPONDENTS
                                 -7-
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



(BY SRI.G.R.GURUMATH, SENIOUR COUNSEL FOR
   SRI. MALLIKARJUNSWAMY B. HIREMATH, ADV. FOR R1;
   SRI.V.M.SHEELVANT, ADV. FOR R2;
   SRI.C.V.ANGADI, ADV. FOR R3)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, PRAYING TO A. CALL
FOR THE RECORDS IN W.P. NOS. 108208-108209/2016 DATED 22.12.2021
AND AFTER EXAMINING THE SAMEB. QUASH THE IMPUGNED ORDER
DATED 22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN W.P.
NOS 108208-108209/2016 C. GRANT SUCH OTHER RELIEFS AS THIS
HON'BLE COURT DEEMS FIT IN THE FACTS AND CIRCUMSTANCES OF
THE CASE.
IN WA NO.100285 OF 2022:
BETWEEN:
HUBBALLI URABAN DEVELOPMENT AUTHORITY
REP.BY ITS COMMISSIONER,
NAGANAGAR, TQ. HUBBALLI,
DIST. DHARWAD-580001.
                                                       ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
AND:
1.     HUBBALLI DHARWAD MUNICIPAL CORPORATION
       STATION ROAD, HUBBALLI,
       REPRESENTED BY ITS COMMISSIONER.

2.     THE KARNATAKA ROAD DVELOPMENT CORPORATION
       LIMITED, K.S.F.C. BUILDING, FIRST FLOOR,
       P.B.ROAD, RAYAPUR, DHARWAD - 580001.
       REPRESENTED BY IS SPECIAL LAND
       ACQUISITION OFFICER.
3.     THE TAHASHILDAR
       HUBBALLI, TQ AND DIST. DHARWAD.

4.     SRI. ARUN S/O. VENKANNA NAVALI
       AGE. 55 YEARS, OCC. BUSINESS,
       R/O OLD INCOME TAX OFFICE ROAD,
       VIDYANAGAR, HUBBALLI,
       TQ AND DIST. DHARWAD.
                                                     ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R1;
   SRI.V.M.SHEELVANT, ADV. FOR R2;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3;
   SRI.G.R.GURUMATH, SENIOUR COUNSEL FOR
   SRI. MALLIKARJUNSWAMY B. HIREMATH, ADV. FOR R4)
                                  -8-
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021, PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO. 108208-108209/2016 BY
DISMISSING THE WRIT PETITION.
IN WA NO.100335 OF 2022:
BETWEEN:
HUBLI -DHARWAD MUNICIPAL CORPORATION
HUBBALLI, BY ITS COMMISSIONER,
BY ITS AUTHORIZED OFFICER,
SAVITA PATIL, LAW OFFICER-580001.
                                                   ...APPELLANT
(BY SRI. A.P.KAMOJI, ADVOCATE)

AND:
1.     SRI. ARUN VENKANNA NAVALI
       AGED 54 YEARS, OCC. BUSINESS,
       R/O. OLD INCOME TAX,
       OFFICE ROAD, VIDYANAGAR,
       HUBBALLI-580022.

2.     THE KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       KSFC BUILDING FIRST FLOOR,
       P.B. ROAD, RAYAPUR,
       DHARWAD, R/BY ITS SPECIAL LAND
       ACQUISITION OFFICER.

3.     THE TAHASILDAR
       HUBBALLI-580022.
                                                 ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R2;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN W.P.NO.108208/2016 (LA-RES), IN THE
INTEREST OF JUSTICE AND EQUITY.
                                 -9-
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS



IN WA NO.100270 OF 2022:
BETWEEN:
HUBLI -DHARWAD MUNICIPAL CORPORATION
HUBBALLI, BY ITS COMMISSIONER,
BY ITS AUTHORIZED OFFICER,
SAVITA PATIL, LAW OFFICER.
                                                      ...APPELLANT
(BY SRI.V.M.SHEELVANT, ADVOCATE)
AND:
1.     SHRI. DHARMASTHALA MANJUNATHESHWAR
       MEDICAL EDUCATIONAL SOCIETY,
       OLD P.B.ROAD, DIST. DHARWAD -580001.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CO. LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009.

3.     HUBBALLI DHARWAD BRTS CO. LTD
       (DIRECTORATE OF URBAN LAND TRANSPORT)
       1ST FLOOR, KSFC BUILDING, RAYAPUR, P.B.RAOD,
       DHARWAD - 580009,
       THE MANAGING DIRECTOR.

4.     THE SPECIAL OFFICER
       K.R.L.C.L/B.R.T.S RAYAPUR,
       P.B.ROAD, DHARWAD - 58009.

5.     THE COMMISSIONER
       HUBBALLI-DHARWAD URBAN
       DEVELOPMENT AUTHORITY,
       HUBBALLI-580001.

6.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S.BUILDING, BENGALURU-560001.

7.     THE CHIEF ENGINEER
       KRDCL, NO.16, J MILLAR TANK BED AREA,
       TIMMAYYA ROAD CROSS, BENGALURU - 560002.
                                                  ...RESPONDENTS
(BY SRI. SMT.ARCHANA MAGADUM, ADVOCATE FOR R1;
   SRI.B.SHARANABASAWA, ADV. FOR R3;
   SRI.C.V.ANGADI ADV. FOR R2;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4)
                               - 10 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PRAYING TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN W.P.NO.104989-104990/2018 (LA-RES),
IN THE INTEREST OF JUSTICE AND EQUITY.
IN WA NO.100566 OF 2022:
BETWEEN:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021,
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009.

2.     THE MANAGING DIRECTOR
       HUBBALLI - DHARWAD BRTS COMPANY LTD,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD,
       DHARWAD-580 009.
       OLD ADDRESS:
       HUBBALLI - DHARWAD BRTS COMPANY LTD,
       (DIRECTORATE OF URBAN LAND TRANSPORT)
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD,
       BY ITS MANAGING DIRECTOR.
                                                 ...APPELLANTS
(BY SRI. C.V. ANGADI, ADVOCATE)

AND:
1.     SHRI. DHARMASTHALA MANJUNATHESHWAR
       MEDICAL EDUCATION SOCIETY,
       OLD P.B. ROAD, DHARWAD-580 001
       REPRESENTED BY ITS SECRETARY,
       V.JEEVANDHAR KUMAR,
       AGE:79 YEARS.
                               - 11 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



2.   THE SPECIAL OFFICER
     K.R.D.C.L/B.R.T.S,
     OFFICE OF BRTS, 2ND FLOOR,
     B BLOCK, NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGAR,
     HOSUR, HUBBALLI-580021,
     OLD ADDRESS:
     THE SPECIAL OFFICER
     K.R.D.C.L/B.R.T.S,
     RAYAPUR,
     DHARWAD-580009.

3.   THE COMMISSIONER
     HUBBALLI DHARWAD URBAN DEVELOPMENT
     AUTHORITY, HUBBALLI-580001.

4.   THE STATE OF KARNATAKA
     DEPARTMENT OF URBAN DEVELOPMENT,
     M.S.BUILDING, BENGALURU-560001.

5.   THE CHIEF ENGINEER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     NO.16,2ND FLOOR,
     SAMPARKA SOUDHA,
     OPP ORION MALL, DR. RAJKUMAR RD,
     RAJAJINAGAR, BENGALURU,
     KARNATAKA-560010.
     OLD ADDRESS:
     THE CHIEF ENGINEER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     NO.16, J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS,
     BANGALORE-560002.
                                                 ...RESPONDENTS
(BY SRI. SMT.ARCHANA MAGADUM, ADVOCATE FOR R1;
   SRI.B.SHARANABASAWA, ADV. FOR R3;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4;
    R2 AND R5-DISPENSED WITH)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, SET-ASIDE THE ORDER
DATED 22-12-2021 PASSED IN W.P.NO.104989-104990/2018(LA-RES).
                               - 12 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



IN WA NO.100082 OF 2023:
BETWEEN:
HUBBALLI URBAN DEVELOPMENT AUTHORITY
R/BY ITS COMMISSIONER,
NAVANAGAR,
TQ. HUBBALLI,
DIST. DHARWAD-580001
                                                 ...APPELLANT
(BY SRI. B SHARANABASAWA, ADVOCATE)
AND:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009.
2.     HUBLI DHARWAD BRTS COMPANY LTD,
       (DIRECTORATE OF URBAN LAND TRANSPORT),
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD, DHARWAD-580 009,
       BY ITS MANAGING DIRECTOR.

3.     THE SPECIAL OFFICER
       K.R.D.C.L./B.R.T.S,
       RAYAPUR, DHARWAD-580009.

4.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S.BUILDING, BENGALURU-560 001,
       REP. BY ITS SECRETARY.

5.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD,
       NO.16, J.MILLAR TANK BED AREA
       TIMMAYYA ROAD CROSS,
       BENGALURU-560 002.
6.     SHRI. DHARMASTHALA MANJUNATHESHWAR
       MEDICAL EDUCATION SOCIETY,
       OLD P.B.ROAD, DAHRWAD-580001,
       REPRESENTED BY ITS SECRETARY,
       V. JEEVANDHAR KUMAR, AGE. 79 YEARS.
                                               ...RESPONDENTS
(BY SRI. SMT.ARCHANA MAGADUM, ADVOCATE FOR C/R6;
   SRI. C.V.ANGADI, ADV. FOR R1, R2 AND R5;
   SRI.V.M.SHEELVANT, ADV. FOR R3;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4)
                                 - 13 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THE APPEAL
AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY THE
LEARNED SINGLE JUDGE IN WRIT PETITION NO. 104989-104990/2018 BY
DISMISSING THE WRIT PETITION.

IN WA NO.100279 OF 2022:
BETWEEN:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       KRDCL, 1ST FLOOR, KSFC BUILDING,
       P.B.ROAD, RAYAPUR, DHARWAD-580009.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       HUBBALLI-DHARWAD,
       KDDCL COMPANY LTD.,
       REP BY ITS MANAGING DIRECTOR,
       DHARWAD, TQ AND DIST:
       DHARWAD-580001.
                                                 ...APPELLANTS
(BY SRI. C. V. ANGADI, ADVOCATE)

AND:
1.     SMT. SONABAI W/O. TUKARAM SHINDHE
       AGED. 73 YEARS, OCC. HOUSEHOLD,
       R/O. NAVALUR-580009, TQ. DIST. DHARWAD.

2.     SHRI. TUKARAM S/O. NARAYAN SHINDHE
       AGED. 79 YEARS, OCC. BUSINESS,
       R/O. NAVALUR-580009, TQ. DIST. DHARWAD.
                                - 14 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



3.   SMT. RAVI S/O. TUKARAM SHINDHE
     AGED. 49 YEARS, OCC. BUSINESS,
     R/O. NAVALUR-580009, TQ. DIST. DHARWAD.

4.   SMT. ROOPA W/O. RAVI SHINDHE
     AGED. 40 YEARS, OCC. BUSINESS,
     R/O. NAVALUR-580009, TQ. DIST. DHARWAD.

5.   THE STATE OF KARNATAKA
     DEPARTMENT OF KARNATAKA PUBLIC WORKS,
     PORTS AND INLAND WATER TRANSPORT
     DEPARTMENT M.S. BUILDING,
     BENGALURU-560001,
     REP BY ITS SECRETARY.

6.   THE COMMISSIONER
     HDMC, DHARWAD-580008.

7.   HUBBALLI DHARWAD URBAN DEVELOPMENT
     AUTHORITY, REPRESENTED BY
     ITS COMMISSIONER,
     NAVANAGAR, TALUK.
     HUBBALLI,
     DIST, DHARWAD-580001.
                                                    ...RESPONDENTS
(BY SRI. SHIVASAI M.PATIL AND SRI. R.R.ROTI, ADV. FOR R4;
   SRI.V.M. SHEELVANT, ADV. FOR R6;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4
   SRI.B.SHARANABASAWA. ADV. FOR R7)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLO THIS WRIT
APPEAL TO SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.104783/2016 (LA-RES).(B) TO DISMISS W.P.NO.104783/2016 (LA-
RES).
IN WA NO.100463 OF 2022:

BETWEEN:
HUBBALLI -DHARWAD URBAN DEVELOPMENT
AUTHORITY, REP. BY ITS COMMISSIONER,
NAGANAGAR, TQ. HUBBALLI,
DIST. DHARWAD -580001.
                                                     ...APPELLANT
(BY SRI. B SHARANABASAWA, ADVOCATE)
                                 - 15 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



AND:
1.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNATAKA PUBLIC WORKS,
       PORTS AND INLAND WATER TRANSPORT DEPARTMENT,
       M S BUILDING, BENGALURU 01,
       REP. BY ITS SECRETARY.

2.     THE SPECIAL LAND ACQUISTION OFFICER
       KRDCL, 1ST FLOOR, KSFC BUILDING,
       P.B.ROAD, RAYAPUR, DHAWAD -580009.

3.     THE COMMISSIONER
       HDMC, DHARWAD.

4.     HUBBALLI DHARWAD KRDCL CO.LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR,
       TQ. AND DIST. DHARWAD 580009.

5.     SMT. SONABAI W/O. TUKARAM SHINDE
       AGED ABOUT 74 YEARS,
       OCC. HOUSEHOLD WORK,
       R/O. NAVALUR, DHARWAD.

6.     SHRI. TUKARAM S/O. NARAYAN SHINDE
       AGED ABOUT 80 YEARS, OCC. BUSINESS,
       R/O. NAVALUR, DHARWAD.

7.     SHRI. RAVI S/O. TUKARAM SHINDE
       AGED ABOUT 60 YEARS,OCC. BUSINESS,
       R/O. NAVALUR, DHARWAD.

8.     SMT. ROOPA W/O RAVI SHINDE
       AGED ABOUT 41 YEARS, OCC. BUSINESS,
       R/O. NAVALAUR, DHARWAD.
                                                 ...RESPONDENTS
(BY SRI. C.V.ANGADI, ADV. FOR R2 AND R4;
   SRI.V.M.SHEELVANT, ADV. FOR R3;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
   R5-DECEASED; R6, R7, R8-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.104783/2016 BY DISMISSING THE
WRIT PETITION.
                                 - 16 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




IN WA NO.100481 OF 2022:
BETWEEN:
HUBBALLI DHARWAD MUNICIPAL CORPORATION DHARWAD,
BY ITS COMMISSIONER
                                             ...APPELLANT
(BY SRI. V M SHEELVANT, ADVOCATE)
AND:
1.     SMT. SONABAI W/O. TUKARAM SHINDE
       AGED. 70 YEARS, OCC. HOUSEHOLD,
       R/O. NAVLUR, TQ. AND DIST. DHARWAD.

2.     SHRI. TUKARAM S/O. NARAYAN SHINDE
       AGED. 76 YEARS, OCC. BUSINESS,
       R/O. NAVLUR, TQ. AND DIST. DHARWAD.

3.     SHRI. RAVI S/O. RUKARAM SHINDE
       AGED. 46 YEARS, OCC. BUSINESS,
       R/O. NAVLUR, TQ. AND DIST. DHARWAD.

4.     SMT. ROOPA W/O. RAVI SHINDE
       AGED. 37 YEARS, OCC. BUSINESS,
       R/O. NAVLUR, TQ. AND DIST. DHARWAD.

5.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNATAKA PUBLIC WORKS PORTS
       AND INLAND WATER TRANSPORT DEPARTMENT
       M.S. BUILDING, BENGALURU-01,
       R/BY ITS SECRETARY.

6.     THE SPECIAL LAND ACQUISITION OFFICER
       K.R.D.C.L., 1ST FLOOR, KSFC BUILDING,
       P.B. ROAD, RAYAPUR, DHARWAD-580009.

7.     HUBBALLI-DHARWAD KRDCL CO. LTD.,
       R/BY ITS MANAGING DIRECTOR,
       TQ. AND DIST. DHARWAD-580009.
8.     THE COMMISSIONER
       H.D.U.D.A., NAVANAGAR,
       DHARWAD-580009.
                                                 ...RESPONDENTS
(BY SRI. B.SHARANABASAWA, ADV.
   SRI. C.V.ANGADI, ADV.
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV.)
                                 - 17 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, THE
APPELLANT MOST RESPECTFULLY PRAYS THAT THE HON BLE COURT
BE PLEASED TO ALLOW THE WRIT APPEAL AND SET ASIDE THE ORDER
DATED.22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.104783/2016 (LA).
IN WA NO.100511 OF 2022:

BETWEEN:
THE STATE OF KARNATAKA
DEPARTMENT OF KARNATAKA PUBLIC WORKS,
PORTS AND INLAND WATER TRANSPORT
DEVELOPMENT, MS BUILDING, BENGALURU-01,
REP BY ITS SECRETARY.
                                                    ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     SMT. SONABAI W/O. TUKARAM SHINDE
       AGED. 74 YEARS, OCC. HOUSEHOLD,
       R/O. NAVLUR-580009, TQ. AND DIST. DHARWAD.

2.     SHRI. TUKARAM S/O. NARAYAN SHINDE
       AGED. 80 YEARS, OCC. BUSINESS,
       R/O. NAVLUR-580009, TQ. AND DIST. DHARWAD.

3.     SHRI. RAVI S/O. RUKARAM SHINDE
       AGED. 50 YEARS, OCC. BUSINESS,
       R/O. NAVLUR-580009, TQ. AND DIST. DHARWAD.

4.     SMT. ROOPA W/O. RAVI SHINDE
       AGED. 41 YEARS, OCC. BUSINESS,
       R/O. NAVLUR-580009, TQ. AND DIST. DHARWAD.

5.     THE SPECIAL LAND ACQUISITION OFFICER
       KRDCL/HDBRTS,
       2ND FLOOR, B BLOCK,
       NWKRTC INTERCHANGE BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
       HUBBALLI-580021, TALUK: HUBBALLI,
       DIST: DHARWAD.

6.     THE COMMISSIONER
       HDMC DHARWAD.
                                   - 18 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS



7.   MANAGING DIRECTOR
     HUBBALLLI- DHARWAD BRTC COMPANY LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC INTERCHANGE BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
     HUBBALLI-580021, TALUK: HUBBALLI,
     DIST: DHARWAD.
8.   THE COMMISSIONER
     HUBBALLI DHARWAD URBAN DEVELOPMENT
     AUTHORITY, NAVANGAR,
     HUBBALLI-580025, DIST: DHARWAD.
                                                      ...RESPONDENTS
(BY SRI.V.M.SHEELVANT, ADV. FOR R6;
    SRI. C.V.ANGADI, ADV. FOR R5 AND R7;
    SRI.B.SHARANABASAWA, ADV. FOR R8;
    R1, R2, R3 AND R4-SERVED)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT APPEAL AND
SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.NO.104783/2016 (LA-
RES).(B) DISMISS W.P.NO.104783/2016 (LA-RES).

IN WA NO.100283 OF 2022:
BETWEEN:
1.   THE SPECIAL LQND ACQUISITION OFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGR,
     HOSUR, HUBBALLI-580021
     TALUK. HUBBALI, DIST. DHARWAD,
     OLD ADDRESS:
     THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT CO. LTD.,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD-580009.
2.   THE MANAGING DIRECTOR
     HUBBALLI - DHARWAD BRTS COMPAN LTD.,
     2ND FLOOR, B BLOCK, NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGR,
     HOSUR, HUBBALLI-580021
     TALUK. HUBBALI, DIST. DHARWAD,
     OLD ADDRESS:
     HUBBALLI DHARWAD BRTS CO. LTD
     OFFICE OF BRTC, 1ST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD.
                                                  ...APPELLANTS
(BY SRI. C.V. ANGADI,ADVOCATE)
                                - 19 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



AND:
1.     BELLAD AND COMPANY
       HYUNDAI DIVISION,
       BHAIRIDEVARKOPPA, HUBBALLI-580025.
       TALUK. HUBBALLI, DIST. DHARWAD.
       BY ITS MANAGING PARTNER,
       ARAVIND S/O. CHANDRAKANT BELLAD.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S. BUILDING, BENGALURU-560001.
       BY ITS PRINCIPAL SECRETARY.
3.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16,
       2ND CLOOR, SAMPARKA SOUDHA,
       OPP ORION MALL, DR RAJKUMAR RD.
       RAJAJINAGAR, BENGAKLURU, KARNATAKA-560010.
4.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI-580025.

5.     COMMISSIONER
       HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
       HUBBALI-580029.
                                                ...RESPONDENTS
(BY SRI. G.R.GURUMATH, SENIOR COUNSEL FOR
    SRI.MALLIKARJUNSWAMY B.HIREMATH, ADV FOR R1;
    SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
    R3-SERVED; SRI. B.SHARANABASAWA, ADV. FOR R4;
    SRI.V.M.SHEELVANT, ADV. FOR R5)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.104025/2016 (LA-RES).(B) TO DISMISS W.P.NO.104025/2016 (LA-RES).
IN WA NO.100310 OF 2022:

BETWEEN:
THE COMMISSIONER HUBBALLI-DHARWAD
URBAN DEVELOPMENT AUTHORITY,
NAVANAGAR, TQ HUBBALLI,
DIST. DHARWAD-580001.
                                                       ...APPELLANT
(BY SRI. B SHARANABASAWA, ADVOCATE)
                                 - 20 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




AND:
1.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M S BUILDING, BENGALURU-01,
       BY ITS PRINCIPAL SECRETARY.

2.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT CORPORATION
       LTD., NO.16, J -MILLER TANK,
       BED AREA, TIMMAYYA ROAD CROSS,
       BENGALURU-560002.

3.     HUBBALLI DHARWAD BRTS COMPANY LTD.,
       OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
       RAYAPURA, DHARWAD,
       TQ AND DIST DHARWAD-580001.
       BY ITS MANAGING DIRECTOR.

4.     THE SPECIAL LAND ACQUISITION OFFICER
       KRDCL 1ST FLOOR, KSFC BUILDING
       RAYAPUR, DHARWAD,
       TQ AND DIST DHARWAD-580001.

5.     THE COMMISSIOENR
       HUBLI DHARWAD MUNICIPAL CORPORATION
       DHARWAD, TQ AND DIST DHARWAD-580001.

6.     BELLAD AND COMANY
       HYUNDAI DIVISION,
       BAIRIDEVARAKOPPA,
       HUBBALLI, DIST. DHARWAD,
       BY ITS MANAGING PARTNER,
       ARVIND S/O. CHANDRAKANT BELLAD.
                                                   ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
    SRI.C.V.ANGADI, ADV. FOR R2 TO R4;
    SRI. V.M.SHEELVANT, ADV. FOR R5;
    SRI. G.R.GURUMATH, SENIOR COUNSEL FOR
    SRI.MALLIKARJUNSWAMY B.HIREMATH, ADV FOR R6)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, MAY KINDLY BE
PLEASED TO ALLOW THIS APPEAL AND SET-ASIDE THE JUDGMENT AND
ORDER DATED 2212.2021, PASSED BY THE LEARNED SINGLE JUDGE IN
WRIT PETITION NO. 104025/2016 BY DISMISSING THE WRIT PETITION.
                                  - 21 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS




IN WA NO.100343 OF 2022:
BETWEEN:
HUBLI -DHARWAD MUNICIPAL CORPORATION
HUBBALLI-560001, BY ITS COMMISSIONER
BY ITS AUTHORIZED OFFICER,
SAVITA PATIL, LAW OFFICER.
                                                        ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)

AND:
1.     BELLAD AND COMPANY HYUNDAI DIVISION
       BHAIRIDEVARKOPPA
       HUBBALLI, DIST: DHARWAD-580001,
       BY ITS MANAGING PARTNER,
       ARVIND S/O. CHANDRAKANT BELLAD.
2.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S.BUILDING, BENGALURU-01,
       BY ITS PRINCIPAL SECRETARY.

3.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LIMITED,
       NO.16, J MILLAR TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BENGALURU-560002.

4.     HUBLI -DHARWAD BRTS COMPANY LTD.,
       OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580001,
       BY ITS MANAGING DIRECTOR.

5.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD., 1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD.
6.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI-5800020.
                                                     ...RESPONDENTS
(BY SRI. G.R.GURUMATH, SENIOR COUNSEL FOR
     SRI.MALLIKARJUNSWAMY B.HIREMATH, ADV FOR R1;
     R1-SERVED;
     SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
     SRI.C.V.ANGADI, ADV. FOR R3 TO R5;
     SRI.B.SHARANABASAWA, ADV. FOR R6)
                                - 22 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO ALLOW THE APPEAL AND
SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY THE LEARNED
SINGLE JUDGE IN W.P. NO. 104025/2016 ( LA -RES).

IN WA NO.100471 OF 2022:

BETWEEN:
THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
M.S.BUILDING, BENGALURU-560001,
BY ITS PRINCIPAL SECRETARY.
                                                 ...APPELLANT
(BY GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV.)

AND:

1.     BELLAD AND COMPANY HYUNDAI DIVISION
       BHAIRIDEVARKOPPA
       HUBBALLI-580025, DIST: DHARWAD,
       BY ITS MANAGING PARTNER,
       ARVIND S/O. CHANDRAKANT BELLAD.

2.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LIMITED,
       NO.16, J MILLAR TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BENGALURU-560002.

3.     HUBLI -DHARWAD BRTS COMPANY LTD.,
       OFFICE OF BRTS,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580001,
       BY ITS MANAGING DIRECTOR.

4.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009.
5.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI-580001.
                                - 23 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



6.     THE COMMISSIONER
       HUBLI DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI-580001.
                                                 ...RESPONDENTS
(BY SRI. G.R.GURUMATH, SENIOR COUNSEL FOR
     SRI.MALLIKARJUNSWAMY B.HIREMATH, ADV FOR R1;
     SRI.C.V.ANGADI, ADV. FOR R2, R3, R4;
     SRI.B.SHARANABASAWA, ADV. FOR R5;
     SRI. V.M.SHEELVANT, ADV. FOR R6)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) CALL FOR THE
RECORDS IN W.P.NO.104025/2016 DATED 22.12.2021, AND AFTER
EXAMINING THE SAME,(B) QUASH THE IMPUGNED ORDER DATED
22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.104025/2016.
IN WA NO.100284 OF 2022:
BETWEEN:
THE SPECIAL LAND ACQUISITION OFFICER
KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
2ND FLOOR, B BLOCK,
NWKRTC NEW DEPOT. BUILDING,
NEW COURT ROAD, PO. VIDYANAGAR, HOSUR,
HUBBALLI 580021, OLD ADDRESS:
SPECIAL LAND ACQUISITION OFFICER
AND THE ASSISTANT COMMISSIONER,
KRDCL, HDBRTSC OFFICE,
 ST
1 FLOOR, KSFC BUILDING, RAYAPUR,
P.B.ROAD, DHARWAD-580009.
                                                    ...APPELLANT
(BY SRI. C. V. ANGADI, ADVOCATE)
AND:
1.     DHARWAD, HAVERI, GADAG AND UTTAR KANNADA
       DISTRICT, CO OPERATIVES MILK PRODUCERS
       SOCIETIES LTD., LAKAMANAHALLI INDUSTRIAL AREA,
       P.B. ROAD, VIDYAGIRI DHARWAD -580004,
       REPRESENTED BY
       ITS MANAGING DIRECTOR.
2.     THE STATE OF KARNATAKA
       REPRESENTED BY ITS SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT
       NO.504, 5TH FLOOR, 4TH GATE,
       M.S. BUILDING, AMBEDKAR VEEDHI,
       BENGALURU- 560 001.
                               - 24 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



3.     THE TAHASILDAR
       DHARWAD TALUK, DHARWAD -580001.

4.     THE COMMISSIONER
       HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI 580029, DIST: DHARWAD.

5.     KARNATAKA INDUSTRIAL AREA DEVELOPMENT
       BOARD, P.B. ROAD, DHARWAD-580009,
       BY ITS SECRETARY.
                                                  ...RESPONDENTS
(BY SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1;
    SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R3;
    SRI.B.SHARANABASAWA, ADV. FOR R5;
    SRI.V.M.SHEELVANT, ADV. FOR R4)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.112263/2017; TO DISMISS W.P. NO.112263/2017.

IN WA NO.100559 OF 2022:

BETWEEN:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY ITS SECRETARY TO GOVT.,
       DEPARTMENT OF URBAN DEVELOPMENT,
       VIKASA SOUDHA, BENGALURU- 560001.

2.     THE TAHASILDAR
       DHARWAD TALUK, DHARWAD -580001.

                                                  ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV.)

AND:
1.     DHARWAD, HAVERI, GADAG AND UTTAR KANNADA
       DISTRICT, CO OPERATIVES MILK PRODUCERS
       SOCIETIES LTD.,
       LAKAMANAHALLI INDUSTRIAL AREA,
       P.B. ROAD, VIDYAGIRI DHARWAD -580004,
       REPRESENTED BY ITS MANAGING DIRECTOR.
                                - 25 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



2.     THE COMMISSIONER
       HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI 580029, DIST: DHARWAD-580001.

3.     KARNATAKA INDUSTRIAL AREA DEVELOPMENT
       BOARD, P.B. ROAD, DHARWAD-580001,
       BY ITS SECRETARY.

4.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       1ST FLOOR, KSFC BUILDING, RAYAPUR,
       DHARWAD-580009.
                                            ...RESPONDENTS
(BY SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1;
      SMT. SHARMILA PATIL, ADV. FOR R3;
      SRI.V.M.SHEELVANT, ADV. FOR R2;
      SRI.C.V.ANGADI, ADV. FOR R4)
      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.
NO. 112263/2017.
IN WA NO.100066 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT
AUTHORITY, REP. BY ITS COMMISSIONER,
NAVANAGAR, TQ: HUBBALLI,
DIST. DHARWAD -580001.
                                                     ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
AND:
1.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE,
       AMBEDKAR VEEDHI,
       BENGALURU 5600001.
2.     THE TAHASILDAR
       DHARWAD TALUK,
       DHARWAD-580001.
3.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, DIST. DHARWAD-580001.
                                - 26 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



4.     KARNATAKA INDUSTRIAL AREA DEVELOPMENT BOARD
       P.B.ROAD, DHARWAD-580001,
       BY ITS SECRETARY.

5.     SPL. LAND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B. ROAD,
       DHARWAD-580009.

6.     DHARWAD, HAVERI, GADAG AND UTTAR KANNADA DISTRICT
       CO-OPERATIVE MILK PRODUCERS SOCIETIES LTD.,
       LAKMANAHALLI INDUSTRIAL AREA,
       P.B.ROAD, VIDYAGIRI, DHARWAD -580004,
       REPRESENTED BY ITS MANAGING DIRECTOR.
                                               ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2)
      SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R6;
      SMT. SHARMILA PATIL, ADV. FOR R4;
      SRI.V.M.SHEELVANT, ADV. FOR R3;
      SRI.C.V.ANGADI, ADV. FOR R5)
      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THIS APPEAL AND SET-ASIDE THE JUDGMENT AND ORDER
DTD.22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.112263/2017, BY DISMISSING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE AND EQUITY.
IN WA NO.100124 OF 2023:
BETWEEN:
HUBBALLI-DHARWAD MUNICIPAL CORPORATION HUBBALLI,
BY ITS COMMISSIONER,
DIST. DHARWAD.
                                              ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)
AND:
1.     DHARWAD, HAVERI, GADAG AND UTTAR KANNADA DISTRICT
       CO-OPERATIVE MILK PRODUCERS
       SOCIETIES LTD.,
       LAKAMANAHALLI INDUSTRIAL AREA,
       P.B.ROAD, VIDYAGIRI DHARWAD -580004,
       REPRESENTED BY ITS MANAGING DIRECTOR.
                                  - 27 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



2.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 5TH FLOOR, 4TH GATE,
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU -560001.
3.     THE TAHASILDAR
       DHARWAD TALUK, DHARWAD.
4.     KARNATAKA INDUSTRIAL AREA DEVELOPMENT BOARD
       P.B. ROAD, DHARWAD, BY ITS SECRETARY.
5.     THE SPECIAL LAND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
       KSFC BUILDING, RAYAPUR, P. B. ROAD,
       DHARWAD -09.
                                                        ...RESPONDENTS
(BY SRI. B.SHARANABASAWA, ADV. FOR R2;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
   SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3)
   SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1;
   SMT. SHARMILA PATIL, ADV. FOR R4;
      SRI.C.V.ANGADI, ADV. FOR R5)
      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, SET ASIDE THE ORDER
DATED 22/12/2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.112263/2017 (LA-RES), IN THE INTEREST OF JUSTICE AND
EQUITY.

IN WA NO.100315 OF 2022:

BETWEEN:
HUBBALLI URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAVANAGAR,
TAL. HUBBALLI, DIST. DHARWAD-580001.
                                                          ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       REP. BY SECRETARY TO URBAN DEVELOPMENT
       DEPARTMENT, 504, 5TH FLOOR, 4TH GATE,
       M.S. BUILDING, BENGALURU-01.
2.     HUBBALLI DHARWAD BRTS COMPANY LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR,
       DHARWAD, TAL. AND DIST. DHARWAD-580001.
                              - 28 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS




3.   THE ASSISTANT COMMISSIONER AND
     SPCIAL LAND ACQUSITION OFFICER,
     KRDCL, RAIPUR, DHARWAD,
     TAL. AND DIST. DHARWAD-580001.

4.   THE COMMISSIONER
     HUBBALLI- DHARWAD MUNICIPAL CORPORATION,
     DHARWAD, TQ. AND DIST. DHARWAD-580001.

5.   THE TAHASHILDHAR
     DHARWAD, TAL. AND DIST. DHARWAD-580001.

6.   M.R. SATHAYANARAYAN AKALWADI
     AGE. 79 YEARS, OCC. BUSINESS,
     R/O. LAKAMANAHALLI, DHARWAD,
     TQ. AND DIST. DHARWAD-580001.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R5;
    SRI.V.M.SHEELVANT, ADV. FOR R4;
    SRI.C.V.ANGADI, ADV. FOR R2 AND R3;
    SRI.SHIVARAJ S. BALLOLI, ADV. FOR R6)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, MAY KINDLY BE
PLEASED TO ALLOW THIS APPEAL AND SETASIDE THE JUDGMENT AND
ORDER DATED 22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN
WRIT PETITION NO. 103019/2016 BY DISMISSING THE WRIT PETITION.
IN WA NO.100317 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, POST. VIDYANAGAR,
     HOSUR, HUBBALLI 580021,
     TALUK. HUBALLAI, DIST. DHARWAD,
     THE SPECIAL LAND ACQUISTION OFFICER
     KRDCL, RAYAPUR DHARWAD,
     TAL. AND DIST: DHARWAD.

2.   HUBBALLI DHARWAD BRTS COMPANY LTD.,
     REPRESENTED BY ITS MANAGING DIRECTOR,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
                                  - 29 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       NEW COURT ROAD, POST. VIDYANAGAR,
       HOSUR, HUBBALLI -580021,
       TALUK. HUBBALLI, DIST. DHARWAD,
       HUBLI DHARWAD BRTS COM. LTD,
       REP. BY ITS MANAGING DIRECTOR,
       DHARWAD, TAL. AND DIST: DHARWAD.
                                                 ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)

AND:
1.     M.R. SATHYANARAYAN AKALWADI
       AGED. 85 YEARS, OCC. BUSINESS,
       R/O. LAKAMANAHALLI, DHARWAD,
       DIST. DHARWAD.

2.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4 GATE,
       M.S. BUILDING, BENGALURU -560001.

3.     THE DEPUTY DIRECTOR TOWN PLANNING
       HUBBALLI -DHARWAD MAHANAGAR PALIKE,
       DHARWAD -580001,
       TAL. AND DIST. DHARWAD- 580001.

4.     HUBBALLI URBAN DEVELOPMENT AUTHORITY
       REP. BY ITS COMMISSIONER,
       NAVANAGAR, TAL. HUBBALLI,
       DIST. DHARWAD- 580001.

5.     THE TAHASILDAR, DHARWAD,
       TAL. AND DIST. DHARWAD-580001.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R5;
    SRI.V.M.SHEELVANT, ADV. FOR R3;
    SRI.SHIVARAJ S. BALLOLI, ADV. FOR R1;
    SRI. B. SHARANABASAWA, ADV. FOR R4)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT MAY BE PLEASED TO,A)
ALLOW THIS WRIT APPEAL AND SET ASIDE THE ORDER DATED 22-12-
2021 PASSED IN WP NO. 103019/2016 (LA-RES); TO DISMISS WP NO.
103019/2016 (LA-RES).
                                 - 30 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



IN WA NO.100331 OF 2022:

BETWEEN:
HUBLI- DHARWAD MUNICIPAL CORPORATION
HUBBALLI-580001, BY ITS COMMISSIONER,
BY ITS AUTHORIZED OFFICER,
SAVITA PATIL, LAW OFFICER.
                                                 ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)

AND:
1.     M.R. SATHAYANARAYAN AKALWADI
       AGE. 79 YEARS, OCC. BUSINESS
       R/O. LAKAMANAHALLI, DHARWAD,
       DIST. DHARWAD-580001.

2.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE,
       M.S. BUILDING, BENGALURU-01.

3.     HUBLI -DHARWAD BRTC COMPANY LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR
       DHARWAD, TAL. AND DIST. DHARWAD-580001.

4.     THE ASSISTANT COMMISSIONER
       AND SPECIAL LAND ACQUSITION OFFICER,
       KRDCL, RAIPUR, DHARWAD,
       TAL. AND DIST. DHARWAD-580001.

5.     HUBLI URBAN DEVELOPMENT AUTHORITY
       REP BY ITS COMMISSIONER,
       NAVANAGAR, TAL. HUBBALLI,
       DIST. DHARWAD-580001.

6.     THE TAHASHILDAR
       DHARWAD,
       TAL. AND DIST. DHARWAD-580001.
                                                ...RESPONDENTS
(BY SRI. C.V.ANGADI, ADV. FOR R3 AND R4;
   SRI.B.SHARANABASAWA, ADV. FOR R5;
   SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R6)
                                 - 31 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, SET ASIDE THE ORDER
DATED 22/12/2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.103019/2016 (LAC), IN THE INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100502 OF 2022:

BETWEEN:
1.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT
       504, 5TH FLOOR, 4TH GATE,
       M.S.BUILDING, BENGALURU-560001.

2.     THE TAHSILDAR, DHARWAD,
       TAL AND DIST: DHARWA-580001.
                                                  ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     M.R.SATHYANARAYAN AKALWADI
       AGED 85 YEARS, OCC: BUSINESS,
       R/O: LAKAMANAHALLI, DHARWAD,
       DIST. DHARWAD-580112.

2.     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR
       2ND FLOOR, B.BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR HOSUR
       HUBBALLI 580021, TALUK: HUBBALLI
       DIST: DHARWAD.

3.     THE ASSISTNAT COMMISSIONER AND
       THE SPECIAL LAND ACQUISITION OFFICER,
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD., 2ND
       FLOOR, B BLOCK, NWKRTC NEW DEPOT BUILDING, NEW
       COURT ROAD, PO. VIDYANAGAR HOSUR,
       HUBBALLI- 580021, TALUK. HUBBALLI, DIST -DHARWAD.
                                - 32 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



4.     THE COMMISSIONER
       HUBBALLI-DHARWAD MUNCIPAL CORPORATION,
       DHARWAD-580001,
       TAL AND DIST: DHARWAD -580001.

5.     HUBBALLI URBAN DEVELOPMENT AUTHORITY
       REP BY ITS COMMISSIONER, NAVANAGAR,
       TAL: HUBBALLI, DIST. DHARWAD -580001.
                                                 ...RESPONDENTS
(BY SRI. SHIVARAJ S. BALLOLI, ADVOCATE FOR R1;
      SRI.V.M.SHEELVANT, ADV. FOR R4;
      SRI.C.V.ANGADI, ADV. FOR R2 AND R3;
      SRI. B.SHARANABASAVA, ADV. FOR R5)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, CALL FOR THE
RECORDS IN W.P.NO.103019/2016 (LAC) AND 21.12.2021 AND AFTER
EXAMINING THE SAME; QUASH THE IMPUGNED ORDER DATED
21.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.103019/2016 (LAC).

IN WA NO.100464 OF 2022:

BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD -580001.
                                                   ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)

AND:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       ASSISTANT COMMISSIONER LAND ACQUISITION,
       KARNATAKA ROAD DEVELOPMENT CORPORATION LIMITED,
       BRTS OFFICE, RAYAPUR,
       TQ. AND DIST. DHARWAD.

2.     HUBLI DHARWAD BRTS COMPANY LIMITED
       HUBLI DHARWAD, REP. BY ITS MANAGING DIRECTOR,
       DHAWAD, TQ. AND DIST. DHARWAD.

3.     THE DEPUTY DIRECTOR OF TOWN PLANNING
       HUBLI DHARWAD MAHANAGAR PALIKE,
       TQ. AND DIST. DHARWAD.
                                - 33 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



4.     SMT. PARVATEVVA W/O. BASAPPA AMINGAD
       AGED ABOUT 80 YEARS,
       OCC. HOUSEHOLD WORK,
       R/O. RAM NAGAR, 1ST CROSS,
       OM BUILDING, TQ. AND DIST. DHARWAD.

5.     SHIVALINGAPPA S/O. BASAPPA AMINGAD
       AGED ABOUT 59 YEARS,
       OCC. BUSIENSS, R/O. RAM NAGAR,
       1ST CROSS, OM BUILDING,
       TQ. AND DIST. DHARWAD.

6.     RAJASHEKAR S/O. BASAPPA AMINGAD
       AGE. 57 YEARS, OCC. BUSINESS,
       R/O. RAM NAGAR, 1ST CROSS,
       OM BUILDING, TQ. AND DIST. DHARWAD.
                                                 ...RESPONDENTS
(BY SRI. C.V.ANGADI, ADV. FOR R1 AND R2;
      SRI. V.M.SHEELVANT, ADV. FOR R3;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R7;
      SRI.SHIVARAJ S.BALLOLI, ADV. FOR R4 TO R6)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.100431-435/2016 BY DISMISSING
THE WRIT PETITION.
IN WA NO.100478 OF 2022:

BETWEEN:
HUBLI DHARWAD MUNICIPAL CORPORATION
HUBALI, DIST. DHARWAD,
BY ITS COMMISSIONER.

                                                  ...APPELLANT
(BY SRI. V. M. SHEELVANT, ADVOCATE)

AND:
1.     SMT. PARVATEVVA W/O. BASAPPA AMINGAD
       AGED. 80 YEARS, OCC. HOUSEHOLD WORK,
       R/O.RAM NAGAR, 1ST CROSS, OM BUILDING
       TQ. AND DIST DHARWAD.
                                 - 34 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



2.   SHIVALINGAPPA S/O. BASAPPA AMINGAD
     AGED. 59 YEARS, OCC. BUSINESS
     R/O.RAM NAGAR, 1ST CROSS, OM BUILDING,
     TQ. AND DIST DHARWAD.

3.   RAJSHEKAR S/O. BASAPPA AMINGAD
     AGED. 53 YEARS, OCC. BUSINESS,
     R/O.RAM NAGAR, 1ST CROSS, OM BUILDING,
     TQ. AND DIST DHARWAD.

4.   THE SPECIAL LAND ACQUISITION OFFICER/
     ASSISTANT COMMISSIONER (LAND ACQUISITION),
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     BRTS OFFICE, RAYAPUR, TQ AND DIST DHARWAD.

5.   HUBBALLI-DHARWAD BRTS COMPANY LTD
     HUBBALLI DHARWAD,
     REP BY ITS MANAGING DIRECTOR DHARWAD
     TQ AND DIST DHARWAD.

6.   THE DEPUTY DIRECTOR OF TOWN PLANNING
     HUBBALLI-DHARWAD MAHANAGARPALIKE,
     DHARWAD, TQ AND DIST. DHARWAD.

7.   HUBBALLI-DHARWAD URBAN DEVELOPMENT
     AUTHORITY, REP BY ITS COMMISSIONER,
     NAVANAGR, TQ. HUBBALLI, DIST. DHARWAD.

8.   THE DEPUTY COMMISSIONER
     DHARWAD, DIST: DHARWAD.
                                                     ...RESPONDENTS
(BY SRI. B.SHARANABASAWA, ADV. FOR R7;
       SRI.C.V.ANGADI, ADV. FOR R4 AND R5;
       SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
       SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R8)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, THE APPELLANT
MOST RESPECTFULLY PRAYS THAT THIS HON BLE COURT BE PLEASED TO
ALLOW THE APPEAL AND SET ASIDE THE ORDER DATED.22.12.2021 PASSED
BY THE LEARNED SINGLE JUDGE IN W.P. NOS.100431-100435/2016 (LA-RES).
IN WA NO.100151 OF 2023:

BETWEEN:
1.   THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
                                - 35 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



       NEW COURT ROAD, PO. VIDYANAGAR,
       HOSUR, HUBBALLI-580021,
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       THE SPECIAL LAND ACQUISITION OFFICER/
       ASSISTANT COMMISSIONER (LAND ACQUISITION)
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       BRTS OFFICE, RAYAPUR, TAL AND DHARWAD.

2.   THE MANAGING DIRECTOR
     HUBBALLI - DHARWAD BRTS COMPANY LTD,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGAR,
     HOSUR, HUBBALLI-580021
     TALUK. HUBBALI, DIST. DHARWAD,
     DHARWAD-580009.
     OLD ADDRESS:
     HUBBALLI - DHARWAD BRTS COMPANY LTD,
     HUBLI DHARWAD, REP. BY ITS MANAGIN DIRECTOR,
     DHARWAD, TAL AND DHARWAD.
                                                 ...APPELLANTS
(BY SRI. C.V. ANGADI, ADVOCATE)

AND:
1.     SMT. PARVATEVVA W/O. BASAPPA AMINGAD
       AGED. 79 YEARS, OCC. HOUSEHOLD WORK,
       R/O.RAM NAGAR, 1ST CROSS, OM BUILDING
       TQ. AND DIST DHARWAD-580001.

2.     SHIVALINGAPPA S/O. BASAPPA AMINGAD
       AGED. 58 YEARS, OCC. BUSINESS,
       R/O.RAM NAGAR, 1ST CROSS, OM BUILDING,
       TQ. AND DIST DHARWAD-580001.

3.     RAJSHEKHAR BASAPPA AMINGAD
       AGED. 58 YEARS, OCC. BUSINESS,
       R/O.RAM NAGAR, 1ST CROSS, OM BUILDING,
       TQ. AND DIST DHARWAD-580001.

4.     THE DEPUTY DIRECTOR OF TOWN PLANNING
       HUBBALLI-DHARWAD MAHANAGARA PALIKE,
       DHARWAD-580008, TQ AND DIST. DHARWAD.

5.     HUBBALLI-DHARWAD URBAN DEVELOPMENT
       AUTHORITY, REP BY ITS COMMISSIONER,
       NAVANAGR, TQ. HUBBALLI-580025,
       DIST. DHARWAD.
                                 - 36 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




6.     THE DEPUTY COMMISSIONER
       DHARWAD,
       DIST: DHARWAD-580001.
                                                    ...RESPONDENTS
(BY SRI.NANDISH PATIL, ADV. FOR C/R1 TO C/R3;
      SRI. V.M.SHEELVANT, ADV. FOR R4;
      SRI. B.SHARANABASAWA, ADV. FOR R5;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R6)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET-ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.100431-100435/2016(LA-RES).
IN WA NO.100453 OF 2022:

BETWEEN:
HUBBALLI -DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD -580001.
                                                      ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)

AND:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       ASSISTANT COMMISSIONER LAND ACQUISITION,
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       TQ. AND DIST. DHARWAD-580021.

2.     HUBLI DHARWAD BRTS COMPANY LTD.,
       HUBLI DHARWAD,
       REP. BY ITS MANAGING DIRECTOR,
       DHARWAD, TQ. AND DIST. DHARWAD-580021.

3.     THE DEPUTY DIRECTOR OF TOWN PLANNING
       HUBBALLI DHARWAD MAHANAGAR PALIKE,
       DHARWAD, TQ. AND DIST. DHARWAD-580021.

4.     THE MEMBER OF TOWN PLANNING
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI, DIST. DHARWAD-580021.

5.     SMT. NAGARATNAMMA
       W/O. CHANDRASHEKAR AMINGAD,
                                 - 37 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



       AGED ABOUT 73 YEARS,
       OCC. HOUSEHOLD WORK,
       R/O. SUBHASH ROAD,
       AMINGAD AGENCY,
       TQ. AND DIST. DHARWAD-580021.
                                                ...RESPONDENTS
(BY SRI. C.V.ANGADI, ADV. FOR R1;
      SRI. V.M.SHEELVANT, ADV. FOR R2;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.101172/2016 BY DISMISSING THE
WRIT PETITION.

IN WA NO.100074 OF 2023:

BETWEEN:
THE COMMISSIONER
HUBBALLI-DHARWAD MUNICIPAL CORPORATION
HUBBALLI,
DIST. DHARWAD.
                                                  ...APPELLANT
(BY SRI. V. M. SHEELVANT, ADVOCATE)

AND:
1.     SMT NAGARATNAMMA
       W/O. CHANDRASHEKAR AMINGAD,
       AGED 73 YEARS,
       OCC. HOUSEHOLD WORK,
       R/O. SUBASH ROAD,
       AMINGAD AGENCY,
       TQ. DIST: DHARWAD-580001.

2.     THE SPECIAL LAND ACQUISITION OFFICER/
       ASSISTANT COMMISSIONER,
       (LAND ACQUISITION),
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       BRTS OFFICE, RAYAPUR,
       TQ. DIST: DHARWAD-580001.
                              - 38 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



3.   HUBBALLI-DHARWAD BRTS CO. LTD.,
     HUBBALLI -DHARWAD,
     REPRESENTED BY
     ITS MANAGING DIRECTOR,
     DHARWAD, TQ.
     DIST: DHARWAD-580001.

4.   THE DEPUTY DIRECTOR OF TOWN PLANNING
     HUBBALLI-DHARWAD MAHANAGAR PALIKE,
     DHARWAD, TQ. DIST: DHARWAD -580001.

5.   HUBBALLI URBAN DEVELOPMENT AUTHORITY
     REP. BY ITS COMMISSIONER,
     NAVANAGAR, TQ. DIST.
     DHARWAD-580001.

6.   THE MEMBER OF TOWN PLANNING
     HUBLI DHARWAD URBAN DEVELOPMNENT AUTHORITY,
     HUBBALLI, DIST. DHARWAD-580001.
                                             ...RESPONDENTS
(BY SRI. B.SHARANABASAWA, ADV. FOR R4 TO R6;
      SRI. C.V.ANGADI, ADV. FOR R2 AND R3;
      R1-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN W.P.NO.101172/2016 (LA-RES), IN THE
INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100110 OF 2023:

BETWEEN:
1.   THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGAR,
     HOSUR, HUBBALLI-580021,
     TALUK. HUBBALI, DIST. DHARWAD,
     OLD ADDRESS:
     THE SPECIAL LAND ACQUISITION OFFICER/
     ASSISTANT COMMISSIONER (LAND ACQUISITION),
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     BRTS OFFICE, RAYAPUR,
     TAL AND DHARWAD.
                               - 39 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS




2.   THE MANAGING DIRECTOR
     HUBBALLI - DHARWAD BRTS COMPANY LTD,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGAR,
     HOSUR, HUBBALLI-580021
     TALUK. HUBBALI, DIST. DHARWAD,
     OLD ADDRESS:
     HUBBALLI - DHARWAD BRTS COMPANY LTD,
     HUBLI DHARWAD, REP. BY ITS MANAGIN DIRECTOR,
     DHARWAD, TAL AND DHARWAD.
                                                 ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)

AND:
1.     SMT. NAGARATNAMMA
       W/O. CHANDRASHEKAR AMINGAD,
       AGED. 72 YEARS, OCC. HOUSEHOLD WORK,
       R/O. SUBHASH ROAD, AMINGAD AGENCY,
       TQ. DIST. DHARWAD -580004.

2.     THE DEPUTY DIRECTOR OF TOWN PLANNING,
       HUBBALLI DHARWAD MAHANAGARA PALIKE,
       DHARWAD, TQ. AND
       DIST. DHARWAD-580001.

3.     HUBBALLI-DHARWAD URBAN DEVELOPMENT AUTHOITY
       REP. BY ITS COMMISSIONER,
       NAVANAGAR, TQ. HUBBALLI -580025,
       DIST: DHARWAD.

4.     THE MEMBER OF TOWN PLANNING,
       HUBBALLI-DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI,
       DIST.DHARWAD -580025.
                                                  ...RESPONDENTS
(BY SRI. V.M.SHEELVANT, ADV. FOR R2;
      SRI. B.SHARANABASAWA, ADV. FOR R3 AND R4;
      SRI. SHIVARAJ S. BALLOLI, ADV. FOR R1)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.101172/2016 (LA-RES); TO DISMISS W.P.NO.101172/2016 (LA-
RES).
                                - 40 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



IN WA NO.100462 OF 2022:

BETWEEN:
HUBBALLI- DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD -580001.
                                                   ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)

AND:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT,
       504, 4TH FLOOR, 4TH GATE,
       M.S. BUILDING, AMBEDKAR VEEDHI,
       BENGALURU -01.

2.     HUBBALLI DHARWAD BRTS COMPANY LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR,
       DHARWAD, TQ. AND DIST. DHARWAD-580001.

3.     THE ASSISANT COMMISSIONER AND SPECIAL AND
       ACQUISITION OFFICER, KRDCL, RAYAPUR,
       DHARWAD, TQ. AND DIST. DHARWAD-580001.

4.     THE DEPUTY DIRECTOR OF TOWN PLANNING
       HUBBALLI DHARWAD MAHANAGAR PALIKE,
       NAVANAGAR, TAL. HUBBALLI,
       DIST. DHARWAD 580001.

5.     DEEPAK S/O. SRIKANT GAONKAR
       AGED ABOUT 54 YEARS, OCC. BUSINESS,
       R/O. OPP. MODERN HALL,
       P.B.ROAD, DHARWAD,
       DIST. DHARWAD-580009.

6.     THE TAHASILDAR, DHARWAD
       TQ. AND DIST. DHARWAD.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R6;
      SRI.C.V.ANGADI, ADV. FOR R2 AND R3;
      SRI. V.M.SHEELVANT, ADV. FOR R4;
      R5-SERVED)
                                  - 41 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON'BLE COURT TO, WHEREFORE, FOR THE REASONS
AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY KINDLY BE
PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE JUDGMENT AND
ORDER DATED 22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.102904/2016 BY DISMISSING THE WRIT PETITION.

IN WA NO.100521 OF 2022:
BETWEEN:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGAR,
       HOSUR, HUBBALLI-580021,
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       ASSISTANT COMMISSIONER AND
       THE SPECIAL LAND ACQUISITION OFFICER,
       KRDCL, RAYAPUR, DHARWAD,
       TAL AND DHARWAD-580001.

2.     THE MANAGING DIRECTOR
       HUBBALLI - DHARWAD BRTS COMPANY LTD,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGAR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       HUBBALLI - DHARWAD BRTS COMPANY LTD,
       REP. BY ITS MANAGIN DIRECTOR,
       DHARWAD, P.B.ROAD, DHARWAD-580001.
                                                    ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
AND:
1.     DEEPAK S/O. SHRIKATN GAONKAR
       AGED 53 YEARS, OCC. BUSINESS,
       R/O MODERN HALL, P.B. ROAD
       DHARWAD DIST. DHARWAD.
2.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO URBAN
       DEVELOPMENT DEPARTMENT,
       504 5TH FLOOR, 4TH GATE, M.S. BUILDING,
       BENGALURU -560001.
                                - 42 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



3.     THE DEPUTY DIRECTOR OF TOWN PLANNING
       HUBBALLI-DHARWD MAHANAGAR PALIKE,
       DHARWAD-560001, TAL. AND DIST. DHARWAD.
4.     HUBBALLI URBAN DEVELOPMENT AUTHORITY
       REP BY ITS COMMISSIONER,
       NAVANAGAR TAL. HUBBALLI,
       DIST. DHARWAD 580001.
5.     THE TAHASILDAR
       DHARWAD, TAL. AND DIST. DHARWAD 580001.
                                                  ...RESPONDENTS
(BY SRI.B.SHARANABASAWA, ADV. FOR R4;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R5;
      SRI. V.M.SHEELVANT, ADV. FOR R3;
      R1-SERVED)
      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO. 102904/2016 (LA-RES); TO DISMISS W.P. NO. 102904/2016 (LA-RES).

IN WA NO.100537 OF 2022:
BETWEEN:
1.     THE STATE OF KARNATAKA
       REP. BY THE SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT,
       VIKASA SOUDHA, BENGALURU-560001.

2.     THE TAHSILDAR,
       DHARWAD.
                                                    ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     DEEPAK S/O. SHRIKATN GAONKAR
       AGED 53 YEARS, OCC. BUSINESS,
       R/O MODERN HALL, P.B. ROAD
       DHARWAD DIST. DHARWAD.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       HOSUR INTERCHANGE BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR,
                                  - 43 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       HOSUR, HUBBALLI-580021,
       TALUK: HUBBALLI,
       DIST: DHARWAD.

3.     THE SPECIAL LAND ACQUISITION OFFICER
       KRDCL/ HDBRTS, 2 FLOOR,
       B BLOCK, NWKRTC INTERCHANGE BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR,
       HOSUR, HUBBALLI-580021, TALUK: HUBBALLI,
       DIST: DHARWAD.

4.     DEPUTY DIRECTOR OF TOWN PLANNING
       HUBBALLI- DHARWAD MAHANAGARA PAILIKE
       DHARWAD-580001, TAL. DIST: DHARWAD.

5.     THE COMMISSIONER
       HUBALLI- DHARWAD URBAN DEVELOPMENT
       AUTHORITY, NAVAGARA HUBBALLI-580025,
       TALUK: HUBBALLI.
                                                  ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R2 AND R3;
      SRI. B.SHARNABASAWA, ADV. FOR R5;
      SRI.V.M.SHEELVANT, ADV. FOR R4;
      R1-SERVED)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) CALL FOR THE
RECORDS IN W.P.NO.102904/2016 (LAC) DATED 22.12.2021, AND AFTER
EXAMINING THE SAME.(B) QUASH THE IMPUGNED ORDER DATED
21.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.102904/2016 (LAC).
IN WA NO.100081 OF 2023:

BETWEEN:
THE COMMISSIONER
HUBBALLI-DHARWAD MUNICIPAL CORPORATION, HUBBALLI,
DIST. DHARWAD.
                                              ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)

AND:
1.     DEEPAK S/O. SHRIKANT GAONKAR
       AGED. 54 YEARS, OCC. BUSINESS
       R/O. OPP. MODERN HALL, P.B.ROAD,
       DHARWAD, DIST. DHARWAD -580001.
                                  - 44 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



2.   THE STATE OF KARNATAKA
     REPRESENTED BY SECRETARY,
     URBAN DEVELOPMENT DEPARTMENT,
     NO. 504, 5TH FLOOR, 4TH GATE,
     M.S. BUILDING, AMBEDKAR VEEDHI,
     BENGALURU -560001.

3.   MANAGING DIRECTOR
     HUBBALLI DHARWAD BRTS CO. LTD
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P.B.ROAD, DHARWAD -580009.

4.   THE ASSISTANT COMMISSIONER
     AND SPECIAL LAND ACQUISITION OFFICER
     KRDCL, RAYAPUR, DHARWAD,
     TQ. DIST. DHARWAD -580001.

5.   THE DEPUTY DIRECTOR OF TOWN PLANNING
     HUBBALLI -DHARWAD MAHANAGAR PALIKE,
     DHARWAD, TQ. DIST. DHARWAD -580001.

6.   HUBBALLI URBAN DEVELOPMENT AUTHORITY
     REP. BY COMMISSIONER,
     NAVANGAR, TQ. AND DIST. DHARWAD-580001.

7.   THE TAHASILDAR, DHARWAD,
     TQ AND DIST. DHARWAD-580001.
                                                       ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R7;
      SRI. C.V.ANGADI, ADV. FOR R3 AND R4;
      SRI. B.SHARANABASAWA, ADV. FOR R5 AND R6;
      R1-SERVED)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON'BLE COURT TO, PLEASED TO ALLOW THE APPEAL
AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY THE LEARNED
SINGLE JUDGE IN W.P.NO.102904/2016 (LA-RES), IN THE INTEREST OF JUSTICE
AND EQUITY.
IN WA NO.100465 OF 2022:
BETWEEN:
HUBBALLI - DHARWAD URBAN DEVELOPMENT
AUTHORITY, REP. BY ITS COMMISSIONER,
NAVANAGAR, TQ. HUBBALLI,
DIST. DHARWAD -580001.
                                                          ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
                                  - 45 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



AND:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO URBAN
       DEVEPLOMENT DEPARTMENT,
       504, 4TH FLOOR, 4TH GATE,
       M. S. BUILDING, BENGALURU -560001.

2.     HUBBALLI DHARWAD BRTS COMPANY LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR,
       DHARWAD, TQ. AND DIST. DHARWAD.

3.     THE ASSISTANT COMMISSIONER AND
       SPECIAL LAND ACQUISITION OFFICER,
       KRDCL, RAYAPUR, DHARWAD,
       TQ. AND DIST. DHARWAD -580001.

4.     THE COMMISSIONER,
       HUBLI DHARWAD MUNICIPAL CORPORATION,
       DHARWAD, TQ. AND DIST. DHARWAD 580001.

5.     THE TAHASHILDAR DHARWAD
       TQ. AND DIST. DHARWAD-580001.

6.     TARIQ S/O. HABIBBULLA KHAN PATHAN
       AGED ABOUT 47 YEARS,
       OCC. BUSIENSS, R/O. LAKMANAHALLI,
       DHARWAD, DIST. DHARWAD -580001.
                                                        ...RESPONDENTS
(BY SRI. V.M.SHEELVANT, ADV. FOR R4;
       SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
       SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R5;
       SRI. C.V.ANGADI, ADV. FOR R2 AND R3)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, FOR THE REASONS
AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY KINDLY BE
PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE JUDGMENT AND
ORDER DATED 22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.102905/2016 BY DISMISSING THE WRIT PETITION.
IN WA NO.100472 OF 2022:

BETWEEN:
HUBLI -DHARAD MUNICIPAL CORPORATION
BY ITS COMMISSIONER, HUBBALLI,
DIST. DHARWAD-580001.
                                                          ...APPELLANT
(BY SRI. V. M. SHEELVANT, ADVOCATE)
                                 - 46 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




AND:
1.     TARIQ S/O. HABIBBULLAKHAN PATHAN
       AGED. 43 YEARS, OCC. BUSINESS,
       R/O. LAKMAHALLI, DHARWAD,
       DIST. DHARWAD-580001.

2.     STATE OF KARNATAKA,
       R/BY SECRETARY TO URBAN
       DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE,
       M.S. BUILDING, BENGALURU-01.

3.     HUBLI-DHARWAD BRTS COMPANY LTD.,
       R/BY ITS MANAGING DIRECTOR
       DHARWAD, TAL. AND DIST. DHARWAD-580001.

4.     THE ASSISTANT COMMISSIONER
       AND SPECIAL LAND ACQUISITION OFFICER,
       KRDCL RAIPUR, DHARWAD,
       TAL. AND DIST. DHARWAD-580001.

5.     HUBLI URBAN DEVELOPMENT AUTHORITY,
       R/BY ITS COMMISSIONER,
       NAVANAGAR, TAL. HUBBALLI,
       DIST. DHARWAD-580001.

6.     THE TAHASILDAR, DHARWAD,
       TAL. AND DIST. DHARWAD-580001.
                                                ...RESPONDENTS
(BY SRI. B.SHARANABASAWA, ADV. FOR R5;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R6;
      SRI.C.V.ANGADI, ADV. FOR R3 AND R4)


      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, THE
APPELLANT MOST RESPECTFULLY PRAY THAT THE HON BLE COURT
BE PLEASED TO ALLOW THE APPEAL AND SET ASIDE THE ORDER
DATED.22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN W.P.
NO.102905/2016 (LAC).
                                  - 47 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



IN WA NO.100497 OF 2022:

BETWEEN:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGAR,
       HOSUR, HUBBALLI-580021,
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS: ASSISTANT COMMISSIONER AND
       THE SPECIAL LAND ACQUISITION OFFICER,
       KRDCL, RAYAPUR, DHARWAD,
       TAL AND DHARWAD-580001.

2.   THE MANAGING DIRECTOR
     HUBBALLI - DHARWAD BRTS COMPANY LTD,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGAR,
     HOSUR, HUBBALLI-580021
     TALUK. HUBBALI, DIST. DHARWAD,
     OLD ADDRESS: HUBBALLI - DHARWAD BRTS COMPANY LTD,
     REP. BY ITS MANAGING DIRECTOR,
     DHARWAD, P.B.ROAD, DHARWAD-580001.
                                               ...APPELLANTS
(BY SRI. C.V. ANGADI, ADVOCATE)
AND:
1.     TARIQ S/O. HABIBBULLAKHAN PATHAN
       AGED 46 YEARS, OCC. BUSINESS
       R/O. LAKAMANAHALLI, DHARWAD,
       DIST. DHARWAD -580001.

2.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE, M.S. BUILDING,
       BENGALURU- 560001.

3.     THE DEPUTY DIRECTOR OF TOWN PLANNING
       HUBBALLI-DHARWAD MAHANAGAR PALIKE,
       DHARWAD 580001, TAL AND DIST. DHARWAD.
       THE COMMISSIONER
       HUBLI DHARWAD MUNCIPAL CORPORATION,
       DHARWAD, TAL AND DIST: DHARWAD-580001.
                                - 48 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



4.     HUBBALLI URBAN DEVELOPMENT AUTHORITY
       REP. BY ITS COMMISSIONER,
       NAVANAGAR, TAL. HUBBALLI,
       DIST. DHARWAD 580001.

5.     THE TAHASILDAR, DHARWAD,
       TAL AND DIST. DHARWAD 580001.
                                                ...RESPONDENTS
(BY SRI.VIJAY M.MALALI, ADV. FOR R1;
      SRI. V.M.SHEELVANT, ADV. FOR R3;
      SRI. B.SHARANABASAWA, ADV. FOR R4;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R5)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.102905/2016(LA-RES).(B) TO DISMISS W.P.NO.102905/2016(LA-RES).

IN WA NO.100561 OF 2022:

BETWEEN:
1.     THE STATE OF KARNATAKA
       REP. BY THE SECRETRAY
       TO URBAN DEVELOPMENT DEPARTMENT,
       VIKAS SOUDHA, BENGALURU-560001.

2.     THE TAHASHILDAR
       DHARWAD.
                                                   ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     TARIQ S/O. HABIBBULLAKHAN PATHAN
       AGED 46 YEARS, OCC. BUSINESS
       R/O. LAKAMANAHALLI, DHARWAD,
       DIST. DHARWAD -580001.

2.     MANAGING DIRECTOR
       HUBBALLLI- DHARWAD BRTC COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC INTERCHANGE BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
       HUBBALLI-580021, TALUK: HUBBALLI,
       DIST: DHARWAD.
                               - 49 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



3.   THE SPECIAL LAND ACQUISITION OFFICER
     KRDCL/HDBRTS,
     2ND FLOOR, B BLOCK,
     NWKRTC INTERCHANGE BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
     HUBBALLI-580021,
     TALUK: HUBBALLI,
     DIST: DHARWAD.

4.   DEPUTY DIRECTOR OF TOWN PLANNING
     HUBBALLI-DHARWAD MAHANAGARA PALIKE,
     DHARWAD-580001, TAL
     DIST: DHARWAD.

5.   THE COMMISSIONER
     HUBBALLI-DHARWAD URBAN DEVELOPMENT
     AUTHORITY, NAVANAGAR HUBBALLI-580025,
     TALUK: HUBBALLI.
                                                  ...RESPONDENTS
(BY SRI. C.V.ANGADI, ADV. FOR R2 AND R3;
      SRI.B.SHARANABASAWA, ADV. FOR R5)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, A) CALL FOR THE
RECORDS IN W.P. NO. 102905/2016 (LAC) DATED 22.12.2021 AND AFTER
EXAMINING THE SAME.B) QUASH THE IMPUGNED ORDER DATED
22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN W.P. NO.
102905/2016(LAC).
IN WA NO.100512 OF 2022:

BETWEEN:
1.   THE STATE OF KARNATAKA
     REPRESENTED BY SECRETARY
     URBAN DEVELOPMENT DEPARTMENT,
     NO.504, 5TH FLOOR ,4TH GATE,
     M.S. BUILDING,
     AMBEDKAR VEEDHI,
     BENGALURU-560001.

2.   THE TAHSILDAR
     DHARWAD TALUK, DHARWAD.
                                                   ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV)
                                  - 50 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



AND:
1.     M/S KARNATAKA INDUSTRIAL GASES PVT. LTD.,
       PLOT NO. 1 SATTUR VILLAGE,
       DHARWAD, REPRESENTED BY ITS CHAIRMAN,
       AGE: 51 YEARS, OCC: BUSINESS, R/O. PLOT NO.1,
       SATTUR VILLAGE, DHARWAD-580009.

2.     THE COMMISSIONER
       DIRECTORATE OF URBN LAND TRANSPORT
       URBAN DEVELOPMENT BMTC TIMC 'B' BLOCK,
       4TH FLOOR,
       SHANTINAGAR, K.H.ROAD,
       BENGALURU-560002.

3.     THE MEMBER
       TOWN PALNNING HUBLI
       DHARWAD URBAN DEVELOPMENT AUTHORITY,
       NAVANAGAR,
       HUBBLLI-580025, DIST: DHARWAD.

4.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNICIPAL CORPORATION
       HUBALLI-580029, TALUK: HUBBALLI,
       DIST: DHARWAD.

5.     KARNATAKA INDUSTRIAL AREA DEVELOPMENT BOARD
       P.B.ROAD, DHARWAD-580009,
       BY ITS SECRETARY.

6.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16,
       2ND FLOOR, SAMPARKA SOUDHA,
       OPP ORION MALL, DR RAJKUMAR RD,
       RAJAJINAGAR,
       BENGALURU,
       KARNATAKA-560010.

7.     MANAGING DIRECTOR
       HUBBALLLI- DHARWAD BRTC COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC INTERCHANGE BUILDING,
       NEW COURT ROAD,
       PO: VIDYANAGAR, HOSUR,
       HUBBALLI-580021,
       TALUK: HUBBALLI,
       DIST: DHARWAD.
                                - 51 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



8.     THE SPECIAL LAND ACQUISITION OFFICER
       KRDCL/HDBRTS,
       2ND FLOOR, B BLOCK,
       NWKRTC INTERCHANGE BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
       HUBBALLI-580021, TALUK: HUBBALLI,
       DIST: DHARWAD.

9.     THE EXECUTIVE ENGINEER
       KRDCL NO.13, 3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL,
       GOKUL ROAD, HUBBALLI-580030.

                                                  ...RESPONDENTS
(BY SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1;
      R2-SERVED;
      SMT. SHARMILA PATIL, ADV. FOR R5;
      SRI.C.V.ANGADI, ADV. FOR R4, R6 TO R9;
      SRI. B.SHARANABASAWA, ADV. FOR R3)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.103319/2016 (LA-RES).

IN WA NO.100443 OF 2022:
BETWEEN:
THE MEMBER
TOWN PLANNING, HUBALLI- DHARWAD URBAN
DEVELOPMENT AUTHORITY,
NAVANAGAR, TQ. HUBBALLI,
DIST. DHARWAD -580001,
NOW REP. BY ITS COMMISSIONER.
                                                  ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)


AND:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 5TH FLOOR, 4TH GATE,
       AMBEDKAR VEEDHI, BANGALORE 560001.
                                   - 52 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS



2.    THE COMMISSIONER
      DIRECTOR OF URBAN LAND TRANSPORT
      URBAN DEVELOPMENT DEPARTMENT,
      BMTC, TIMC B BLOCK, 4TH FLOOR,
      SHANTI NAGAR, K H ROAD,
      BENGALURU -560 002.

3.    THE TAHASILDAR
      DHARWAD TALUK, DHARWAD.
4.    THE COMMISSIONER
      HUBBALLI DHARWAD MUNICIPAL CORPORATION,
      HUBBALLI, DIST. DHARWAD.

5.    KARNATAKA INDUSTRIAL AREA DEVELOPMENT BOARD
      B.P. ROAD, DHARWAD, BY ITS SECRETARY.

6.    CHIEF ENGINEER
      KRDCL NO.16, J. MILLER TANK BED AREA,
      TIMMAYYA ROAD CROSS, BANGALORE -560002.

7.    MANAGING DIRECTOR
      HUBBALLI -DHARWAD BRTS CO.LTD.,
      1ST FLOOR, KSFC BUILDING,
      RAYAPUR, P. B. ROAD, DHARWAD-580009.

8.    SPL. LAND ACQUISITION OFFICER AND
      THE ASSISTANT COMMISSIONER,
      KRDCL, HDBRTSC OFFICE,
      1ST FLOOR, KSFC BUILDING, RAYAPUR,
      P.B.ROAD, DHARWAD -580009.

9.    EXECUTIVE ENGINEER
      KRDCL, NO.16, 3RD MAIN ROAD,
      DOLLARS COLONY, NEAR VASTALLYA HOSPITAL,
      GOKUL ROAD, HUBLI.

10.   M/S. KARNATAKA INDUSTRIAL GASES PVT. LTD.,
      PLOT NO.1, SATTUR VILLAGE,
      DHARWAD, REPRESENTED BY ITS CHAIRMAN,
      SHRI RAVINDRAGOUDA S/O. NARAYANAGOUDA ODUGOUDAR,
      AGED ABOUT 51 YEARS,
      OCC. BUSINESS, R/O. PLOT NO.1,
      SATTUR VILLAGE, DHARWAD.

                                                          ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R3;
    SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R10;
    R2-SERVED; SRI. V.M.SHEELVANT, ADV. FOR R4;
       SRI.C.V.ANGADI, ADV. FOR R6 TO R9)
                                    - 53 -
                                       NC: 2023:KHC-D:12094-DB
                                     WA No. 100266 of 2022 AND
                                          CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE FOR THE
REASONS AND GROUNDS STATED ABOVE THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021, PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.103319/2016, BY DISMISSING THE
WRIT PETITION.
IN WA NO.100108 OF 2023:

BETWEEN:
THE COMMISSIONER
HUBBALLI -DHARWAD MUNICIPAL CORPORATION,
HUBBALLI, DIST. DHARWAD.
                                                    ...APPELLANT
(BY SRI. V. M. SHEELVANT, ADVOCATE)
AND:
1.     M/S. KARNATAKA INDUSTRIAL GAGES PVT. LTD.
       PLOT NO. 1 SATTUR VILLAGE, DHARWAD.
       REPRESENTED BY ITS CHAIRMAN
       RAVINDRAGOUDA S/O. NARAYANGOUDA
       ODUGOUDAR, AGE. 51 YARS,
       OCC. BUSIENSS, R/O. PLOT NO.1,
       SATTUR VILLAGE, DHARWAD.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT,
       NO. 504, 5TH FLOOR,
       4TH GATE, M S BUILDING,
       AMBEDKAR VEEDHI, BENGALURU-560001.

3.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC, TIMC B BLOCK, 4TH FLOOR,
       SHANTI NAGAR, K. H. ROAD,
       BENGALURU -560002.

4.     THE TAHSILDAR, DHARWAD,
       TQ. DIST. DHARWAD 580001.

5.     THE MEMBER TOWN PLANNING
       HUBALLI URBAN DEVELOPMENT AUTHORITY,
       NAVANGAR, TQ. DIST. DHARWAD -580001.
                              - 54 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



6.    KARNATAKA INDUSTRIEAL AREA
      DEVELOPMENT BOARD,
      REPRESENTED BY ITS SECRETARY,
      P B ROAD, DHARWAD- 580001.

7.    CHIEF ENGINEER
      KRDCL NO. 16, J MILLER TANK BED AREA,
      TMMYYA ROAD CROSS, BENGALURU- 560002.

8.    MANAGING DIRECTOR HUBBALLI DHARWAD BRTS
      CO. LTD., 1ST FLOOR, KSFC BUILDING,
      RAYAPUR, P B ROAD, DHARWAD -580009.

9.    SPL. LAND ACQUSITION OFFICER AND
      THE ASSISTANT COMMISIONER, KRDCL,
      HDBRTSC OFFICE, 1ST FLOOR,
      KSFC BUILDING RAYAPUR,
      P B ROAD, DHARWAD -580009.

10.   EXECUTIVE ENGINEER
      KRDCL, NO.16, 3RD MAIN ROAD,
      DOLLARS COLONY, NEAR VASTALLYA HOSPITAL,
      GOKUL ROAD, HUBLI.
                                                 ...RESPONDENTS
(BY SRI.B.SHARANABASAWA, ADV. FOR R3;
     SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R3;
     SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1;
     SMT. SHARMILA M.PATIL, ADV. FOR R6;
     SRI.C.V.ANGADI, ADV. FOR R7 TO R10)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT MAY BE PLEASED TO
ALLOW THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021
PASSED BY THE LEARNED SINGLE JUDGE IN W.P. NO. 103319/2016 (LA-
RES).
IN WA NO.100301 OF 2023:
BETWEEN:
1.    THE SPECIAL LAND ACQUISITION OFFICER
      KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
      2ND FLOOR, B BLOCK,
      NWKRTC NEW DEPOT BUILDING,
      NEW COURT ROAD, PO. VIDYANAGAR,
      HOSUR, HUBBALLI-580021,
      TALUK. HUBBALI, DIST. DHARWAD,
      OLD ADDRESS:
                                 - 55 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



       ASSISTANT COMMISSIONER AND
       THE SPECIAL LAND ACQUISITION OFFICER,
       KRDCL, HDBRTSC OFFICE,
       1ST FLOOR, KSFC BUILDING, RAYAPUR,
       P.B.ROAD, DHARWAD- 09.

2.     THE MANAGING DIRECTOR
       HUBBALLI - DHARWAD BRTS COMPANY LTD,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGAR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       MANAGING DIRECTOR
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR,
       P.B.ROAD,
       DHARWAD- 580009.
                                                    ...APPELLANTS
(BY SRI. C. V.ANGADI, ADVOCATE)

AND:
1.     M/S. KARNATAKA INDUSTRIAL GASES PVT. LTD.,
       PLOT. NO.1, SATTUR VILLAGE,
       DHARWAD,
       REPRESENTED BY ITS CHAIRMAN,
       RAVINDRA GOUDA
       S/O. NARAYAN GOUDA,
       AGE: 51 YEARS,
       OCC. BUSINESS,
       R/O. PLOT NO.1, SATTUR VILLAGE,
       DHARWAD-580009.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 5TH FLOOR, 4TH GATE,
       M.S. BUILDING, AMBEDKAR VEEDHI,
       BENGAURU-560001.

3.     THE COMMISSIONER
       DIRECTORATE OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC TIMS, B'BLOCK,
       4TH FLOOR, SHANTINAGAR,
       K.H. ROAD,
       BENGALURU-560002.
                               - 56 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS




4.   THE TAHASILDAR
     DHARWAD TALUKA, DHARWAD-580001.

5.   THE MEMBER, TOWN PLANNING,
     HUBBALLI DHARWAD URBAN DEVELOPMENT AUTHORIRTY,
     NAVANAGAR, HUBBALLI-580025.
     DIST. DHARWAD.

6.   THE COMMISSIONER
     HUBBALLI DHARWAD MUNICIPAL CORPORATION HUBBALLI-
     580029, TALUK. HUBBALLI,
     DIST. DHARWAD.

7.   KARNATAKA INDUSTRIAL AREA DEVELOPMENT BOARD
     P.B. ROAD, DHARWAD-580009,
     BY IT SECRETARY.
8.   THE CHIEF ENGINEER
     KRDCL LIMITED, NO.16,
     2ND FLOOR, SAMPARKA SOUDHA,
     OPP ORION MALL, DR. RAJKUMAR RD,
     RAJAJINAGAR, BENGALURU, KARNATAKA-560010,
     OLD ADDRESS:
     CHIEF ENGINEER,
     KRDCL NO.16, J. MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS,
     BANGALORE-560002.

9.   THE EXECUTIVE ENGINEER
     KRDCL NO.13, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VATSALAYA HOSPITAL,
     GOKUL ROAD, HUBBALLI-580030.
                                                  ...RESPONDENTS
(BY SRI. V.M.SHEELVANT, ADV. FOR R6;
      SRI.B.SHARANABASAWA, ADV. FOR R5;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 TO R4;
      SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1;
      SMT. SHARMILA M.PATIL, ADV. FOR R7)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND ST ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.103319/2016 (LA-RES)(B) TO DISMISS WP NO.103319/2016(LA-RES).
                                  - 57 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



IN WA NO.100420 OF 2022:

BETWEEN:
THE COMMISSIONER
HUBBALLI -DHARWAD URBAN DEVELOPMENT
AUTHORITY, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD -580001.
                                                      ...APPELLANT
(BY SRI. B.SHARANABASAWA, ADVOCATE)
AND:
1.     THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION
       LTD., HDBRTS, DHARWAD-580001.

2.     THE KARNATAKA ROAD DEVELOPMENT BOARD
       DEPARTMENT OF PUBLIC WORKS,
       PORT, INTERIOR TRANSPORT,
       NO.16/J MILLER TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BANGALORE -560052,
       BY ITS CHIEF ENGINEER.

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF PUBLIC WORKS,
       PORTS, INTERIOR WATER TRANSPORT,
       VIKAS SOUDHA, BENGALURU-560056,
       REP. BY ITS SECRETARY.

4.     DEPUTY COMMISSIONER
       DHARWAD, DIST. DHARWAD-580001.

5.     SRI. SHASHIDHAR S/O. NARAYAN SHETTY
       AGED ABOUT 67 YEARS, OCC. NOT KNOWN,
       R/O. NEAR SAPTAPUR BHAVI,
       SAPTAPUR, DHARWAD,
       TQ. AND DIST. DHARWAD-580001.

6.     SMT. ASHALATA W/O. SHASHIDHAR SHETTY
       AGED ABOUT 63 YERS,
       OCC. NOT KNOWN, R/O. NEAR SAPTAPUR BHAVI,
       SAPTAPUR, DHARWAD,
       TQ. AND DIST. DHARWAD-580001.
                                                     ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3 AND R4;
    SRI. C.V.ANGADI, ADV. FOR R1 AND R2;
    SRI.J.S.SHETTY, ADV. FOR R5 AND R6)
                                - 58 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, PLEASED TO ALLOW
THIS APPEAL AND SET-ASIDE THE JUDGMENT AND ORDER
DTD.22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.103380/2016, BY DISMISSING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100466 OF 2022:

BETWEEN:
1.     THE STATE OF KARNATAKA
       (DEPARTMENT OF PUBLIC WORKS,
       PORTS, INTERIOR, WATER TRANSPORT)
       VIKAS SOUDHA, BENGALURU- 560 001,
       BY ITS SECRETARY.

2.     THE DEPUTY COMMISSIONER
       DHARWAD, DHARWAD -580004.
                                                  ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     SRI. SHASHIDHAR S/O. NARAYAN SHETTY
       AGED 67 YEARS,
       R/O. NEAR SAPTAPURA BHAVI,
       SAPTAPURA, DIST.
       DHARWAD-580004.

2.     SRI. ASHALATA W/O. SHASHIDHAR SHETTY
       AGE. 58 YEARS,
       R/O. NEAR SAPTAPURA BHAVI,
       SAPTAPURA, DIST: DHARWAD - 580004.

3.     THE SPECIAL LAND ACQUISITON OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LIMITED
       /HDBRTS, DHARWAD - 580004.

4.     THE KARNATAKA ROAD DEVELOPMENT BOARD
       (DEPARTMENT OF PUBLIC WORKS,
       PORTS, INTERIOR, TRANSPORT),
       NO.16/J, MILLAR TANK, BED AREA,
       THIMAYYA ROAD CROSS,
       BENGALURU - 560052,
       BY ITS CHIEF ENGINEER.
                                - 59 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



5.     THE HUBBALLI DHARWAD DEVELOPMENT
       AUTHORITY, NAVANAGAR, HUBBALLI- 580025,
       DIST: DHARWAD, BY ITS COMMISSIONER.
                                                 ...RESPONDENTS
(BY SRI. B.SHARANABASAWA, ADV. FOR R5;
      SRI. C.V.ANGADI, ADV. FOR R3 AND R4;
      SRI. J.S.SHETTY, ADV. FOR R1 AND R2)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE THE
APPELLANTS STATE PRAYS THAT THIS HON BLE COURT MAY BE
PLEASED TO, CALL FOR THE RECORDS IN W.P.NO.103380/2016 DATED
22.12.2021 AND AFTER EXAMINING THE SAME; QUASH THE IMPUGNED
ORDER DATED 22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P. NO.103380/2016 AND GRANT SUCH OTHER RELIEFS AS THIS HON
BLE COURT DEEMS FIT IN THE FACTS AND CIRCUMSTANCES OF THE
CASE.
IN WA NO.100484 OF 2022:

BETWEEN:
THE SPECIAL LAND ACQUISITION OFFICER
KARNATAKA ROAD DEVELOPMENT CORPORATION LTD, 2ND
FLOOR, B BLOCK, NWKRTC NEW DEPOT BUILDING, NEW
COURT ROAD, PO. VIDYANAGAR,
HOSUR HUBBALLI -580021,
TALUK HUBBALLI, DIST. DHARWAD.
THE SPECIAL LAND ACQUISITION OFFICER
KARNATAKA ROAD DEVELOPMENT CORPORATION
LTD., HDBRTS, DHARWAD-580009.
                                               ...APPELLANT
(BY SRI. C.V.ANGADI, ADVOCATE)

AND:
1.     SRI. SHASHIDHAR
       S/O. NARAYAN SHETTY
       AGE. 66 YEARS, OCC. NOT KNOWN,
       R/O. NER SAPTAPUR BHAVI SAPTAPUR,
       DHARWAD- 580004, TAL . DIST.DHARWAD.

2.     SMT. ASHALATA W/O. SHASHIDHAR SHETTY
       AGE: 62 YEARS, OCC. NOT KNOWN,
       R/O. NEAR SAPTAPUR BHAVI, SAPTAPUR,
       DHARWAD -580004, TAL. DIST.DHARWAD.

3.     THE KARNATAKA ROAD DEVELOPMENT CORPORATION
       LTD., (DEPARTMENT OF PUBLIC WORKS,
       PORTS, INTERIOR TRANSPORT)
                                - 60 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



     KRDCL LIMITED, NO.16,
     2 ND FLOOR, SAMPARKA SOUDHA,
     OPP.ORION MALL, DR.RAJKUMAR ROAD,
     RAJAJINAGAR, BENGALURU, KARNATAKA 560010.
     THE KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     (DEPARTMENT OF PUBLIC WORKS, PORTS,
     INTERIOR TRANSPORT)
     1ST FLOOR, KSFC BUILDING, P.B.ROAD,
     RAYAPUR, DHARWAD-580009.

4.   THE STATE OF KARNATAKA
     (DEPARTMENT OF PUBLIC WORKS, PORTS,
     INTERIOR WATER TRANSPORT),
     VIKAS SOUDHA, BENGALURU -560 001.

5.   THE DEPUTY COMMISSIONER
     DHARWAD, DIST. DHARWAD-580001.

6.   HUBBALLI DHARWAD DEVELOPMENT AUTHORITY
     NAVANAGAR, HUBBALLI,
     DIST.DHARWAD-580025.
                                           ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4 AND R5;
      SRI. B.SHARANABASAWA, ADV.FOR R6;
      R3-NOTICE DISPENSED WITH;
      SRI.J.S.SHETTY, ADV. FOR R1 AND R2)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO. 103380/2016 (LA-RES).B) TO DISMISS WP NO. 103380/2016 (LA-RES).

IN WA NO.100051 OF 2023:

BETWEEN:
THE COMMISSIONER
HUBBALLI -DHARWAD MUNCIPAL CORPORATION, HUBBALLI,
DIST. DHARWAD-580001.
                                              ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)
                                - 61 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




AND:
1.     SRI. SHASHIDAR S/O. NARAYAN SHETTY
       AGED 67 YEARS, R/O. NEAR SAPTAPUR BHAVI
       SAPTAPUR, DHARWAD-580001.

2.     SHRI. ASHALATA W/O. SHASHIDHAR SHETTY
       AGED 63 YEARS, R/O. NEAR SAPTAPUR BHAVI,
       SAPTAPUR, DHARWAD-580001.

3.     THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LIMITED
       /HDBRTS DHARWAD-580001.

4.     THE KARNATAKA ROAD DEVELOPMENT BOARD
       (DEPARTMENT OF PUBLIC WORKS PORTS,
       INTERIOR TRANSPORT) NO.16/J,
       MILLAR TANK BED AREA, TIMMAYA ROAD CROSS,
       BNGALURU BY ITS CHIEF ENGINEER-560001.

5.     THE STATE OF KARNATAKA
       (DEPARTMENT OF PUBLIC WORKS, PORTS,
       INTERIOR TRANSPORT),
       VIKAS SOUDHA, BENGALURU-560001,
       BY ITS SECRETARY.

6.     DEPUTY COMMISSIONER, DHARWAD
       DIST. DHARWAD- 580001.

7.   HUBBALLI-DHARWAD DEVELOPMENT AUTHORITY
     NAVANAGAR, HUBBALLI
     DIST. DHARWAD - 580001,
     BY ITS COMMISSIONER.
                                                ...RESPONDENTS
(BY SRI. C.V.ANGADI, ADV. FOR R3 AND R4;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R5 AND R6;
      SRI. B.SHARANABASAWA, ADV. FOR R7;
      SRI.J.S.SHETTY, ADV. FOR R1 AND R2)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, SET ASIDE THE ORDER
DATED 22/12/2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.103380/2016 (LA-RES), IN THE INTEREST OF JUSTICE AND
EQUITY.
                                 - 62 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



IN WA NO.100017 OF 2023:

BETWEEN:
THE STATE OF KARNATAKA
REP. BY THE SECRETARY TO GOVT.,
DEPARTMENT OF PUBLIC WORKS, PORTS,
AND INLAND WATER TRANSPORT,
M.S.BUILDING, BENGALURU-560001.
                                                    ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     M/S. DODWAD REFINERIES PVT. LTD.,
       REP. BY ITS MANGING DIRECTOR,
       SHRI. SARASANANDA S/O. GURUPUTRA DODWAD,
       AGE: 84 YEARS, OCC: BUSINESS,
       R/O. VIDYAGIRI, OPP: HESCOM, P.B.ROAD,
       DHARWAD-580004.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.
       1ST FLOOR, KSFC BUILDING, RAYAPUR, DHARWAD.

3.     THE COMMISSIONER
       HUBBLLI -DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, DIST: DHARWAD.

4.     MANAGING DIRECTOR
       HDBRTS. CO, B BLOCK, 2ND FLOOR,
       NWKRTC BUS TERMINAL, HOSUR,
       HUBBALLI-580021.

5.     THE COMMISSIONER
       HUBBLLI- DHARWAD, URBAN DEVELOPMENT
       AUTHORITY, REP. BY ITS COMMISSIONER,
       NAVANAGAR, DHARWAD-580001.
                                                  ...RESPONDENTS
(BY SRI. SHIVASAI M.PATIL, ADV. FOR R1;
      SRI.C.V.ANGADI, ADV. FOR R2 AND R4;
      SRI. V.M.SHEELVANT, ADV. FOR R3;
      SRI. B.SHARANABASAWA, ADV. FOR R5)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P. NO. 103447/2016(LA-RES).
                                - 63 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




IN WA NO.100460 OF 2022:

BETWEEN:
HUBBALLI DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAGANAGAR,
TQ. HUBBALLI, DIST. DHARWAD- 580001.
                                                      ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNATAKA PUBLIC WORKS,
       PORTS AND INLAND WATER TRANSPORT DEPARTMENT,
       M S BUILDING, BANGALORE 01.
       BY ITS SECRETARY.

2.     THE SPECIAL LAND ACQUISITION OFICER
       KRDCL., 1ST FLOOR, KSFC BUILDING,
       P.R.ROAD, RAYAPUR, DHARWAD-580009.

3.     THE COMMISSIONER
       HDMC, DHARWAD.

4.     HUBBALLI- DHARWAD KRDCL CO. LTD.,
       REP. BY ITS MANAGING DIRECTOR,
       DHARWAD, TQ. AND DIST. DHARWAD- 580001.

5.     M/S. DODWAD REFINERIES PVT LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR,
       SHRI. SARASANAND S/O. GURUPUTRA DODWAD,
       AGED ABOUT 86 YEARS, OCC. BUSINESS,
       R/O. VIDYAGIRI, OPP. BUSINESS,
       R/O. VIDYAGIRI, OPP HESCOM,
       P B ROAD, DHARWAD.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
      SRI.C.V.ANGADI, ADV. FOR R2 AND R4;
      SRI.V.M.SHEELVANT, ADV. FOR R3; R5-SERVED)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, FOR THE REASONS
AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY KINDLY BE
PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE JUDGMENT AND
ORDER DATED 22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.103447/2016 BY DISMISSING THE WRIT PETITION.
                                - 64 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




IN WA NO.100475 OF 2022:

BETWEEN:
THE COMMISSIONER
HUBLI DHARWAD MUNICIPAL CORPORATION,
HUBBALLI, DIST. DHARWAD.
                                                      ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)

AND:
1.     M/S. DODWAD REFINERIES PVT LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR
       SHRI. SARASAMAMD S/O. GURUPUTRADODWAD,
       AGED. 72 YEARS, OCC. BUSINESS,
       R/O. VIDYAGIRI, OPP HESCOM,
       P.B.ROAD, DHARWAD.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNATAKA PUBLIC WORKS
       PORTS AND INLAND WATER TRANSPORT DEPARTMENT
       MS BUILDING, BANGALORE-1,
       REPRESENTED BY ITS SECRETARY.

3.     THE SPECIAL LAND ACQUISITION OFFICER
       K.R.D.C.L. 1ST FLOOR, KSFC BUILDING,
       PB ROAD, RAYAPUR, DHARWAD - 580009.

4.     HUBBALLI- DHARWAD
       KRDCL CO. LTD.,
       REP. BY ITS MANAGING DIRECTOR,
       TQ AND DIST: DHARWAD-580009.

4.     THE COMMISSIONER
       H.D.U.D.A NAVANAGAR,
       DHARWAD- 580009.
                                                  ...RESPONDENTS
(BY SRI. B.SHARANABASAWA, ADV. FOR R5;
    SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
    SRI.C.V.ANGADI, ADV. FOR R3 AND R4)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, THE APPELLANT
MOST RESPECTFULLY PRAYS THAT THIS HON BLE COURT BE PLEASED TO
ALLOW THE APPEAL AND SET ASIDE THE ORDER DATED.22.12.2021 PASSED
BY THE LEARNED SINGLE JUDGE IN W.P. NO.103447/2016 (LA-RES).
                                - 65 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS




IN WA NO.100173 OF 2023:

BETWEEN:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021,
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       THE SPECIAL LAND ACQUISITION OFFICER
       KRDCL., 1ST FLOOR, P.B.ROAD,
       RAYAPUR, DHARWAD-580009.

2.     THE MANAGING DIRECTOR
       HUBBALLI - DHARWAD BRTS COMPANY LTD,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD,
       DHARWAD-580009.
       OLD ADDRESS:
       HUBBALLI - DHARWAD KRDCL COMPANY LTD,
       REP. BY ITS MANAGING DIRECTOR,
       DHARWAD TQ AND DIST: 580001.
                                                 ...APPELLANTS
(BY SRI. C. V. ANGADI, ADVOCATE)
AND:
1.     M/S DODWAD REFINERIES PVT. LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR,
       SHRI. SARASANAND S/O. GURUPUTRA DODWAD,
       AGE: 80 YARS, OCC: BUSINESS,
       R/O. VIDYAGIRI, OPP. HESCOM,
       P.B. ROAD, DHARWAD- 580004.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNATAKA PUBLIC WORKS,
       PORTS AND INLAND WATER
       TRANSPORT DEPARTMENT,
       M.S. BUILDING,
       BENGALURU -560001.
       REP BY ITS SECRETARY.
                                - 66 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



3.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNICIPAL CORPORATION,
       DHARWAD- 580008.

4.   HUBBALLI DHARWAD URBAN DEVELOPMENT
     AUTHORITY, REPRESENTED BY ITS COMMISSIONER,
     NAVANAGAR, DHARWAD -580001.
                                                ...RESPONDENTS
(BY SRI.R1-SERVED;
    SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
    SRI.G.I.GACHCHINAMATH, ADV. FOR R3;
    SMT. SHARMILA PATIL, ADV. FOR R4)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PRAYED THAT THIS HON
BLE COURT BE PLEASED CALL TO ALLOW THIS WRIT APPEAL AND SET
ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP NO. 103447/2016
(LA-RES).

IN WA NO.100452 OF 2022:

BETWEEN:
HUBBALLI -DHARWAD URBAN DEVELOPMENT
AUTHORITY, REP. BY ITS COMMISSIONER,
NAVANAGAR, TQ. HUBBALLI, DIST. DHARWAD.
                                                  ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)

AND:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO URBAN
       DEVELOPMENT DEPARTMENT,
       504, 4TH FLOOR, 4TH GATE,
       M S BUILDING, BANGALURU- 560001.

2.     HUBBALLI DHARWAD BRTS COMPANY LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR,
       DHARWAD, TQ. AND DIST. DHARWAD -580001.

3.     THE ASSISTANT COMMISSIONER AND
       SPECIAL LAND ACQUISITION OFFICER,
       KRDCL RAYAPUR, DHARWAD,
       TQ. AND DIST.
       DHARWAD -580001.
                               - 67 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



4.   THE COMMISSIONER
     HUBBALLI DHARWAD MUNICIPAL CORPORATION,
     DHARWAD, TQ. AND DIST. DHARWAD-580001.

5.   THE TAHASHILDAR, DHARWAD,
     TQ. AND DIST. DHARWAD-580001.

6.   RAVI S/O. ADIVAPPA KATTI
     AGE. MAJOR, OCC. BUSINESS,
     R/O. RAVI NIVAS, MODERN HALL,
     P B ROAD, VIDYAGIRI DHARWAD-580001.
                                                ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R2 AND R3;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R5;
      SRI. V.M.SHEELVANT, ADV. FOR R4;
      SRI.M.V.HIREMATH, ADV. FOR R6)


      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.103451/2016 BY DISMISSING THE
WRIT PETITION.

IN WA NO.100498 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD.
     OLD ADDRESS:
     THE ASSISTANT COMMISSIONER
     AND SPECIAL LAND ACQUISITION OFFICER,
     KRDCL RAYAPUR, DHARWAD,
     TAL AND DIST: DHARWAD-580001.

2.   THE MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
                                  - 68 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       NEW COURT ROAD,
       PO VIDYANAGAR HOSRU
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.
       OLD ADDRESS:
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR,
       RAYAPUR, DHARWAD,
       TAL AND DIST: DHARWAD-580001.
                                                   ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
AND:
1.     RAVI S/O. ADIVEPPA KATTI
       AGED 52 YEARS, OCC. BUSINESS,
       R/P RAVI NIVAS MODERN HALL
       P.B. ROAD, VIDYAGIRI,
       DHARWAD, DIST. DHARWAD -580001.

2.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE, M.S. BUILDING,
       BENGALURU -560001.

3.     THE DEPUTY DIRECTOR OF TOWN PLANNING
       HUBBALLI-DHARWAD MAHANAGAR PALIKE,
       DHARWAD, TAL AND DIST. DHARWAD -580001.

4.     HUBBALLI URBAN DEVELOPMENT AUTHORITY
       REGISTERED BY ITS COMMISSIONER,
       NAVANAGAR, TAL. HUBBALLI,
       DIST. DHARWAD-580001.

5.     THE TAHSILDAR
       DHARWAD, TAL AND DIST. DHARWAD-580001.
                                                ...RESPONDENTS
(BY SRI.M.V.HIREMATH, ADV. FOR R1;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R5;
      SRI. B. SHARANABASAWA, ADV. FOR R3 AND R4)


      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.103451/2016(LA-RES).(B) TO DISMISS W.P.NO.103451/2016(LA-RES).
                                   - 69 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS




IN WA NO.100507 OF 2022:

BETWEEN:
1.     THE STATE OF KARNATAKA
       REP. BY ITS SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE, M.S.BUILDING,
       BENGALURU-560001.

2.     THE TAHSILDAR
       DHARWAD, TQ AND DIST: DHARWAD-580001.
                                                       ...APPELLANT
(BY SRI. SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     RAVI S/O. ADIVEPPA KATTI
       AGE: 51 YEARS, OCC: BUSINESS,
       R/O. RAVI NIVAS, MODERN HALL,
       P.B.ROAD, VIDYAGIRI,
       DHARWAD, DIST: DHARWAD.

2.     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       REPRESENTED BY ITS
       THE MANAGING DIRECTOR,
       2ND FLOOR, B BLOCK,
       HOSUR INTERCHANGE BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR,
       HOSUR, HUBBALLI-580021, TALUK: HUBBALLI,
       DIST: DHARWAD.

3.     THE SPECIAL LAND ACQUISITION OFFICER
       KRDCL/ HDBRTS, 2 FLOOR,
       B BLOCK, NWKRTC INTERCHANGE BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR,
       HOSUR, HUBBALLI-580021, TALUK: HUBBALLI,
       DIST: DHARWAD.

4.     THE COMMISSIONER
       HUBBALLI- DHARWAD MUNICIPAL CORPORATION,
       DHARWAD-580001, TAL. DIST: DHARWAD.

5.     HUBBALLI URBAN DEVELOPMENT
       AUTHORITY, REP. BY ITS COMMISSIONER,
       HUBBALLI-580025,TALUK: HUBBALLI,
       DIST: DHARWAD.
                                 - 70 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



                                               ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R2 AND R3;
      SRI.M.V.HIREMATH, ADV. FOR R1;
      SRI.V.M.SHEELVANT, ADV. FOR R4;
      SRI.B.SHARNABASAWA, ADV. FOR R5)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) CALL FOR THE
RECORDS IN W.P.NO.103451/2016 (LAC) 21.12.2021 AND AFTER
EXAMINING THE SAME.(B) QUASH THE IMPUGNED ORDER DATED
21.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.103451/2016.

IN WA NO.100163 OF 2023:

BETWEEN:
HUBLI, DHARWAD MUNICIPAL CORPORATION
BY ITS COMMISSIONER,
TQ AND DIST. DHARWAD-580001.
                                                  ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)

AND:
1.     RAVI S/O. ADIVEPPA KATTI
       AGE. 50 YEARS, OCC. BUSINESS,
       R/O. RAVI NIVAS, MODERN HALL
       P.B.ROAD,
       VIDYAGIRI DHARWAD,
       DIST. DHARWAD-580001.

2.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT
       504, 5TH FLOOR, 4TH GATE M.S.BUILDING
       BENGALURU-01.

3.     HUBLI- DHARWAD BRTS COMPANY LTD
       REPRESENTED BY ITS MANAGING DIRECTOR
       DHARWAD, TQ AND DIST. DHARWAD-580001.

4.     THE ASSISTANT COMMISSIONER
       AND SPECIAL LAND ACQUISITION OFFICER,
       KRDCL RAIPUR DHARWAD,
       TQ AND DIST.
       DHARWAD-580001.
                               - 71 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



5.   THE DEPUTY DIRECTOR OF TOWN PLANNING
     HUBLI DHARWAD MAHANAGAR PALIKE,
     DHARWAD, TAL AND DIST.DHARWAD-580001.

6.   HUBLI URBAN DEVELOPMENT AUTHORITY
     REPRESENTED BY ITS COMMISSIONER,
     NAVANAGER, TQ. HUBBALLI,
     DIST. DHARWAD-580001.

7.   THE TAHASHILDAR
     DHARWAD, TQ AND DIST. DHARWAD-580001.
                                                ...RESPONDENTS
(BY SRI. SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R7;
      SRI.C.V.ANGADI, ADV. FOR R3 AND R4;
      SRI.M.V.HIREMATH, ADV. FOR R1;
      SRI.B.SHARANABASAWA, ADV. FOR R5 AND R6)


      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, SET ASIDE THE ORDER
DATED 22/12/2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.103451/2016 (LAC), IN THE INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100410 OF 2022:
BETWEEN:
1.   THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD.
     OLD ADDRESS:
     SPECIAL LAND ACQUISITION OFFICER AND
     THE ASSISTANT COMMISSIONER,
     KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
     KSFC BUILDING, RAYAPUR, P.B.ROAD,
     DHARWAD-580009.

2.   THE MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD,
     PO VIDYANAGAR HOSRU
                                  - 72 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.
       OLD ADDRESS:
       MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD,
       DHARWAD-580009.

                                                     ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
AND:
1.     MAHAMMAD GOUSE S/O. JAFARSAB SAVANUR
       AGED. 71 YEARS, OCC. NOT KNOWN,
       R/O. P.B. ROAD, DHARWAD-580001.

2.     GOUSEMODDIN S/O. JAFARSAB SAVANUR
       AGE. 71 YEARS, OCC. NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD-580001.

3.     SHOUKATALI S/O. JAFARASAB SAVANUR
       AGE. 59 YEARS, OCC. NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD-580001.

4.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY
       URBAN DEVELOPMENT DEPARTMENT,
       504-5TH FLOOR, 4TH GATE,
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU-560001.

5.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC TIMC B BLOCK, 4TH FLOOR, SHANTI NAGAR,
       K H ROAD, BENGALURU-560002.

6.     THE COMMISSIONER
       HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, DIST. DHARWAD.

7.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16,
       2ND FLOOR, SAMPARKA SOUDHA,
       OPP. ORION MALL, DR. RAJKUMAR RD,
       RAJAJINAGAR, BENGALURU,
       KARNATAKA-560010.
                                - 73 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




8.     THE EXECUTIVE ENGINEER
       KRDCL NO.13, 3RD MAIN,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL,
       GOKUL ROAD, HUBBALLI-580030.
                                                  ...RESPONDENTS
(BY SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1 AND R2;
      SRI. V.M.SHEELVANT, ADV. FOR R6;
      SRI. SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4 AND R5;
      R3-DECEASED;
      R7 AND R8-DISPENSED WITH)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.
NO. 103479-103481/2016 (LA-RES)B) DISMISS W.P. NO. 103479-
103481/2016(LA-RES).

IN WA NO.100034 OF 2023:

BETWEEN:
THE STATE OF KARNATAKA
REPRESENTED BY SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
504-5TH FLOOR, 4TH GATE,
M.S.BUILDING, AMBEDKAR VEEDHI,
BENGALURU-560001.

                                                       ...APPELLANT
(BY SRI. SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     MAHAMMAD GOUSE S/O. JAFARSAB SAVANUR
       AGED: 72 YEARS, OCC: NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD-580001.

2.     GOUSEMODDIN S/O. JAFARSAB SAVANUR,
       AGED: 70 YEARS, OCC: NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD-580001.

3.     SHOUKATALI S/O. JAFARSAB SAVANUR
       AGED: 60 YEARS, OCC: NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD-580001.
                               - 74 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS




4.   THE COMMISSIONER
     DIRECTOR OF URBAN LAND TRANSPORT
     URBAN DEVELOPMENT DEPARTMENT,
     BMTC TIMC B BLOCK,
     4TH FLOOR, SHANTI NAGAR,
     K H ROAD, BENGALURU-560002.

5.   THE COMMISSIONER
     HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
     HUBBALLI, DIST. DHARWAD.

6.   THE CHIEF ENGINEER
     KRDCL LIMITED, NO.16,
     2ND FLOOR, SAMPARKA SOUDHA,
     OPP. ORION MALL, DR. RAJKUMAR RD,
     RAJAJINAGAR, BENGALURU,
     KARNATAKA-560010.

7.   MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
     2ND FLOOR, B BLOCK, NWKRTC NEW DEPOT BUIDING,
     NEW COURT ROAD, PO: VIDYANAGAR,
     HOSUR, HUBBALLI-580021, TALUK: HUBBALLI,
     DIST: DHARWAD.

8.   THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING, ]
     NEW COURT ROAD, PO: VIDYANAGAR,
     HOSUR, HUBBALLI-580021,
     TALUK: HUBBALLI,
     DIST: DHARWAD.

9.   THE EXECUTIVE ENGINEER
     KRDCL NO.13, 3RD MAIN,
     DOLLARS COLONY,
     NEAR VATSALAYA HOSPITAL,
     GOKUL ROAD, HUBBALLI-580030.
                                                 ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R6 TO R9;
   SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1 AND R2;
   SRI.VM.SHEELVANT, ADV. FOR R5)
                                 - 75 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.
NO. 103479/2016 (LA-RES).B) TO DISMISS W.P. NO. 103479/2016 (LA-RES).

IN WA NO.100069 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAVANAGAR
TQ. HUBBALLI, DIST. DHARWAD -580001.
                                                       ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       REP. BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT
       NO.504, 5TH FLOOR, 4TH GATE,
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU- 560001.

2.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC, TIMC B BLOCK,
       4TH FLOOR, SHANTI NAGAR,
       K.H.ROAD, BENGALURU- 560002.

3.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNCIPAL CORPORATION,
       HUBBALLI, DIST. DHARWAD.

4.     CHIEF ENGINEER
       KRDCL NO. 16/J MILLER TANK BED AREA,
       TIMMAYYA ROAD CROSS, BENALURU- 560002.

5.     THE MANAGING DIRECTOR
       HUBBALLI DHARWAD BRTS COMPANY LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD, DHARWAD- 580009.

6.     SPL LAND ACQUISTION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTS OFFICE, 1ST FLOOR,
       KSFC BUILDING, RAYAYPUR, P.B.ROAD,
       DHARWAD- 580009.
                               - 76 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS




7.     EXECUTIVE ENGINEER
       KRDCL, NO.16, 3RD MAIN ROAD,
       DOLLARS COLONY, NEAR VASTALLY HOSPITAL,
       GOKUL ROAD, HUBBALLI.

8.     MOHAMMAD GOUSE S/O. JAFARSAB SAVANUR
       AGED ABOUT 72 YEARS,
       R/O. P.B.ROAD, DHARWAD.

9.     GOUSEMODDIN S/O. JAFARSAGB SAVANUR
       AGED ABOUT 70 YEARS,
       R/O P.B.ROAD, DHARWAD.

10.    SHOUKATALI S/O. JAFARSAB SAVANUR
       AGED ABOUT 60 YEARS,
       R/O P.B.ROAD, DHARWAD.
                                                  ...RESPONDENTS
(BY SRI. SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R2;
      SRI.C.V.ANGADI, ADV. FOR R4 TO R7;
      SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R8 & R9;
      SRI. V.M.SHEELVANT, ADV. FOR R3)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THIS APPEAL AND SET-ASIDE THE JUDGMENT AND ORDER
DTD.22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.103479-103481/2016, BY DISMISSING THE WRIT PETITION,
IN THE INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100125 OF 2023:

BETWEEN:
HUBBALLI DHARWAD MUNUICIPAL CORPORATION
HUBBALLI BY ITS COMMISSIONER, DIST. DHARWAD.
                                                   ...APPELLANT
(BY SRI. V. M. SHEELVANT, ADVOCATE)
AND:
1.     MAHAMMAD GOUSE
       S/O. JAFARSABSAVANUR
       AGED 66 YEARS, OCC:

2.     GOUSEMODDIN
       S/O. JAFARSABSAVANUR
       AGED 64 YEARS, OCC:
                               - 77 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS




3.   SHOUKATALI
     S/O. JAFARSABSAVANUR
     AGED 54 YEARS, OCC.
     ALL R/O P.B. ROAD, DHARWAD.

4.   THE STATE OF KARNATAKA
     REPRESENTED BY SECRETARY
     URBAN DEVELOPMENT DEPARTMENT
     NO. 504, 5TH FLOOR,
     4TH GATE, M.S. BUILDING,
     AMBEDKAR VEEDHI,
     BENGALURU.

5.   THE COMMSSIONER
     DIRECTOR OF URBAN LAND TRANSPORT
     URBAN DEVELOPMENT DEPARTMENT,
     BMTD, TIMC, B -BLOCK,
     4TH FLOOR, SHANTI NAGAR,
     K.H. ROAD, BENGALURU-560002.

6.   CHEIF ENGINEER
     KRDCL NO. 16/J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS,
     BANGALORE -560002.

7.   MANAGING DIRECTOR
     HUBBALLI -DHARWAD BRTS CO. LTD
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P.B. ROAD, DHARWAD.

8.   SPECIAL LAND ACQUISITON OFFICER
     AND THE ASSISTANT COMMISSIONER,
     KRDCL, HDBRTSC OFFICE,
     1ST FLOOR, KSFC BUILDING, RAYAPUR,
     P.B. ROAD, DHARWAD-09.

9.   EXECUTIVE ENGINEER
     KRDCL, NO. 16, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VASTALLYA HOSPITAL,
     GOKUL ROAD, HUBBALLI.
                                                  ...RESPONDENTS
(BY SRI. B.SHARANABASAWA, ADV. FOR R7;
      SRI. SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4 AND R5;
      SRI.C.V.ANGADI, ADV. FOR R6, R8 AND R9;
      SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1 & R2)
                                  - 78 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT BE PLEASED TO ALLOW THE
APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY THE
LEARNED SINGLE JUDGE IN W.P. NO. 103479-103481/2016 (LA-RES).

IN WA NO.100412 OF 2022:

BETWEEN:
1.     THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD. OLD ADDRESS:
       SPECIAL LAND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
       KSFC BUILDING, RAYAPUR, P.B.ROAD,
       DHARWAD-580009.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD,
       PO VIDYANAGAR HOSRU
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD. OLD ADDRESS:
       MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD, DHARWAD-580009.

                                                 ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)

AND:
1.     JYOTI W/O. FAKKIRAPPA CHAVAN
       AGED 57 YEARS, OCC. NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD -580001.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
                               - 79 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



     504, 5TH FLOOR, 4TH GATE,
     M.S.BUILDING, AMBEDKAR VEEDHI,
     BENGALURU -560001.

3.   THE COMMISSIONER
     DIRECTOR OF URBAN LAND TRANSPORT
     URBAN DEVELOPMENT DEPARTMENT,
     BMTC TIMC B BLOCK, 4TH FLOOR,
     SHANTI NAGAR, K.H.ROAD,
     BENGALURU-560002.

4.   THE COMMISSIONER
     HUBBALLI -DHARWAD MUNICIPAL CORPORATION,
     HUBBALLI, TALUK. HUBBALLI,
     DIST. DHARWAD.

5.   THE CHIEF ENGINEER
     KRDCL LIMITED, NO.16,
     2ND FLOOR, SAMPARKA SOUDHA,
     OPP ORION MALL, DR. RAJKUMAR ROAD,
     RAJAJINAGAR, BENGALURU,
     KARNATAKA -560010.
     OLD ADDRESS:
     CHIEF ENGINEER
     KRDCL, NO.16,
     J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS,
     BANGALORE-560002.

6.   THE EXECUTIVE ENGINEER
     KRDCL NO.16, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VATSALAYA HOSPITAL,
     GOKUL ROAD, HUBBALLI- 580030.
                                                  ...RESPONDENTS
(BY SRI. V.M.SHEELVANT, ADV. FOR R4;
      SRI. SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R3;
      SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1;
      R5 AND R6-DISPENSED WITH)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.
NO. 103482/2016(LA-RES)B) DISMISS W.P. NO. 103482/2016(LA-RES).
                                 - 80 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



IN WA NO.100003 OF 2023:

BETWEEN:
THE STATE OF KARNATAKA
REPRESENTED BY SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
504, 5TH FLOOR, 4TH GATE,
M.S.BUILDING, AMBEDKAR VEEDHI,
BENGALURU -560001.
                                                       ...APPELLANT
(BY SRI. SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     JYOTI W/O. FAKKIRAPPA CHAVAN
       AGED 58 YEARS,
       R/O. P.B.ROAD, DHARWAD -580001.

2.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC TIMC B BLOCK, 4TH FLOOR,
       SHANTI NAGAR, K.H.ROAD,
       BENGALURU-560002.

3.     THE COMMISSIONER
       HUBBALLI -DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, TALUK. HUBBALLI,
       DIST. DHARWAD.

4.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16,
       2ND FLOOR, SAMPARKA SOUDHA,
       OPP ORION MALL, DR. RAJKUMAR ROAD,
       RAJAJINAGAR, BENGALURU,
       KARNATAKA -560010.

5.     MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
       HUBBALLI-580021,
       TALUK: HUBBALLI, DIST: DHARWAD.

6.     THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
                                 - 81 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.

7.     THE EXECUTIVE ENGINEER
       KRDCL NO.16, 3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL,
       GOKUL ROAD, HUBBALLI- 580030.
                                                  ...RESPONDENTS
(BY SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1;
      R2-SERVED;
      SRI.C.V.ANGADI, ADV. FOR R4 TO R7;
      SRI.V.M.SHEELVANT, ADV. FOR R3)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.103482/2016 (LA-RES).

IN WA NO.100061 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD-580001.
                                                     ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)

AND:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       504, 4TH FLOOR, 4TH GATE,
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU-560001.

2.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC, TIMC B BLOCK,
       4TH FLOOR, SHANTI NAGAR,
       K.H.ROAD, BENGALURU-560 002.
                               - 82 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



3.   CHIEF COMMISSIONER
     HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
     HUBBALLI, DIST.
     DHARWAD-580001.

4.   CHIEF ENGINEER
     KRDCL NO.16, J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS,
     BANGALORE-560002.

5.   MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS CO.LTD.,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P.B.ROAD,
     DIST. DHARWAD-580009.

6.   SPL. LAND ACQUISTION OFFICER AND
     THE ASSISTANT COMMISSIONER
     KRDCL HDBRTSC OFFICE,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P.B.ROAD,
     DHARWAD-580009.

7.   EXECUTIVE ENGINEER
     KRDCL, NO.16, 3RD MAIN
     DOLLARS COLONY,
     NEAR VASTALLYA HOSPITAL
     GOKUL ROAD, HUBBALLI-580001.

8.   JYOTI W/O. FAKKIRAPPA CHAVAN
     AGE. 58 YEARS, OCC. BUSINESS,
     P.B.ROAD, DIST.
     DHARWAD-580001.
                                                  ...RESPONDENTS
(BY SRI. SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R2;
      SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R8;)
      SRI. V.M.SHEELVANT, ADV. FOR R3;
      SRI.C.V.ANGADI, ADV. FOR R4 TO R7)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THIS APPEAL AND SET-ASIDE THE JUDGMENT AND ORDER
DTD.22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.103482/2016, BY DISMISSING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE AND EQUITY.
                                 - 83 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



IN WA NO.100096 OF 2023:

BETWEEN:
THE COMMISSIONER
HUBBALLI-DHARWAD MUNCIPAL CORPORATION, HUBBALLI,
DIST. DHARWAD.
                                              ...APPELLANT
(BY SRI. V. M. SHEELVANT, ADVOCATE)
AND:
1.     JYOTI W/O. FAKKIRAPPA CHAVAN
       AGED 58 YEARS, OCC. HOUSEHOLD WORK,
       R/O P.B.ROAD, DHARWAD.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY
       URBAN DEVELOPMENT DEPARTMENT,
       NO. 504, 5TH FLOOR, 4TH GATE,
       M.S. BUILDING,
       AMBEDKAR VEEDHI,
       BENGALURU- 560001.

3.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT
       BMTD, TIMC B BLOCK, 4TH FLOOR,
       SHANTI NAGAR,K.H.ROAD,
       BENGALURU -560002.

4.     CHEIF ENGINEER, KRDCL,
       NO. 16 J MILLER TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BENGALURU -560 002.

5.     MANAGING DIRECTOR
       HUBBALLI -DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING, RAYAPUR,
       P.B.ROAD,
       DHARWAD-580009.

6.     SPL. LAND ACQUISITION OFFICER
       AND THE ASSITANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
       KSFC BUILDING,
       RAYAPUR, P.B.ROAD,
       DHARWAD -09.
                                 - 84 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



7.     EXECUTIVE ENGINEER
       KRDCL, NO. 16, 3RD MAIN ROAD,
       DOLLORS COLONY,
       NEAR VASTALLAYYA HOSPITAL,
       GOKUL ROAD, HUBLI.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R3;
      SRI. K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1;)
      SRI.C.V.ANGADI, ADV. FOR R4 TO R6 AND R7)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT BE PLEASED TO ALLOW THE
APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY THE
LEARNED SINGLE JUDGE IN W.P. NO. 103482/2016(LAC).

IN WA NO.100509 OF 2022:

BETWEEN:
STATE OF KARNATAKA
REPRSENTED BY SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
504- 5TH FLOOR, 4TH GATE,
M.S.BUILDING, AMBEDKAR VEEDHI,
BENGALURU - 560001.
                                                  ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     CHAMANSAB S/O. ALLABHAKSHA PATHAN
       AGED 57 YEARS, OCC. NOT KNOWN,
       R/O. P.B ROAD,
       DHARWAD - 560001.

2.     ADAMKHAN S/O. ALLABHAKSHA PATHAN
       AGED 51 YEARS, OCC. NOT KNOWN,
       R/O. P.B.ROAD,
       DHARWAD-580001.

3.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT,
       URBAN LAND DEPARTMENT,
       BMTC TIMC B BLOCK,
       4TH FLOOR, SHANTI NAGAR,
       K. H. ROAD, BENGALURU- 560002.
                                - 85 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



4.   THE COMMISSIONER
     THUBBALLI - DHARWAD MUNICIPAL CORPORATION,
     HUBBALLI - 580008, DIST. DHARWAD.

5.   THE CHIEF ENGINEER
     KRDCL LIMITED, NO.16,
     2ND FLOOR, SAMPARKA SOUDHA,
     OPP ORION MALL, DR RAJKUMAR RD,
     RAJAJJI NAGAR, BENGALURU,
     KARNATAKA- 560010.

6.   THE MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS COMPANY LTD,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGAR HOSUR,
     HUBBALLI-580021, TALUK. HUBBALLI,
     DIST. DHARWAD.

7.   THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD, 2ND FLOOR , B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGAR, HOSUR,
     HUBBALLI - 580021, TALUK. HUBBALLI,
     DIST. DHARWAD.

8.   THE EXECUTIVE ENGINEER
     KRDCL, NO. 16, 3RD MAIN ROAD,
     DOLLARS COLONY, NEAR VATSALAY HOSPITAL,
     GOKUL ROAD, HUBBALLI - 580030.
                                                  ...RESPONDENTS
(BY SRI. V.M.SHEELVANT, ADV. FOR R4;
      SRI.K.L.PATIL AND SRI. S.S.BETURMATH, ADV. FOR R2;
      SRI. C.V.ANGADI, ADV. FOR R5 TO R8)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.103483/2016 (LA-RES).
IN WA NO.100338 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
                                  - 86 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.
       OLD ADDRESS:
       SPECIAL LAND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
       KSFC BUILDING, RAYAPUR, P.B.ROAD,
       DHARWAD-580009.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD,
       PO VIDYANAGAR HOSRU
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.
       OLD ADDRESS:
       MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD, DHARWAD-580009.

                                                 ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
AND:
1.      GIRISH S/O. SHANKARAO CHINCHORE
        SINCE DECEASED BY LRs.,

1(A). SMT. SUJATA W/O. GIRISH CHINCHORE
      AGE: 52 YEARS, OCC: HOUSEWIFE,
      R/O. MARATHA COLONY,
      DHARWAD.

1(B). CHINMAYA W/O. GIRISH CHINCHORE
      AGE: 28 YEARS, OCC: PVT. SERVICE,
      R/O. MARATHA COLONY,
      DHARWAD.

2.      THE STATE OF KARNATAKA
        REPRESENTED BY SECRETARY
        URBAN DEVELOPMENT DEPARTMENT
        504-5TH FLOOR, 4TH GATE,
        M.S.BUILDING, AMBEDKAR VEEDHI,
        BENGALURU-560001.
                                  - 87 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



3.    THE COMMISSIONER
      DIRECTOR OF URBAN LAND TRANSPORT,
      URBAN DEVELOPMENT DEPARTMENT,
      BMTC TIMC B BLOCK, 4TH FLOOR,
      SHANTI NAGAR, K.H.ROAD,
      BENGALURU-560002.

4.    THE COMMISSIONER
      HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
      HUBBALLI, DIST. DHARWAD.

5.    THE CHIEF ENGINEER
      KRDCL LIMITED, NO.16,
      2ND FLOOR, SAMPARKA SOUDHA,
      OPP. ORION MALL, DR. RAJKUMAR RD,
      RAJAJINAGAR, BENGALURU,
      KARNATAKA-560010.
      OLD ADDRESS:
      CHIEF ENGINEER
      KRDCL, NO.16,
      J MILLER TANK BED AREA,
      TIMMAYYA ROAD CROSS,
      BANGALORE-560002.

6.    THE EXECUTIVE ENGINEER
      KRDCL NO.16, 3RD MAIN ROAD,
      DOLLARS COLONY,
      NEAR VATSALAYA HOSPITAL,
      GOKUL ROAD, HUBBALLI-580030,
      DIST. DHARWAD.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1, R2 AND R3;
      SRI.V.M.SHELLVANT, ADV. FOR R4;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH,
      ADV. FOR R1(A) TO R1(B);
      R5 AND R6-DISPENSED WITH)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.103485/2016(LA-RES); DISMISS W.P.NO. 103485/2016(LA-RES).
                                  - 88 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS




IN WA NO.100065 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD-580001.
                                                  ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)

AND:
1.     THE STATE OF KARNATAKA
       REP. BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 5TH FLOOR, 4TH GATE,
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU -560001.

2.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC, TIMC B BLOCK,
       4TH FLOOR, SHANTI NAGAR,
       K.H.ROAD, BENGALURU- 560002.

3.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNCIPAL CORPORATION,
       HUBBALLI, DIST. DHARWAD-580001.

4.     CHIEF ENGINEER
       KRDCL, NO.16,
       J MILLER TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BENGALURU -560002.

5.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD, DHARWAD- 580009.

6.     SPL. LAND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE,
       1ST FLOOR, KSFC BUILDING, RAYAPUR,
       P.B.ROAD, DHARWAD-580009.
                               - 89 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



7.   EXECUTIVE ENGINEER
     KRDCL, NO. 16, 3RD MAIN ROAD,
     DOLLORS COLONY, NEAR VASTALLY HOSPITAL,
     GOKUL ROAD, HUBBALLI-580008.

8.   CHAMANSAB S/O. ALLABHAKSHA PATHAN
     AGED ABOUT 57 YEARS,
     R/O P.B.ROAD, DHARWAD-580001.

9.   ADAMKHAN S/O ALLABHAKSHA PATHAN
     AGED ABOUT 51 YEARS,
     R/O P.B.ROAD, DHARWAD-580001.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R2;
      SRI.V.M.SHELLVANT, ADV. FOR R3;
      SRI. C.V.ANGADI, ADV. FOR R4 TO R6 AND R7;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R8 & R9)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THIS APPEAL AND SET-ASIDE THE JUDGMENT AND ORDER
DTD.22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.103483-103484/2016, BY DISMISSING THE WRIT PETITION,
IN THE INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100297 OF 2023:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD.
     OLD ADDRESS:
     SPECIAL LAND ACQUISITION OFFICER AND
     THE ASSISTANT COMMISSIONER,
     KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
     KSFC BUILDING, RAYAPUR, P.B.ROAD,
     DHARWAD-580009.

2.   THE MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
                                  - 90 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       NEW COURT ROAD,
       PO VIDYANAGAR HOSRU
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.
       OLD ADDRESS:
       MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD, DHARWAD-580009.

                                                 ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
AND:
1.     CHAMANSAB S/O. ALLABHAKSHA PATHAN
       AGED 56 YEARS, OCC. NOT KNOWN,
       R/O. P.B. ROAD, DHARWAD -580001.

2.     ADAMKHAN S/O. ALLABHAKSHA PATHAN
       AGED 50 YEARS, OCC. NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD -580001.

3.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE,
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU -560001.

4.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN LAND DEPARTMENT,
       BMTC TIMC B BLCOK,
       4TH FLOOR, SHANTI NAGAR,
       K.H.ROAD, BENGALURU -560002.

5.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, DIST. DHARWAD.

6.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16,
       2ND FLOOR, SAMPARKA SOUDHA,
       OPP ORION MALL, DR. RAJKUMAR RD,
       RAJAJINAGAR, BENGALURU,
       KARNATAKA -560010.
       OLD ADDRESS:
       CHIEF ENGINEER
                                - 91 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



     KRDCL, NO.16,
     J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS,
     BANGALORE-560002.

7.   THE EXECUTIVE ENGINEER
     KRDCL NO.16, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VATSALAYA HOSPITAL,
     GOKUL ROAD, HUBBALLI -580030.
                                                  ...RESPONDENTS
(BY SMT. POOJA SAVADATTI, ADV. FOR R1;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3 AND R4;
      SRI.V.M.SHELLVANT, ADV. FOR R5;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R2;
      R6 AND R7-DISPENSED WITH)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.103483-103484/2016 (LA-RES)(B) DISMISS W.P.NO.103483-
103484/2016 (LA-RES).


IN WA NO.100302 OF 2023:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD.
     OLD ADDRESS:
     SPECIAL LAND ACQUISITION OFFICER AND
     THE ASSISTANT COMMISSIONER,
     KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
     KSFC BUILDING, RAYAPUR, P.B.ROAD,
     DHARWAD-580009.

2.   THE MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD,
                                  - 92 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       PO VIDYANAGAR HOSRU
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD. OLD ADDRESS:
       MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD, DHARWAD-580009.

                                                 ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
AND:
1.     FAZAL AHAMMAD S/O. RASULSAB SAVANUR
       AGE. 54 YEARS, OCC. NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD-580001.

2.     NOOR AHAMMAD S/O. RASULSAB SAVANUR
       AGE. 43 YEARS, OCC. NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD.

3.     GOUSEMODDIN S/O RASULSAB SAVANUR
       AGE. 69 YEARS, OCC. NOT KNOWN,
       R/O. P.B.ROAD, DHARWAD.

4.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       504-5TH FLOOR, 4TH GATE,
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU-560001.

5.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT
       BMTC TIMC B BLOCK, 4TH FLOOR,
       SHANTI NAGAR, K.H.ROAD,
       BENGALURU-560002.

6.     THE COMMISSIONER
       HUBBALLI-DHARWAD MUNICIPAL CORPORATION
       HUBBALLI, DIST. DHARWAD.

7.     THE CHIEF ENGINEER
       KRDCL NO.16,
       2ND FLOOR, SAMPARKA SOUDHA
       OPP ORION MALL, DR RAJKUMAR RD,
       RAJAJINAGAR, BENGALURU,
       KARNATAKA-560010.
                                - 93 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




8.     THE EXECUTIVE ENGINEER
       KRDCL NO.13, 3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL
       GOKUL ROAD, HUBBALLI-580030,
       DIST. DHARWAD.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4 AND R5;
      SRI. G.I.GACHCHINAMATH, ADV. FOR R6;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1 TO R3;
      R7 AND R8-DISPENSED WITH)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.103486-103488/2016   (LA-RES);   DISMISS  W.P.NO.103486-
103488/2016 (LA-RES).

IN WA NO.100020 OF 2023:

BETWEEN:
THE COMMISSIONER
HUBBALLI-DHARWAD MUNCIPAL CORPORATION, HUBBALLI,
DIST. DHARWAD.
                                              ...APPELLANT
(BY SRI. V.M. SHEELVANT, ADVOCATE)
AND:
1.     FAZAL AHAMMAD S/O. RASULSAB SAVANUR
       AGED. 55 YEARS, R/O P.B.ROAD, DHARWAD.

2.     NOOR AHAMAD S/O. RASULSAB SAVANUR
       AGED 44 YEARS, R/O P.B.ROAD,
       DHARWAD.

3.     GOUSEMODDIN S/O JAFARSAB SAVANUR
       AGED 70 YEARS, R/O P.B.ROAD
       DHARWAD.

4.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY URBAN DEVELOPMENT
       DEPARTMENT NO. 504, 5TH FLOOR, 4TH GATE
       M.S. BUILDING, AMBEDKAR VEEDHI BENGALURU 560001.
                              - 94 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



5.   THE COMMISSIONER
     DIRECTOR OF URBAN LAND TRANSPORT
     URBAN DEVELOPMENT DEPARTMENT BMTD,
     TIMC B BLOCK, 4TH FLOOR SHANTI NAGAR,
     K.H.ROAD, BENGALURU 560002.

6.   CHEIF ENGINEER
     KRDCL NO. 16,
     J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS, BENGALURU-560002.

7.   MANAGING DIRECTOR
     HUBBALLI DHARWAD BRTS CO. LTD.,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P.B.ROAD, DHARWAD 580009.

8.   SPL. LAND ACQUISITION OFFICER
     AND THE ASSISTANT COMMISSIONER KRDCL,
     HDBRTSC OFFICE 1ST FLOOR,
     KSFC BUILDING RAYAPUR, P.B.ROAD,
     DHARWAD- 09.

9.   EXECUTIVE ENGINEER
     KRDCL, NO. 16, 3RD MAIN ROAD,
     DOLLORS COLONY, NEAR VASTALLAYYA HOSPITAL, GOKUL
     ROAD, HUBLI.
                                                  ...RESPONDENTS
(BY SRI. C.V.ANGADI, ADV. FOR R6 TO R9;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4 AND R5;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1 & R2;
      R3- SERVED)
      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT MAY BE PLEASED TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN WP NO. 103486-103488 (LA-RES).
IN WA NO.100058 OF 2023:

BETWEEN:
THE STATE OF KARNATAKA
REPRESENTED BY SECRETARY URBAN DEVELOPMENT
DEPARTMENT NO. 504, 5TH FLOOR, 4TH GATE
M.S. BUILDING, AMBEDKAR VEEDHI BENGALURU 560001.
                                                   ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV.)
                                - 95 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



AND:
1.     FAZAL AHAMMAD S/O. RASULSAB SAVANUR
       AGED. 55 YEARS, R/O P.B.ROAD, DHARWAD.

2.     NOOR AHAMAD S/O. RASULSAB SAVANUR
       AGED 44 YEARS, R/O P.B.ROAD,
       DHARWAD.

3.     GOUSEMODDIN S/O JAFARSAB SAVANUR
       AGED 70 YEARS, R/O P.B.ROAD
       DHARWAD.

4.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT BMTD,
       TIMC B BLOCK, 4TH FLOOR SHANTI NAGAR,
       K.H.ROAD, BENGALURU 560002.

5.     THE COMMISSIONER
       HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, DIST: DHARWAD.

6.     THE CHIEF ENGINEER
       KRDCL NO.16,
       2ND FLOOR, SAMPARKA SOUDHA
       OPP ORION MALL, DR RAJKUMAR RD,
       RAJAJINAGAR, BENGALURU,
       KARNATAKA-560010.

7.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD,
       PO VIDYANAGAR HOSRU
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.

8.     THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
       HUBBALLI -580021, TALUK.
       HUBBALLI,
       DIST. DHARWAD.
                                  - 96 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



9.     EXECUTIVE ENGINEER
       KRDCL, NO. 16, 3RD MAIN ROAD,
       DOLLORS COLONY,
       NEAR VASTALLAYYA HOSPITAL,
       GOKUL ROAD, HUBBALLI-580030.

                                                 ...RESPONDENTS
(BY SRI. V.M.SHEELVANT, ADV. FOR R5;
      SRI.C.V.ANGADI, ADV. FOR R6 TO R9;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1 & R2;
      R3 AND R4-SERVED)
      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.
NO. 103486-103488/2016(LA-RES).

IN WA NO.100072 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD-580001.
                                                   ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       504, 4TH FLOOR, 4TH GARE,
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU-560001.

2.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC, TIMC B BLOCK,
       4THFLOOR, SHANTI NAGAR,
       K.H.ROAD, BENGALURU-560 002.

3.     THE COMMISSIONER
       HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, DIST. DHARWAD-580021.

4.     CHIEF ENGINEER
       KRDCL NO.16,
       J MILLER TANK BED AREA,
                                - 97 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       TIMMAYYA ROAD CROSS,
       BANGALORE-560002.

5.     MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS CO.LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR,P.B.ROAD, DHARWAD-580009.

6.     SPL. LAND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HRBRTSC OFFICE,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD, DHARWAD-580009.

7.     EXECUTIVE ENGINEER
       KRDCL, NO.16, 3RD MAIN ROAD,
       DOLLARS COLON, NEAR VASTALLYA HOSPITAL,
       GOKUL ROAD, HUBBALLI, DIST. DHARWAD.

8.     FAZAL AHAMMAD S/O RASULSAB SAVANUR
       AGE. 55 YEARS, OCC. BUSINESS,
       R/O. P.B.ROAD, DHARWAD.

9.     NOOR AHAMMAD S/O. RASULSAB SAVANUR
       AGE. 44 YEARS, OCC. BUSINESS,
       R/O.P.B.ROAD, DHARWAD.

10.    GOUSEMODDIN S/O.JAFARSAB SAVANUR
       AGE. 70 YEARS, OCC. BUSINESS,
       R/O.P.B.ROAD, DHARWAD.
                                                 ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R2;
      SRI.V.M. SHEELVANT, ADV. FOR R3;
      SRI.C.V.ANGADI, ADV. FOR R4 TO R7;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R8 & R9)

        THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THIS    APPEAL   AND   SET-ASIDE    THE   JUDGMENT   AND   ORDER
DTD.22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.103486-103488/2016, BY DISMISSING THE WRIT PETITION,
IN THE INTEREST OF JUSTICE AND EQUITY.
                                - 98 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



IN WA NO.100209 OF 2023:

BETWEEN:
THE COMMISSIONER HUBBALLI DHARWAD
MUNICIPAL CORPORATION, HUBBALLI, DIST. DHARWAD.
                                                  ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)
AND:
1.     FAZAL AHAMMAD S/O. RASULSAB SAVANUR
       AGE. 55 YEARS, R/O. P B ROAD,
       DHARWAD.

2.     NOOR AHAMMAD S/O RASULSAB SAVANUR
       AGE. 44 YEARS, R/O. P B ROAD,
       DHARWAD.

3.     GOUSEMODDIN S/O JAFARSAB SAVANUR
       AGED 70 YEARS, R/O. P B ROAD,
       DHARWAD.

4.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT,
       NO. 504, 5TH FLOOR,
       4TH GATE, M S BUILDING,
       AMBEDKAR VEEDHI, BENGALURU 560001.

5.     THE COMMISSIONER DIRECTOR OF URBAN LAND
       TRANSPORT URBAN DEVELOPMENT DEPARTMENT
       BMTC, TIMC B BLOCK, 4TH FLOOR,
       SHANTI NAGAR, K H ROAD,
       BENGALURU 560002.

6.     CHIEF ENGINEER
       KRDCL NO.16, J MILLER TANK BED AREA,
       TMMYYA ROAD CROSS, BENGALURU 560002.

7.     MANAGING DIRECTOR
       HUBBALLI DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFV BUILDING,
       RAYAPUR, P R BOAD, DHARWAD-580009.

8.     SPL. LAND ACQUSITIION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE,
       1ST FLOOR, KSFC BUILDING RAYAPUR,
                                  - 99 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



     P B ROAD, DHARWAD- 09.

9.   EXECUTIVE ENGINEER
     KRDCL, NO. 16, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VASTALLYA HOSPITAL,
     GOKUL ROAD, HUBLI.
                                                 ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4 AND R5;
      SRI.C.V.ANGADI, ADV. FOR R6 TO R9;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADV. FOR R1 TO R3)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, SET ASIDE THE ORDER
DATED 22/12/2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.103486-103488 (LA-RES), IN THE INTEREST OF JUSTICE AND
EQUITY.

IN WA NO.100342 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD. OLD ADDRESS:
     THE ASSISTANT COMMISSIONER AND
     SPECIAL LAND ACQUISITION OFFICER,
     KRDCL, RAYAPUR, DHARWAD,
     TAL AND DIST: DHARWAD.

2.   THE MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO VIDYANAGAR HOSRU
     HUBBALLI 580021, TALUK HUBBALLI
     DIST. DHARWAD. OLD ADDRESS:
     HUBBALLI-DHARWAD BRTS CO. LTD.,
     REP. BY ITS MANAGING DIRECTOR,
     DHARWAD, TAL AND DIST: DHARWAD-580009.
                                                   ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
                                 - 100 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



AND:
1.     PREMABAI W/O. MOHAN GAONKAR
       AGED 75 YEARS, OCC. HOUSEWIFE,
       R/O LAKMANAHALLI DHARWAD,
       DIST. DHARWAD -580001.

2.     MANJUNATH S/O. MOHAN GAONKAR
       AGED 55 YEARS, OCC. BUSINESS
       R/O LAKMANAHALLI DHARWAD
       DIST. DHARWAD 580001.

3.     STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO URBAN
       DEVELOPMENT DEPARTMENT,
       504- 5TH FLOOR, 4TH GATE,
        M.S. BUILDING,
       BENGALURU -560001.

4.     THE DEPUTY DIRECTOR OF TOWN PLANNING
       HUBBALLI-DHARWAD MAHANAGAR PALIKE,
       DHARWAD, TAL. AND DIST. DHARWAD-580001.
       OLD ADDRESS:
       THE COMMISSIONER HUBLI-DHARWAD
       MUNICIPAL CORPORATION,
       DHARWAD, TAL AND
       DIST: DHARWAD-580001.

5.     HUBBALLI URBAN DEVELOPMENT AUTHORITY
       REPRESENTED BY ITS COMMISSIONER,
       NAVANAGAR, TAL. HUBBALLI,
       DIST. DHARWAD-580001.

6.     THE TAHSILDAR
       DHARWAD, TAL AND DIST.
       DHARWAD-580001.
                                                ...RESPONDENTS
(BY SMT.JOSHNA P.DHANAVE, ADV. FOR R1 AND R2;
      SRI. V.M.SHEELVANT, ADV. FOR R4;
      SRI. B.SHARANABASAWA, ADV. FOR R5;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3 AND R6)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.103549/2016(LA-RES); DISMISS W.P.NO. 103548/2016(LA-RES).
                                - 101 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



IN WA NO.100456 OF 2022:

BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISIONER, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD 580001.
                                                  ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE,
       M S BUILDING, BENGALURU -01.

2.     HUBBALLI -DHARWAD BRTS COMPANY LTD.,
       REPRESENTED BY ITS MANAGING DIRCTOR,
       DHARWAD, TQ. AND DIST. DHARWAD -580001.

3.     THE ASSISTANT COMMISSIONER AND
       SPECIAL LAND ACQUISITION OFFICER,
       KRDCL RAYAPUR, DHARWAD,
       TQ. AND DIST. DHARWAD -580001.

4.     THE COMMISSIONER
       HUBBALLI -DHARWAD MUNICIPAL CORPORATION,
       TQ. AND DIST. DHARWAD -580001.

5.     THE TAHASILDAR
       DHARWAD, TQ. AND DIST. DHARWAD -580001.

6.     PREMABAI W/O. MOHAN GAONKAR
       AGED ABOUT 76 YEARS, OCC. HOUSEWIFE,
       R/O. LAKMANAHALLI, DHARWAD,
       DIST. DHARWAD -580001.

7.     MANJUNATH S/O. MOHAN GAONKAR
       AGED ABOUT 56 YEARS, OCC. BUSINESS,
       R/O. LAKMANAHALLI, DHARWAD,
       DIST. DHARWAD-580001.
                                               ...RESPONDENTS
(BY SRI. C.V.ANGADI, ADV. FOR R2 AND R3;
     SMT.JOSHNA P.DHANAVE, ADV. FOR R6 AND R7;
     SRI. V.M.SHEELVANT, ADV. FOR R4;
     SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R5)
                                - 102 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.103548/2016 BY DISMISSING THE
WRIT PETITION.

IN WA NO.100004 OF 2023:

BETWEEN:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY TO
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE,
       M.S. BUILDING, AMBEDKAR VEEDHI,
       BENGALURU -560001.

2.     THE TAHASILDAR
       DHARWAD, TQ. AND DIST. DHARWAD -580001.
                                                  ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     PREMABAI W/O. MOHAN GAONKAR
       AGED ABOUT 75 YEARS, OCC. HOUSEWIFE,
       R/O. LAKMANAHALLI, DHARWAD,
       DIST. DHARWAD -580001.

2.     MANJUNATH S/O. MOHAN GAONKAR
       AGED ABOUT 55 YEARS, OCC. BUSINESS,
       R/O. LAKMANAHALLI, DHARWAD,
       DIST. DHARWAD-580001.

3.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGAR HOSUR,
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.

4.     THE ASSISTANT COMMISSIONER AND
       THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
                               - 103 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.

5.     THE COMMISSIONER
       HUBBALLI -DHARWAD MUNICIPAL CORPORATION,
       DHARWAD, TQ. AND DIST. DHARWAD -580001.

6.     HUBBALLI URBAN DEVELOPMENT AUTHORITY
       REP. BY ITS COMMISIONER, NAVANAGAR,
       TQ. HUBBALLI, DIST. DHARWAD-580001.
                                                ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R3 AND R4;
      SMT. POOJA R.SAVADATTI, ADV. FOR R1 AND R2;
      SRI.V.M.SHEELVANT, ADV. FOR R5;
      SRI. B.SHARANABASAWA, ADV. FOR R6)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, CALL FOR THE
RECORDS IN WP NO. 103548/2016 (LAC) DATED 22.12.2021 AND AFTER
EXAMINING THE SAME; QUASH THE IMPUGNED ORDER DATED
22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN WP NO.
103548/2016 (LAC).

IN WA NO.100095 OF 2023:

BETWEEN:
THE COMMISSIONER
HUBLI-DHARWAD MUNICIPAL CORPORATION,
MAHANAGAR PALIKE,
TAL AND DIST. DHARWAD-580001.
                                                    ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)
AND:
1.     PREMABAI W/O. MOHAN GAONKAR
       AGED. 72 YEARS, OCC. HOUSEWORK,
       R/O. LAKMAHALLI, DHARWAD,
       DIST. DHARWAD-580001.

2.     MANJUNATH S/O. MOHAN GAONKAR
       AGED. 52 YEARS, OCC. BUSINESS,
       R/O. LAKMAHALLI, DHARWAD,
       DIST. DHARWAD-580001.
                              - 104 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



3.   STATE OF KARNATAKA
     REPRESENTED BY SECRETARY TO
     URBAN DEVELOPMENT DEPARTMENT,
     504, 5TH FLOOR, 4TH GATE,
     M.S.BUILDING, BENGALURU-01.

4.   HUBLI- DHARWAD BRTS COMPANY LTD.,
     REPRESENTED BY ITS MANAGING DIRECTOR
     DHARWAD, TAL AND DIST DHARWAD-580001.

5.   THE ASSISTANT COMMISSIONER
     AND SPECIAL LAND ACQUISITION OFFICER,
     KRDCL, RAIPUR, DHARWAD,
     TAL AND DIST DHARWAD-580001.

6.   HUBLI URBAN DEVELOPMENT AUTHORITY
     REPRESENTED BY ITS COMMISSIONER,
     NAVANAGAR, TAL. HUBBALLI,
     DIST. DHARWAD-580001.

7.   THE TAHASHILDAR
     DHARWAD, TAL AND DIST. DHARWAD.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3 AND R7;
      SRI. C.V.ANGADI, ADV. FOR R4 AND R5;
      SRI.B.SHARANABASAWA, ADV. FOR R6)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT BE PLEASED TO ALLOW THE
APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY THE
LEARNED SINGLE JUDGE IN W.P. NO. 103548/2016(LAC).

IN WA NO.100344 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD.
     OLD ADDRESS:
     THE ASSISTANT COMMISSIONER AND
     AND ACQUISITION OFFICER,
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
                               - 105 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



       HDBRTS OFFICE BUILDING, RAYAPUR,
       DHARWAD-09.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO VIDYANAGAR HOSRU
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.
       OLD ADDRESS:
       THE MANAGING DIRECTOR,
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       OFFICE OF BRTS, FIRST FLOOR,
       KSFC BUILDING, RAYAPUR, DHARWAD-09.
                                                   ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
AND:
1.     SMT. ROHINI W/O. SURESH PATRAVALI
       AGED 64 YEARS, OCC. BUSINESS/AGRICULTURE,
       R/O. NARAYANPUR, DHARWAD -580008.

2.     THE STATE OF KARNATAKA
       REP. BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 5TH FLOOR, 4TH GATE,
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU-560001.

3.     THE COMMISSIONER
       DIRECTORATE OF URBAN LAND TRANSPORT,
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC TIMC, "B" BLOCK, 4TH FLOOR,
       SHANTINAGAR, KH ROAD, BENGALURU 560027.

4.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16, 2ND FLOOR,
       SAMPARKA SOUDHA, OPP. ORION MALL,
       DR. RAJKUMAR ROAD, RAJAJINAGAR,
       BENGALURU, KARNATAKA-560010,
       OLD ADDRESS:
       CHIEF ENGINEER,
       KRDC LIMITED, NO.16,
       J MILLER TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BENGALURU-560002.
                                - 106 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



5.     THE EXECUTIVE ENGINEER
       KRDCL NO.13, 3RD MAIN,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL,
       GOKUL ROAD, HUBBALLI -580030.
6.     THE COMMISSIONER
       HUBBALLI- DHARWAD URBAN DEVELOPMENT
       AUTHORITY, NAVANAGAR-HUBBALLI-580025,
       TALUK. HUBBALLI, DIST. DHARWAD.
7.     THE COMMISSIONER
       HUBBALLI -DHARWAD MUNICIPAL CORPORATION,
       DHARWARD, TALUK. DHARAD,
       DIST. DHARWAD 580008.
8.     THE TAHASILDAR, DHARWAD TALUK,
       DHARWAD-580001, DIST. DHARWAD.
                                                   ...RESPONDENTS
(BY SRI. K.L.PATIL AND SRI. S.S.BETURMATH, ADV. FOR R1;
      SRI.B.SHARANABASAWA, ADV. FOR R6;
      SRI.V.M.SHEELVANT, ADV. FOR R7;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2, R3 AND R8;
      R4 AND R5-DISPENSED WITH)
      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.103770/2015(LA-RES; DISMISS W.P.NO. 103770/2015(LA-RES).

IN WA NO.100442 OF 2022:

BETWEEN:
THE COMMISSIONER
HUBBALLI -DHARWAD URBAN DEVELOPMENT
AUTHORITY, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD-580001.
                                                  ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       REP. BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 5TH FLOOR, 4TH GATE,
       M S BUILDING, AMBEDKAR VEEDHI,
       BANGALORE 560001.
                              - 107 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



2.   THE COMMISSIONER
     DIRECTORATE OF URBAN LAND TRANSPORT
     URBAN DEVELOPMENT,
     BMTC TIMC B BLOCK,
     4TH FLOOR, SHANTINAGAR,
     K.H.ROAD, BENGALURU-560027.

3.   THE CHIEF ENGINEER
     KRDC LIMITED, NO.16,
     J MILLER TANK BED AREA,
     TIMMAYYA ROAD,
     CROSS, BENGALURU -560002.

4.   THE MANAGING DIRECTOR
     HUBBALLI DHARWAD BRTS COMPANY LTD.,
     OFFICE BRTS, FIRST FLOOR,
     KSFC BUILDING, RAYAPUR, DHARWAD.

5.   THE ASSISTANT COMMISSIONER
     LAND ACQUISITION OFFICER,
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD., HDBRTS OFFICE,
     FIRST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD.
6.   THE EXECUTIVE ENGINEER
     KRDCL NO.13, 3RD MAIN,
     DOLLORS COLONY,
     NEAR VATSALYA HOSPITAL,
     GOKUL ROAD, HUBBALLI- 580030.

7.   THE COMMISSIONER
     HUBBALLI DHARWAD MUNICIPAL CORPORATION,
     DHARWAD, DIST. DHARWAD.

8.   THE TAHASILDAR
     DHARWAD TALUK. DHARWAD,
     DIST. DHARWAD.

9.   SMT. ROHANI W/O. SURESH PATRAVALI
     AGED ABOUT 65 YEARS,
     OCC. BUSINESS/AGRICULTURE,
     R/O. NARAYANAPUR, DHARWAD.
                                                   ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R3 TO R6;
      SRI. K.L.PATIL AND SRI. S.S.BETURMATH, ADV. FOR R9;
      SRI.V.M.SHEELVANT, ADV. FOR R7;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1, R2 AND R8)
                               - 108 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, WHEREFORE FOR THE
REASONS AND GROUNDS STATED ABOVE THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGEMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO. 103770/2015 BY DISMISSING THE
WRIT PETITION.

IN WA NO.100562 OF 2022:

BETWEEN:
1.     THE STATE OF KARNATAKA
       REP. BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 5TH FLOOR, 4TH GATE,
       M. S. BUILDING, AMBEDKAR VEEDHI,
       BENGALURU- 560001.

2.     THE TAHASILDAR
       DHARWAD.
                                                  ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. )

AND:
1.     SMT. ROHANI W/O. SURESH PATRAVALI
       AGED ABOUT 64 YEARS,
       OCC. BUSINESS/AGRICULTURE,
       R/O. NARAYANAPUR, DHARWAD-580008.

2.     THE COMMISSIONER
       DIRECTORATE OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC TIMC 'B' BLOCK,
       4TH FLOOR, SHANTINAGAR,
       K.H.ROAD, BENGALURU-560027.

3.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16, 2ND FLOOR,
       SAMPARKA SOUDHA, OPP. ORION MALL,
       DR. RAJKUMAR ROAD, RAJAJINAGAR,
       BENGALURU, KARNATAKA-560010,

4.     THE MANAGING DIRECTOR
       HUBBALLI DHARWAD BRTS COMPANY LTD.,
                              - 109 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



     2ND FLOOR, B BLOCK, NWKRTC INTERCHANGE
     BUILDING, NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
     HUBBALLI-580021, TALUK HUBBALLI,
     DIST-DHARWAD.

5.   THE SPECIAL LAND ACQUISITION OFFICER
     KRDCL/HDBRTS,
     2ND FLOOR, B BLOCK, NWKRTC INTERCHANGE
     BUILDING, NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
     HUBBALLI-580021, TALUK HUBBALLI,
     DIST-DHARWAD.

6.   THE EXECUTIVE ENGINEER
     KRDCL NO.13, 3RD MAIN,
     DOLLORS COLONY,
     NEAR VATSALYA HOSPITAL,
     GOKUL ROAD, HUBBALLI- 580030.

7.   THE COMMISSIONER
     HUBBALLI -DHARWAD URBAN DEVELOPMENT
     AUTHORITY, NAVANAGAR-HUBBALLI-580025,
     TQ. HUBBALLI, DIST. DHARWAD.

8.   THE COMMISSIONER
     HUBBALLI DHARWAD MUNICIPAL CORPORATION,
     DHARWAD, TALUK. DHARWAD,
     DIST. DHARWAD-580008.

                                                   ...RESPONDENTS
(BY SRI. B.SHARANABASAWA, ADV. FOR R7;
      SRI.C.V.ANGADI, ADV. FOR R3 TO R6;
      SRI. K.L.PATIL AND SRI. S.S.BETURMATH, ADV. FOR R1;
      SRI.G.I.GACHCHINAMATH, ADV. FOR R8;

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.
NO. 103770/2015(LA-RES); TO DISMISS WP NO. 103770/2015 (LA-RES).

IN WA NO.100080 OF 2023:

BETWEEN:
HUBBALLI -DHARWAD MUNICIPAL CORPORATION
R/BY ITS THE COMMISSIONER HUBBALLI,
DIST. DHARWAD.
                                                   ...APPELLANT
(BY SRI. V.M.SHEELVAN, ADVOCATE)
                                  - 110 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS




AND:
1.     ROHINI W/O. SURESH PATRAVALI
       AGE. 64 YEARS, OCC. BUSINESS/AGRICULTURE,
       R/O. NARAYANPUR, DHARWAD.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT,
       NO.504, 5TH FLOOR, 4TH GATE,
       M S BUILDING, AMBEDKAR VEEDHI,
       BENGALURU-560001.

3.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC, TIMC B BLOCK, 4TH FLOOR,
       SHANTI NAGAR, K H ROAD, BENGALURU-560002.

4.     CHIEF ENGINEER
       KRDCL NO. 16,
       J MILLER TANK BED AREA,
       TMMYYA ROAD CROSS,
       BENGALURU -560002.

5.     THE MANAGING DIRECTOR
       HUBBALLI DHARWAD BRTS CO. LTD.
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P.B.ROAD, DHARWAD-580009.

6.     THE ASSISTANT COMMISSIONER
       LAND ACQUSITION OFFICER,
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD., HDBRTS OFFICE,
       1ST FLOOR, KSFC BUILDING RAYAPUR,
       P B ROAD, DHARWAD-09.

7.     THE EXECUTIVE ENGINEER
       KRDCL, NO.13, 3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL,
       GOKUL ROAD, HUBLI -580030.

8.     THE COMMISSIONER
       HUBBALLI -DHARWAD URBAN DEVELOPMENT
       AUTHORITY, NAVANAGAR, HUBBALLI,
       DIST. DHARWAD-580025.
                                - 111 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




9.     THE TAHASILDAR
       DHARWAD TALUK,
       DIST. DHARWAD-580001.
                                                   ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R4, R6 AND R7;
      SRI. K.L.PATIL AND SRI. S.S.BETURMATH, ADV. FOR R1;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2, R3 AND R9;
      SRI.B.SHARANABASAWA, ADV. FOR R5;
      SRI.G.I.GACHCHINAMATH, ADV. FOR R8)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, ALLOW THE APPEAL
AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY THE
LEARNED SINGLE JUDGE IN W.P. NO. 103770/2015 (LA-RES).

IN WA NO.100458 OF 2022:
BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT
AUTHORITY, REP. BY ITS COMMISIONER,
NAGANAGAR, DIST. DHARWAD-580001.
                                                  ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)

AND:
1.     THE STATE OF KARNATAKA
       DEPARTMENT OF PUBLIC WORKS,
       PORTS AND INLAND WATER TRANSPORT
       DEPARTMENT, M.S.BUILDING,
       BENGALURU-01, BY ITS SECRETARY.

2.     THE SPECIAL LAND ACQUISITION OFFICER
       KRDCL, 1ST FLOOR, KSFC,
       BUILDING, P.B.ROAD,
       RAYAPUR, DHARWAD-580009.

3.     THE COMMISIONER
       HDMC, DHARWAD-580001.

4.     HUBBALLI DHARWAD KRDCL CO.LTD.,
       REPRESENTED BY ITS
       MANAGING DIRECTOR,
       TQ. AND DIST. DHARWAD-580009.
                              - 112 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



5.   SHRI. SHIVARAM S/O. NAGAPPA PALANKAR
     AGED ABOUT 86 YEARS,
     OCC. BUSINESS, R/O. SHIVAPUR COLONY,
     SANMATI ROAD, DHARWAD-580001.

6.   SMT. SEETABAI W/O. SHIVARAM PALANKAR
     AGE. 81 YEARS, OCC. HOUSEHOLD,
     R/O. SHIVAPUR COLONY,
     SANMATI ROAD, DHARWAD-580001.

7.   SMT. RESHMI W/O. SUNIL @ SHRIPAD PALANKAR
     AGE. 30 YEARS, OCC. BUSINESS,
     R/O. SHIVAPUR COLONY,
     SANMATI ROAD, DHARWAD-580001.

8.   SRI. ANIL S/O. SHIVARAM PALANKAR
     AGE. 58 YEARS, OCC. BUSINESS,
     R/O. SHIVAPUR COLONY,
     SANMATI ROAD, DHARWAD-580001.

9.   USHA W/O. SHIVARAM PALANKAR
     AGE. 48 YEARS, OCC. BUSINESS,
     R/O. SHIVAPUR COLONY,
     SANMATI ROAD, DHARWAD-580001.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
      SRI.C.V.ANGADI, ADV. FOR R2 AND R4;
      SRI. V.M.SHEELVANT, ADV. FOR R3;
      R8 AND R9-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.104784/2016 BY DISMISSING THE
WRIT PETITION.

IN WA NO.100377 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
                                - 113 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.
       OLD ADDRESS:
       THE SPECIAL LAND ACQUISITION OFFICER,
       KRDCL, 1ST FLOOR, KSFC BUILDING,
       P.B.ROAD, RAYAPUR, DHARWAD-580009.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO VIDYANAGAR HOSRU
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.
       OLD ADDRESS:
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       REPRESENTED BY ITS
       MANAGING DIRECTOR,
       TQ AND DIST: DHARWAD-580009.
                                                    ...APPELLANT
(BY SRI. C.V.ANGADI, ADVOCATE)

AND:
1.     SHRI. SHIVARAM S/O. NAGAPPA PALANKAR
       AGE 85 YEARS, OCC. BUSINESS,
       R/O. SHIVAPUR COLONY, SANMATI ROAD,
       DHARWAD-580001, TALUK AND DIST. DHARWAD.

2.     SMT. SEETABAI W/O. SHIVARAM PALANKAR
       AGE 80 YEARS, OCC. HOUSEHOLD,
       R/O. SHIVAPUR COLONY, SANMATI ROAD,
       DHARWAD-580001, TALUK AND DIST. DHARWAD.

3.     SMT. RESHMI W/O. SUNIL @ SHRIPAD PALANKAR,
       AGE 29 YEARS, OCC. BUSINESS,
       R/O. SHIVAPUR COLONY, SANMATI ROAD,
       DHARWAD-580001, TALUK AND DIST. DHARWAD.

4.     SHRI. ANIL S/O. SHIVARAM PALANKAR
       AGE 55 YEARS, OCC. BUSINESS,
       R/O. SHIVAPUR COLONY, SANMATI ROAD,
       DHARWAD-580001, TALUK AND DIST. DHARWAD.

5.     USHA D/O. SHIVARAM PALANKAR
       AGE 47 YEARS, OCC. BUSINESS,
       R/O. SHIVAPUR COLONY, SANMATI ROAD,
       DHARWAD-580001, TALUK AND DIST. DHARWAD.
                                - 114 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




6.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNATAKA PUBLIC WORKS,
       PORTS AND INLAND WATER TRANSPORT
       DEPARTMENT, M.S.BUILDING,
       BENGALURU-560001, REP. BY ITS SECRETARY.

7.     THE COMMISSIONER
       HDMC, DHARWAD-580008.

8.     THE COMMISSIONER
       H.D.U.D.A. NAVANAGAR,
       DHARWAD-580009.
                                                  ...RESPONDENTS
(BY     SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
        SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R6;
        SRI. V.M.SHEELVANT, ADV. FOR R7;
        SRI. B.SHARANABASAWA, ADV. FOR R8;
        R1 TO R5-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO. 104784/2016 (LA-RES); TO DISMISS W.P. NO. 104784/2016 (LA-
RES).

IN WA NO.100560 OF 2022:

BETWEEN:
THE STATE OF KARNATAKA
DEPARTMENT OF KARNATAKA PUBLIC WORKS,
PORTS AND INLAND WATER TRANSPORT
DEPARTMENT, M.S.BUILDING,
BENGALURU-560001, REP. BY ITS SECRETARY.

                                                     ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R6)
AND:
1.     SHRI. SHIVARAM
       S/O. NAGAPPA PALANKAR
       AGE 80 YEARS, OCC. BUSINESS,
       R/O. SHIVAPUR COLONY, SANMATI ROAD,
       DHARWAD-580001.
                                - 115 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



2.   SMT. SEETABAI W/O. SHIVARAM PALANKAR
     AGE 75 YEARS, OCC. HOUSEHOLD,
     R/O. SHIVAPUR COLONY, SANMATI ROAD,
     DHARWAD-580001.

3.   SMT. RESHMI W/O. SUNIL @ SHRIPAD PALANKAR,
     AGE 29 YEARS, OCC. BUSINESS,
     R/O. SHIVAPUR COLONY, SANMATI ROAD,
     DHARWAD-580001.

4.   SHRI. ANIL S/O. SHIVARAM PALANKAR
     AGE 50 YEARS, OCC. BUSINESS,
     R/O. SHIVAPUR COLONY, SANMATI ROAD,
     DHARWAD-580001.

5.   USHA D/O. SHIVARAM PALANKAR
     AGE 42 YEARS, OCC. BUSINESS,
     R/O. SHIVAPUR COLONY, SANMATI ROAD,
     DHARWAD-580001.

6.   THE SPECIAL LAND ACQUISTION OFFICER
     KRDCL, 1ST FLOOR, KSFC BUILDING,
     P.B.ROAD, RAYAPUR, DHARWAD-580009.

7.   THE COMMISSIONER
     HUBLI-DHARWAD MUNICIPAL CORPORATION,
     DHARWAD-58001.

8.   HUBBALLI-DHARWAD KRDCL CO.LTD,
     (HUBBALLI-DHARWAD BRTS CO.LTD.,),
     REPRESENTED BY ITS MANAGING DIRECTOR,
     DIST: DHARWAD-580001.

9.   THE COMMISSIONER
     H.D.U.D.A., NAVANAGAR,
     DHARWAD-580009.
                                                ...RESPONDENTS
(BY SRI. SHIVASAI M.PATIL, ADV. FOR R1 TO R5;
      SRI.C.V.ANGADI, ADV. FOR R6 AND R8;
      SRI. B.SHARANABASAWA, ADV. FOR R9;
      SRI. G.I.GACHCHINAMATH, ADV. FOR R7)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, CALL FOR THE
RECORDS IN W.P. NO. 104784/2016 (LA-RES) DATED 22.12.2021, AND
AFTER EXAMINING THE SAME; SETTING ASIDE THE IMPUGNED ORDER
DATED 22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN W.P. NO.
104784/2016 (LA-RES).
                                - 116 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




IN WA NO.100055 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD MUNICIPAL CORPORATION
R/BY: THE COMMISSIONER, HUBBALLI,
DIST. DHARWAD.
                                                    ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)

AND:
1.     SHRI. SHIVARAM S/O. NAGAPPA PALANKAR
       AGE. 86 YEARS, OCC. BUSINESS,
       R/O. SHIVPUR COLONY,
       SANMATI ROAD, DHARWAD.

2.     SMT. SEETA BAI W/O. SHIVRAM PALANKR
       AGE. 79 YEARS, OCC. HOUSEHOLD,
       R/O. SHIVPUR COLONY,
       SANMATI ROAD, DHARWAD.

3.     SMT. RESHMI W/O. SUNIL @ SHRIPAD PALANAKAR
       AGE. 56 YEARS, OCC. BUSINESS,
       R/O. SHIVPUR COLONY,
       SANMATI ROAD, DHARWAD.

4.     SHRI. ANIL S/O. SHIVRAM PALANKAR
       AGE. 56 YEARS, OCC. BUSINESS,
       R/O. SHIVPUR COLONY,
       SANMATI ROAD, DHARWAD.

5.     USHA D/O. SHIVRAM PALANKAR
       AGE. 48 YEARS, OCC. BUSINESS,
       R/O. SHIVPUR COLONY,
       SANMATI ROAD, DHARWAD.

6.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNTAKA PUBLIC WORKS,
       PORT AND INLAND WATER TRANSPORT
       DEPARTMENT, M.S.BUILDING,
       BANGALORE-1,
       REP. BY ITS SECRETRY.

7.     SPL. LAND ACQUISITION OFFICER
       KRDC, 1ST FLOOR, KSFC BUILDING,
       P.B.ROAD, RAYAPUR, DHARWAD-580009.
                              - 117 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




8.   HUBBALLI DHARWAD KRDCL CO.LTD.,
     REP. BY ITS MANAGIND DIRECTOR,
     TQ. AND DIST. DHARWAD-580009.

9.   THE COMMISSIONER
     HDUDA, NAVANAGAR,
     DHARWAD-580009.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R6;
      SRI.C.V.ANGADI, ADV. FOR R7 AND R8;
      SRI.B.SHARANABASAWA, ADV. FOR R9)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN W.P.NO.104784/2016 (LA-RES), IN THE
INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100374 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD.OLD ADDRESS:
     THE SPECIAL LAND ACQUISITION OFFICER,
     KRDCL, 1ST FLOOR, KSFC BUILDING,
     P.B.ROAD, RAYAPUR, DHARWAD-580009.

2.   THE MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO VIDYANAGAR HOSRU
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD. OLD ADDRESS:
     HUBBALLI-DHARWAD KRDCL CO. LTD.,
     REPRESENTED BY ITS
     MANAGING DIRECTOR,
     TQ AND DIST: DHARWAD-580009.
                                                   ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
                                 - 118 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




AND:
1.     SHRI. KHANJI S/O. KARSAN PATEL
       AGED 67 YEARS, OCC. BUSINESS,
       R/O. YALAKKI SHETTAR COLONY,
       DHARWAD-580004.
2.     SHRI. RAVAJI S/O. KARSAN PATEL
       AGED. 64 YEARS, OCC. BUSINESS,
       R/O. YALAKKI SHETTAR COLONY,
       DHARWAD-580004.

3.     SHRI. SONAJI S/O. KARSAN PATEL
       AGED. 61 YEARS, OCC. BUSINESS,
       R/O. YALAKKI SHETTAR COLONY,
       DHARWAD-580004.
4.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNATAKA PUBLIC WORKS,
       PORTS AND INLAND WATER TRANSPORT
       DEPARTMENT, M.S. BUILDING,
       BENGALURU-560001, REP BY ITS SECRETARY.

5.     THE COMMISSIONER
       HDMC, DHARWAD-580008.

6.     THE COMMISSIONER
       HDUDA, NAVANAGAR,
       DHARWAD-580009.
                                                ...RESPONDENTS
(BY SRI.SHIVASAI M.PATIL, ADV. FOR R1 TO R3;
      SRI.V.M.SHEELVANT, ADV. FOR R5;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4;
      SRI. B.SHARANABASAWA, ADV. FOR R6)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT APPEAL AND SET
ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP NO.104785/2016 (LA-RES);
TO DISMISS W.P. NO.104785/2016 (LA-RES).

IN WA NO.100476 OF 2022:

BETWEEN:
THE COMMISSIONER
HDMC, DHARWAD-580001.
                                                        ...APPELLANT
(BY SRI. V.M. SHEELVANT, ADVOCATE)
                                 - 119 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



AND:
1.     SHRI. KHANJI S/O. KARSAN PATEL
       AGED 68 YEARS, OCC. BUSINESS,
       R/O. YALAKKISHETTAR COLONY,
       DHARWAD-580001.

2.     SHRI. RAVAJI S/O. KARSAN PATEL
       AGED. 65 YEARS, OCC. BUSINESS,
       R/O. YALAKKISHETAR COLONY,
       DHARWAD-580001.

3.     SHRI. SOANJI S/O. KARSAN PATEL
       AGED. 62 YEARS, OCC. BUSINESS,
       R/O. YALAKKISHETTAR COLONY,
       DHARWAD-580001.

4.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNATAKA PUBLIC WORKS,
       PORTS AND INLAND WATER TRANSPORT
       DEPARTMENT, M.S. BUILDING, BENGALURU-560001,
       REPRESENTED BY ITS SECRETARY.

5.     THE SPECIAL LAND ACQUISITION OFFICER
       K.R.D.C.L., 1ST FLOOR,
       KSFC BUILDING, P.B. ROAD, RAYAPUR,
       DHARWAD-580009.

6.     HUBBALLI-DHARWAD KRDCL CO. LTD.,
       R/BY ITS MANAGING DIRECTOR,
       TQ. AND DIST. DHARWAD-580009.

7.     THE COMMISSIONER,
       H.D.U.D.A., NAVANAGAR,
       DHARWAD-580009.
                                                ...RESPONDENTS
(BY SRI. C.V.ANGADI, ADV. FOR R7;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R4;
      SRI. B.SHARANABASAWA, ADV. FOR R5 AND R6;
      R1 TO R3-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, THE
APPELLANT MOST RESPECTFULLY PRAYS THAT THIS HON BLE COURT
BE PLEASED TO ALLOW THE APPEAL AND SET ASIDE THE ORDER
DATED.22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN W.P.
NO.104785/2016 (LA-RES).
                                 - 120 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




IN WA NO.100501 OF 2022:

BETWEEN:
THE STATE OF KARNATAKA
DEPARTMENT OF KARNATAKA PUBLIC WORKS,
PORTS AND INLAND WATER TRANSPORT
DEPARTMENT, M.S. BUILDING, BENGALURU-560001,
REPRESENTED BY ITS SECRETARY.
                                                  ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)

AND:
1.     SHRI. KHANJI S/O. KARSAN PATEL
       AGED 68 YEARS, OCC. BUSINESS,
       R/O. YALAKKISHETTAR COLONY,
       DHARWAD-580004.

2.     SHRI. RAVAJI S/O. KARSAN PATEL
       AGED. 65 YEARS, OCC. BUSINESS,
       R/O. YALAKKISHETAR COLONY,
       DHARWAD-580004.

3.     SHRI. SOANJI S/O. KARSAN PATEL
       AGED. 62 YEARS, OCC. BUSINESS,
       R/O. YALAKKISHETTAR COLONY,
       DHARWAD-580004.

4.     THE SPECIAL LAND ACQUISITION OFFICER
       K.R.D.C.L., 1ST FLOOR,
       KSFC BUILDING, P.B. ROAD, RAYAPUR,
       DHARWAD-580009.

5.     THE COMMISSIONER,
       HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
       DHARWAD-580009.

6.     THE HUBBALLI-DHARWAD KRDCL CO. LTD.,
       R/BY ITS MANAGING DIRECTOR,
       TQ. AND DIST. DHARWAD-580009.

7.     THE COMMISSIONER,
       H.D.U.D.A., NAVANAGAR,
       DHARWAD-580009.
                                 - 121 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



                                                 ...RESPONDENTS
(BY    SRI.V.M.SHEELVANT, ADV. FOR R5;
        SRI.C.V.ANGADI, ADV. FOR R4 AND R6;
        SRI.B.SHARANABASAWA, ADV. FOR R7;
        R1 TO R3-SERVED)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, CALL FOR THE
RECORDS IN W.P.NO.104785/2016 (LA) AND 21.12.2021 AND AFTER
EXAMINING THE SAME; QUASH THE IMPUGNED ORDER DATED
21.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.104785/2016 (LA).


IN WA NO.100049 OF 2023:
BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD-580001.
                                                   ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)

AND:
1.     THE STATE OF KARNATAKA
       DEPARTMENT OF KARNATAKA PUBLIC WORKS,
       PORTS AND INLAND WATER TRANSPORT
       DEPARTMENT, M.S. BUILDING, BANGALORE-1,
       BY ITS SECRETARY.
2.     THE SPECIAL LAND ACQUISITION OFFICER
       K.R.D.C.L., 1ST FLOOR, KSFC BUILDING,
       P.B.ROAD, RAYAPUR, DHARWAD -580009.

3.     THE COMMISSIONER
       HDMC, DHARWAD.

4.     HUBBALLI -DHARWAD
       KRDCL COMPANY LIMITED,
       REP. BY ITS MANAGING DIRECTOR,
       TQ. AND DIST. DHARWAD-580009.

5.     SHRI. KHANJI S/O. KARSAN PATEIL
       AGED ABOUT 68 YEARS, OCC. BUSINESS,
       R/O: YALAKKI SHETTAR COLONY,
       DHARWAD-580009.

6.     SHRI. RAVAJI S/O. KARSAN PATEL
                                  - 122 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       AGED ABOUT 65 YEARS, OCC. BUSINESS,
       R/O. YALAKKI SHETTAR COLONY,
       DHARWAD-580009.

7.     SHRI. SOANJI S/O. KARSAN PATEL
       AGED ABOUT 62 YEARS, OCC. BUSINESS,
       R/O. YALAKKI SHETTAR COLONY,
       DHARWAD-580009.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
      SRI. V.M.SHEELVANT, ADV. FOR R3;
      SRI. C.V.ANGADI, ADV. FOR R2 AND R4;
      SRI. R5 TO R7-SERVED)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, PLEASED TO ALLOW
THIS APPEAL AND SET-ASIDE THE JUDGMENT AND ORDER DATED
22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT PETITION
NO.104785/2016, BY DISMISSING THE WRIT PETITION, IN THE INTEREST
OF JUSTICE AND EQUITY.

IN WA NO.100368 OF 2022:

BETWEEN:
HUBBALLI -DHARWAD MUNICIPAL CORPORATION
HUBBALLI, BY ITS COMMISSIONER,
BY ITS AUTHORIZED OFFICER,
SAVITA PATIL, LAW OFFICER.
                                                    ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)
AND:
1.     SHARADABAI W/O. CHANDRAKANT JANAMANE
       AGED 9 YEARS, OCC. HOUSEHOLD WORK,
       R/O. KAMAL KUNJA BUILDING
       YALLAKISHETTAR COLONY
       P.B. ROAD, DHARWAD.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S.BUILDING BENGALURU -01,
       BY ITS PRINCIPAL SECRETARY.

3.     THE CHIEF ENGINEER
       KRDCL NO. 16,
       J MILLER TANK BED AREA,
                             - 123 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



     TMMAYYA ROAED CROSS,
     BENGALURU - 560002.

4.   HUBBALLI DHARWAD BRTS COMPANY LTD,
     OFFICE OF BRTS,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD,
     BY ITS MANAGING DIRECTOR.

5.   THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD.

6.   THE COMMISSIONER
     HUBBALLI DHARWAD URBAN DEVELOPMENT
     AUTHORITY, HUBBALLI.
                                               ...RESPONDENTS
(BY SRI.M.B.HIREMATH, ADV. FOR R1;
     SRI.B.SHARANABASAWA, ADV. FOR R4 AND R6;
     SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
     SRI. C.V.ANGADI, ADV. FOR R3 AND R5)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, THIS HON'BLE COURT MAY BE PLEASED TO ALLOW THE
APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY THE
LEARNED SINGLE JUDGE IN W.P. NO. 106157/2016 (LA-RES).

IN WA NO.100373 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD.
     OLD ADDRESS:
     THE SPECIAL LAND ACQUISITION OFFICER,
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD-580009.
                                 - 124 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR HOSRU
       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.
       OLD ADDRESS:
       HUBBALLI-DHARWAD BRTC CO. LTD.,
       OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009,
       BY ITS MANAGING DIRECTOR.
                                                    ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)

AND:
1.     SHARADABAI W/O. CHANDRAKANT JANAMANE
       AGE. 78 YEARS, OCC. HOUSEHOLD WORK,
       R/O. "KAMAL KUNJ" BUILDING,
       YALLAKISHETTAR COLONY,
       P.B. ROAD, TQ. DIST. DHARWAD-580004.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S.BUILDING, BENGALURU-01,
       BY ITS PRINCIPAL SECRETARY.

3.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16,
       2ND FLOOR, SAMPARKA SOUDHA,
       OPP ORION MALL,
       DR RAJKUMAR ROAD,
       RAJAJINAGAR, BENGALURU,
       KARNATAKA-560010,
       OLD ADDRESS:
       THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       NO.16, J MILLER TANK BED AREA,
       TIMMAYYA ROAAD CROSS, BANGALORE-560002.

4.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI-580025.
                                                   ...RESPONDENTS
(BY SRI. M.B.HIREMATH, ADV. FOR R1;
      SRI.SHARANABASAWA, ADV. FOR R4;
                                - 125 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



        SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
        SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.106157/2016 (LA-RES); TO DISMISS W.P. NO.106157/2016 (LA-RES).




IN WA NO.100459 OF 2022:

BETWEEN:
THE COMMISSIONER
HUBBALLI-DHARWAD URBAN DEVELOPMENT
AUTHORITY, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD-580001.
                                                      ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)

AND:
1.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S.BUILDING, BENGALURU-01,
       BY ITS PRINCIPAL SECRETARY.

2.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD., NO.16,
       J-MILLER TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BENGALURU-560002.

3.     HUBBALLI DHARWAD BRTS COMPANY LTD.,
       OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
       RAYAPURA DHARWAD,
       TQ AND DIST. DHARWAD-580001,
       BY ITS MANAGING DIRECTOR.

4.     THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD., 1ST FLOOR,
       KSFC BUILDING, RAYAPURA, DHARWAD,
       TQ AND DIST. DHARWAD-580001.
                              - 126 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS




5.     SHARADABAI W/O. CHANDRAKANT JANAMANE
       AGE. 79 YEARS, OCC. HOUSEHOLD
       R/O. KAMAL KUNJ BUILDING,
       YALLAKKI SHETTAR COLONY,
       P.B.ROAD, DHARWAD-580004.
       TQ AND DIST. DHARWAD.
                                                ...RESPONDENTS
(BY SRI.C.V.ANGADI, ADV. FOR R2 TO R4;
      SRI. M.B.HIREMATH, ADV. FOR R5;
      SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.106157/2016 BY DISMISSING THE
WRIT PETITION.

IN WA NO.100044 OF 2023:

BETWEEN:
THE STATE OF KARNATAKA
REP. DEPARTMENT OF URBAN DEVELOPMENT
M.S.BUILDING, BENGALURU-01,
BY ITS PRINCIPAL SECRETARY.
                                                  ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)

AND:
1.     SHARADABAI W/O. CHANDRAKANT JANAMANE
       AGE. 79 YEARS, OCC. HOUSEHOLD
       R/O. KAMAL KUNJ BUILDING,
       YALLAKKI SHETTAR COLONY,
       P.B.ROAD, DHARWAD-580004.
       TQ AND DIST. DHARWAD.

2.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD., NO.16,
       J-MILLER TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BENGALURU-560002.
                                - 127 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




3.     HUBBALLI DHARWAD BRTS COMPANY LTD.,
       OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
       RAYAPURA DHARWAD,
       TQ AND DIST. DHARWAD-580001,
       BY ITS MANAGING DIRECTOR.

4.     THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD., 1ST FLOOR,
       KSFC BUILDING, RAYAPURA, DHARWAD,
       TQ AND DIST. DHARWAD-580001.

5.     COMMISSIONER
       HUBBALLI-DHARWAD URBAN DEVELOPMENT
       AUTHORITY, NAVANAGAR,
       TQ. HUBBALLI, DIST. DHARWAD-580001.
                                                   ...RESPONDENTS
(BY SRI.B.SHARANABASAWA, ADV. FOR R5;
      SRI.C.V.ANGADI, ADV. FOR R2 TO R4;
      SRI.M.B. HIREMATH, ADV. FOR R1)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, CALL FOR THE
RECORDS IN W.P.NO.106157/2016 DATED 22.12.2021, AND AFTER
EXAMINING THE SAME; QUASH THE IMPUGNED ORDER DATED
22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.106157/2016.

IN WA NO.100327 OF 2022:

BETWEEN:
THE COMMISSIONER
HUBBALLI -DHARWAD URBAN DEVELOPMENT
AUTHORITY, NAVANAGAR, TQ. HUBBALLI,
DIST. DHARWAD-580001.
                                                     ...APPELLANT
(BY SRI. B. SHARANABASAWA, ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING, BENGALURU-01,
       BY ITS PRINCIPAL SECRETARY.

2.     THE CHIEF ENGINEER,
       KARNATAKA ROAD DEVELOPMENT
                               - 128 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



     CORPORATION LIMITED,
     NO.16, J MILLAR TANK BED AREA,
     TIMMAYYA ROAD CROSS,
     BENGALURU-560002.

3.   HUBLI DHARWAD BRTS COMPANY LTD.,
     OFFICE OF BRTS, 1ST FLOOR,
     KSFC BUILDING, RAYAPUR, DHARWAD
     TQ. AND DIST. DHARWAD-580001,
     BY ITS MANAGING DIRECTOR.

4.   THE SPECIAL LAND ACQUISITION OFFICER,
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD,
     TQ. AND DIST. DHARWAD-580001.

5.   SANTOSH S/O. CHADRAKANT JANAMANE,
     AGED 53 YEARS, OCC. BUSINESS,
     R/O. KAMAL KUNJA BUILDING,
     YALLAKISHETTAR COLONY,
     P.B. ROAD, DHARWAD,
     TQ. AND DIST. DHARWAD-580004.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
      SRI. C.V. ANGADI, ADV. FOR R2 TO R4;
      SRI.M.B.HIREMATH, ADV. FOR R5)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THIS APPEAL AND SET-ASIDE THE JUDGMENT AND ORDER
DTD.22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.106158/2016, BY DISMISSING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100301 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD.
                                 - 129 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



       OLD ADDRESS:
       THE SPECIAL LAND ACQUISITION OFFICER,
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009.
       BY ITS MANANGING DIRECTOR.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR HOSRU
       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.
       OLD ADDRESS:
       HUBBALLI-DHARWAD BRTC CO. LTD.,
       OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009,
       BY ITS MANAGING DIRECTOR.
                                                    ...APPELLANTS
(BY SRI. B.SHARANABASAWA, ADVOCATE)
AND:
1.     SANTOSH S/O. CHANDRAKANT JANAMANE
       AGED 53 YEARS, OCC. BUSINESS,
       R/O. 'KAMAL KUNJ' BUILDING,
       YALLAKKISHETTAR COLONY,
       P.B.ROAD, DHARWAD-580004.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S. BUILDING, BENGALURU-01,
       B ITS PRINCIPAL SECRETARY.

3.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16,
       2ND FLOOR, SAMPARKA SOUDHA,
       OPP ORION MALL, DR.RAJKUMAR RD.
       RAJAJINAGAR, BENGALURU,
       KARNATAKA-560010.

4.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI-580025.
                                                   ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
                                - 130 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



        SRI. C.V. ANGADI, ADV. FOR R3;
        SRI.M.B.HIREMATH, ADV. FOR R1;
        SRI.B.SHARANABASAWA, ADV. FOR R4)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.106158/2016 (LA-RES); TO DISMISS W.P.NO.106158/2016 (LA-RES).

IN WA NO.100500 OF 2022:

BETWEEN:
THE STATE OF KARNATAKA
DEPARTMENT OF URBAN DEVELOPMENT,
M.S. BUILDING, BENGALURU-01,
B ITS PRINCIPAL SECRETARY.
                                                   ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)

AND:
1.     SANTOSH S/O. CHANDRAKANT JANAMANE
       AGED 53 YEARS, OCC. BUSINESS,
       R/O. 'KAMAL KUNJ' BUILDING,
       YALLAKKISHETTAR COLONY,
       P.B.ROAD, DHARWAD-580004.

2.     THE CHIEF ENGINEER,
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LIMITED,
       NO.16, J MILLAR TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BENGALURU-560002.

3.     HUBBALLI DHARWAD BRTS COMPANY LTD.,
       OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
       RAYAPURA DHARWAD,
       TQ AND DIST. DHARWAD-580001,
       BY ITS MANAGING DIRECTOR.

4.     THE SPECIAL LAND ACQUISITION OFFICER,
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009.
                                - 131 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



5.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI-580025.
                                                  ...RESPONDENTS
(BY SRI. C.V. ANGADI, ADV. FOR R2, R3 AND R4;
      SRI.M.B.HIREMATH, ADV. FOR R1;
      SRI.B.SHARANABASAWA, ADV. FOR R5)


       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) CALL FOR THE
RECORDS IN W.P.NO.106158/2016 AND 21.12.2021 AND AFTER
EXAMINING THE SAME.(B) QUASH THE IMPUGNED ORDER DATED
21.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.106158/2016.

IN WA NO.100088 OF 2023:

BETWEEN:
HUBBALLI DHARWAD MUNICIPAL CORPORATION
R/BY THE COMMISSIONER, HUBBALLI,
DIST. DHARWAD.
                                                    ...APPELLANT
(BY SRI. V M SHEELVANT, ADVOCATE)
AND:
1.     SHRI. SANTOSH S/O. CHADRAKANT JANAMANE
       AGE. 53 YEARS, OCC. BUSIENSS,
       R/O. KAMAL KUNJA BUILDING,
       YALLKISHETTAR COLONY,
       P B ROAD, DHARWAD.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT
       M S BUILDING, BANGALORE- 01.
       BY ITS PRINCIPAL SECRETARY.

3.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD. NO. 16,
       J MILLAR TANK BED AREA,
       TIMMAYYA ROAD, CROSS, BENGALURU- 560002.

4.     HUBBALLI -DHARWAD BRTS COMPANY LTD.
       OFFICE OF BRTS, 1ST FLOOR,
       KSFC BUILDING, RAYAPUR, DHARWAD.
                                  - 132 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



5.   THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD.
6.   THE COMMISSIONER
     HUBBALLI DHARWAD URBAN DEVELOPMENT
     AUTHORITY, HUBBALLI.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
     SRI.B.SHARANABASAWA, ADV.FOR R4 AND R6;
     SRI.C.V.ANGADI, ADV. FOR R3 AND R5;
     SRI.M.B.HIREMATH ADV. FOR R1)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON BLE COURT TO, ALLOW THE APPEAL AND SET ASIDE
THE ORDER DATED 22/12/2021 PASSED BY THE LEARNED SINGLE JUDGE IN
WP NO. 106158/2016(LA-RES).
IN WA NO.100340 OF 2022:
BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
      ND
     2 FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD. OLD ADDRESS:
     THE SPECIAL LAND ACQUISITION OFFICER,
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
      ST
     1 FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD-580009.

2.   THE MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS COMPANY LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR HOSRU
     HUBBALLI -580021, TALUK. HUBBALLI,
     DIST. DHARWAD. OLD ADDRESS:
     HUBBALLI-DHARWAD BRTC CO. LTD.,
     OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD-580009,
     BY ITS MANAGING DIRECTOR.
                                                      ...APPELLANTS
(BY SRI. C.V.ANGADI, ADVOCATE)
                                 - 133 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




AND:
1.     ANAND S/O CHANDRAKANT JANAMANE
       AGED 49 YEARS, OCC. BUSINES
       R/O KAMAL KUN BUILDING
       YALLAKKISHETTAR COLONY
       P.B. ROAD, DHARWAD 580004.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S. BUILDING, BENGALURU-01
       BY ITS PRINCIPAL SECRETARY.

3.     THE CHIEF ENGINEER
       KRDCL LIMITED NO. 6
       2ND FLOOR, SAMPARKA SOUDHA
       OPP. ORION MALL, DR. RAJKUMAR RD,
       RAJAJINAGAR BENGALURU, KARNATAKA 560010.
       OLD ADDRESS:
       THE CHIEF ENGINEER,
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LIMITED,
       NO.16, J MILLAR TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BENGALURU-560002.

4.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI,
       TALUK HUBBALLI 580025, DIST. DHARWAD.
                                                     ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
       SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
       SRI.B.SHARANABASAWA, ADV.FOR R4;
       SRI.M.B.HIREMATH ADV. FOR R1;
       R3-DISPENSED WITH)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT APPEAL AND
SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.NO.106159/2016(LA-
RES).(B) DISMISS W.P.NO.106159/2016(LA-RES).

IN WA NO.100455 OF 2022:

BETWEEN:
THE COMMISSIONER
HUBBALLI DHARWAD URBAN DEVELOPMENT
AUTHORITY, NAVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD 580001.
                                                        ...APPELLANT
(BY SRI. B. SHARANABASAWA.,ADVOCATE)
                               - 134 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS




AND:
1.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M S BUILDING, BENGALURU 01,
       BY ITS PRINCIPAL SECRETARY.

2.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       NO.16, J-MILLER TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BANGALURU 560002.

3.     HUBBALLI DHARWAD BRTS COMPANY LTD.,
       OFFICE OF BRTS, 1ST FLOOR,
       KSFC BUILDING,
       RAYAPURA, DHARWAD.
       TQ. AND DIST.
       DHARWAD 580001.
       BY ITS MANAGING DIRECTOR.

4.     THE SPECIAL LAND ACQUISITION OFFICER
       KRDCL, 1ST FLOOR,KSFC BUILDING,
       RAYAPUR, DHARAD,
       TQ. AND DIST. DHARWAD 580001.

5.     ANAND S/O CHANDRAKANT JANAMANE
       AGE. 50 YEARS, OCC. BUSINESS,
       R/O. KAMAL KUNJ BUILDING,
       YALLAKKI SHETTAR COLONY,
       P B ROAD, DHARWAD.
       TQ. AND DIST. DHARWAD 580004.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
      SRI.M.B.HIREMATH ADV. FOR R5;
      SRI.C.V.ANGADI, ADV. FOR R2 TO R4)

        THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.106159/2016 BY DISMISSING THE
WRIT PETITION.
                                - 135 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




IN WA NO.100499 OF 2022:

BETWEEN:
STATE OF KARNATAKA
REP BY THE PRINCIPAL SECRETARY TO GOVT,
DEPT OF URBAN DEVELOPMENT, VIKASA SOUDHA
BENGALURU- 560 001.
                                                    ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     ANAND S/O. CHANDRAKANTH JANAMANE
       AGED. 50 YEARS, OCC. BUSINESS,
       R/O. KAMAL KUNJ, BUILDING
       YALLAKKISHETTAR COLONY,
       P.B ROAD, TQ. DIST DHARWAD - 580004.

2.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT CORPORATION
       LIMMITED NO. 16 J MILLAR TANK BED AREA
       TIMMAYYA ROAD CROSS BENGALURU - 560002.

3.     HUBLI DHARWAD BRTS COMPANY LTD
       OFFICE OF BRTS,
       1ST FLOOR KSFC BUILDING
       RAYAPUR, DHARWAD,
       BY ITS MANAGING DIRECTOR-580009.

4.     SPECIAL LAND ACQUISITON OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD., 1ST
       FLOOR, KSFC BUILDING, RAYAPUR,
       DHARWAD-580009.

5.     THE COMMISSIONER
       HUBBALLI- DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI - 580001.
                                                  ...RESPONDENTS
(BY SRI.M.B.HIREMATH ADV. FOR R1;
      SRI.C.V.ANGADI, ADV. FOR R2 TO R4;
      SRI.B.SHARANABASAWA, ADV. FOR R5)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) CALL FOR THE
RECORDS IN W.P.NO.106159/2016 AND 21.12.2021 AND AFTER
                                 - 136 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



EXAMINING THE SAME.(B) QUASH THE IMPUGNED ORDER DATED
21.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.106159/2016.

IN WA NO.100411 OF 2022:

BETWEEN:
1.     THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.
       OLD ADDRESS:
       THE ASSISTANT COMMISSIONER,
       THE LAND ACQUISITION OFFICER,
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       HDRBTS OFFICE, 1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR HOSRU
       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.
       OLD ADDRESS:
       THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTC CO. LTD.,
       OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD.

                                                   ...APPELLANT
(BY SRI. C V ANGADI,ADVOCATE)
AND:
1.     RAMESH S/O SATAPPA KHODANPUR
       AGED 85, OCC. BUSINESS
       R/O 165/B, DESHPANDE NAGAR,
       HUBBALLI 580029, DIST. DHARWAD.

2.     THE STATE OF KARNATAKA
       REP. BY SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
                                  - 137 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



     NO. 504, 5TH FLOOR, 4TH GATE
     M S BUILDING. AMBEDKAR VEEDHI
     BENGALURU 560001.

3.   THE COMMISSIONER
     HUBBALLI-DHARWAD URBAN DEVELOPMENT
     AUTHORITY, NAVANAGAR
     HUBBALLI 580025, DIST. DHARWAD.

4.   THE COMMISSIONER
     HUBBALLI-DHARWAD MUNICIPAL CORPORATION
     HUBBALLI 580029, DIST. DHARWAD.

5.   THE TAHASILDAR, HUBBALLI TALUK
     HUBBALLI 580020, DIST. DHARWAD.

6.   THE EXECUTIVE ENGINEER
     KRDCL NO. 13, 3RD MAIN,
     DOLLARS COLONY,
     NEAR VATSALAYA HOSPITAL,
     GOKUL ROAD, HUBBALLI 580030.
                                                           ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
       SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R5;
       SRI.V.M.SHEELVANT, ADV. FOR R3;
       SRI.B.SHARANABASAWA, ADV. FOR R3;
       SRI.K.L.PATIL AND SIR.S.S.BETURMATH, ADV. FOR R1)


       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON BLE COURT TO, A) ALLOW THIS WRIT APPEAL AND
SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P. NO. 106269-
106270/2015(LA-RES)B) DISMISS W.P. NO. 106269-106270/2015(LA-RES).

IN WA NO.100440 OF 2022:

BETWEEN:
1.   THE STATE OF KARNATAKA
     TBY ITS SECRETARY DEPARTMENT OF URBBAN
     DEVELOPMENT, NO. 504, 5TH FLOOR
     4TH GATE, M.S BUILDING,
     AMBEDKAR VEEDHI, BENGALURU - 560001.

2.   THE TAHASHILDAR HUBBALLI
     TALUK HUBBALLI,
     DISTRICT DHARWAD 580001.
                                                           ...APPELLANTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
                                 - 138 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



AND:
1.     RAMESH S/O. SATAPPA KHODANPUR
       AGE. 79 YEARS, OCC. BUSINES
       R/O. 165/B. DESHPANDE NAGAR
       HUBBALLI - 580029, DIST. DHARWAD.

2.     THE TOWN PLANNING MEMBER
       HUBBALLI- DHARWAD URBAN DEVELOPMENT
       AUTHORITY, NAVANAGAR, HUBBALLI - 580025.
       DIST. DHARWAD.

3.     THE COMMISSIONER
       HUBBALLI-DHARWAD MUNICIPAL
       CORPORATION HUBBALLI,
       DIST. DHARWAD - 580028.

4.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       OFICE OF BRTS, FIRST FLOOR,
       KSFC BUILDING RAYAPUR - 580009,
       DHARWAD.

5.     THE ASSISTNAT COMMISSIONER
       LAND ACQUISITION OFFICER,
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD., HDBRTS OFFICE,
       FIRST FLOOR KSFC BUILDING,
       RAYAPUR-580009DHARWAD.

6.     EXECUTIVE ENGINEER
       KRDCL NO. 13, 3RD MAIN
       DOLLARS COLONY NEAR VATSALAYA HOSPITAL
       GOKUL ROAD, HUBBALLI - 580030
                                                   ...RESPONDENTS
(BY    SRI.C.V.ANGADI, ADV. FOR R4 TO R6;
        SRI.B.SHARANABASAWA, ADV. FOR R2;
        SRI.K.L.PATIL AND SIR.S.S.BETURMATH, ADV. FOR R1;
        SRI.G.I.GACHCHINAMATH, ADV. FOR R3)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) CALL FOR THE
RECORDS IN W.P.NO.106269-270/2015 (LA-RES) DATED 22.12.2021, AND
AFTER EXAMINING THE SAME.(B) QUASH THE IMPUGNED ORDER
DATED 22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.106269-270/2015 (LA-RES).
                                   - 139 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS



IN WA NO.100450 OF 2022:

BETWEEN:
THE TOWN PLANNING MEMBER
HUBBALLI DHARWAD URBAN DEVELOPMENT
AUTHORITY, NVANAGAR,
TQ. HUBBALLI, DIST. DHARWAD 580001.
                                                   ...APPELLANT
(BY SRI. B SHARANABASAWA.,ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       REP. BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.54, 5TH FLOOR,
       4TH GATE, M S BUILDING,
       AMBEDKAR VEEDHI,
       BANGALURU 01.

2.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI TALUK, HUBBALLI,
       DIST. DHARWAD.

3.     THE TAHASILDAR
       HUBBALLI TALUK,
       HUBBALLI, DIST. DHARWAD.

4.     THE MANAGING DIRECTOR
       HUBBALLI -DHARWAD BRTS COMPANY LTD.,
       OFICE OF BRTS, FIRST FLOOR,
       KSFC BUILDING, RAYAPUR, DHARWAD

5.     THE ASSISTANT COMMISSIONER
       LAND ACQUISITION OFFICER,
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD., HDBRTS OFFICE,
       FIRST FLOOR, KSFC BUILDING,
       RAYAPUR,
       DHARWAD.

6.     THE EXECUTIVE ENGINEER
       KRDCL NO.13, 3RD MAIN,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL,
       GOKUL ROAD, HUBBALLI 580030.
                                     - 140 -
                                        NC: 2023:KHC-D:12094-DB
                                      WA No. 100266 of 2022 AND
                                           CONNECTED MATTERS



7.     RAMESH
       S/O SATAPPA KHODANPUR
       AGED ABOUT 85 YEARS,
       OCC. BUSINESS, R/O. 165/B,
       DESHPANDE NAGAR,
       HUBBALLI 580029.
                                                   ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R3;
      SRI.C.V.ANGADI, ADV.FOR R4 TO R6;
      SRI.K.L.PATIL AND SIR.S.S.BETURMATH, ADV. FOR R7;

        SRI.V.M.SHEELVANT, ADV. FOR R2)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE FOR THE
REASONS AND GROUNDS STATED ABOVE THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021, PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.106270/2015 BY DISMISSING THE
WRIT PETITION.

IN WA NO.100054 OF 2023:

BETWEEN:
HUBBALLI DHARWAD MUNICIPAL CORPORATION
R/BY ITS THE COMMISSIONER,
HUBBALLI, DIST. DHARWAD.
                                                     ...APPELLANT
(BY SRI. V M SHEELVANT.,ADVOCATE)
AND:
1.     RAMESH S/O SATAPPA KHODANPUR
       AGE. MAJOR, OCC. BUSINESS,
       R/O. 165/B, DESHPANDE NAGAR,
       HUBBALLI 580029, DIST. DHARWAD.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT,
       NO. 504, 5TH FLOOR, 4TH GATE,
       M S BUILDING, AMBEDKAR VEEDHI,
       BENGALURU 560001.

3.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, NAVANAGAR,
                               - 141 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



     HUBBALLI 560025.

4.   THE TAHASILDAR HUBBALLI
     TQ. HUBBALLI, DIST. DHARWAD 580001
5.   MANAGING DIRECTOR HUBBALLI DHARWAD BRTS CO.LTD.
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P B ROAD, DHARWAD 580009.

6.   THE ASSISTANT COMMISSIONER
     LAND ACQUISITION OFFICER AND KRDCL.
     HDBRTSC OFFICE, 1ST FLOOR,
     KSFC BUILDING, RAYAPUR,
     P B ROAD, DHARWAD 09.

7.   EXECUTIVE ENGINEER
     KRDCL NO. 16, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VASTALLYA HOSPITAL,
     GOKUL ROAD, HUBLI.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R4;
      SRI.C.V.ANGADI, ADV.FOR R5 TO R7;
      SRI.K.L.PATIL AND SIR.S.S.BETURMATH, ADV. FOR R1;
      SRI.B.SHARANABASAWA, ADV. FOR R3)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN W.P.NO.106269-106270/2015 (LA-RES),
IN THE INTEREST OF JUSTICE AND EQUITY.


IN WA NO.100482 OF 2022:

BETWEEN:
THE STATE OF KARNATAKA
REPRESENTED BY SECRETARY,
URBAN DEVELOPMENT,
NO. 504, 5TH FLOOR, 4TH GATE,
M S BUILDING, AMBEDKAR VEEDHI,
BENGALURU 560001.

                                                     ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
                                - 142 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



AND:
1.     M/S. HEALTHY COUNTRY RESORTS PRIVATE LTD.,
       REGISTERED OFFICE: NO. 38, EUREKA JUNCTION,
       TRAVELLERS BUNGALOW ROAD, HUBBALLI-580029,
       REP. BY ITS MANANGING DIRECTOR,
       SRI.DINESH R.PAI, AGE : 57 YEARS.

2.     COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC TIMC B BLOCK,
       4TH FLOOR, SHANTI NAGAR,
       K H ROAD, BENGALURU-560002.

3.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       NO.16,2ND FLOOR, SAMPARKA SOUDHA,
       OPP ORION MALL, DR. RAJKUMAR RD,
       RAJAJINAGAR, BENGALURU,
       KARNATAKA-560010.

4.     THE MANAGING DIRECTOR
       HUBBALLI - DHARWAD BRTS COMPANY LTD,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD,

5.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR,
       HOSUR, HUBBALLI-580021,
       TALUK: HUBBALLI, DIST: DHARWAD,

6.     THE EXECUTIVE ENGINEER
       KRDCL NO.13, 3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL,
       GOKUL ROAD, HUBBALLI-580030.

7.     THE COMMISSIONER
       HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI 580029, DIST: DHARWAD.
                                 - 143 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




8.   HUBBALLI DHARWD URBAN DEVELOPMENT
     AUTHORITY REPRESENTED BY ITS COMMISSIONER,
     NAVAANAGAR, TAL : HUBBALLI-580025,
     DIST: DHARWAD.
                                               ...RESPONDENTS
(BY SRI. ARVIND KAMATH, SENIOR COUNSEL FOR
      SRI.N.S.KINI, ADV. FOR R1;
      SRI.V.M.SHEELVANT, ADV. FOR R7;
      SRI.C.V.ANGADI, ADV.FOR R3 TO R6;
      SRI.B.SHARANABASAWA, ADV. FOR R2 AND R8)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.106557/2015 (LA-RES).(B) TO DISMISS W.P.NO.106557/2015 (LA-RES).


IN WA NO.100496 OF 2022:

BETWEEN:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT. BUILDING
       NEW COURT ROAD, PO. VIDYANAGAR, HOSUR
       HUBBALLI 580021, TAL. HUBBALLI
       DIST. DHARWAD.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.
       2ND FLOOR, B BLOCK
       NWKRTC NEW DEPOT. BUILDING
       NEW COURT ROAD, PO. VIDYANAGAR, HOSUR
       HUBBALLI 580021, TAL. HUBBALLI, DIST. DHARWAD
                                                       ...APPELLANTS
(BY SRI. C V ANGADI.,ADVOCATE)
AND:
1.     M/S HEALTHY COUNTY RESORTS PRIVATE LTD
       REGISTERED OFFICER NO. 38
       EUREKA JUNCTION,
       TRAVELLERS BUNGALOW ROAD,
       HUBBALLI 580029,
       REPRESENTED BY
       ITS MANAGING DIRECTOR.
                               - 144 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



2.   THE STATE OF KARNATAKA
     REP. BY SECRETARY
     URBAN DEVELOPMENT DEPARTMENT
     NO. 504, 5TH FLOOR, 4TH GATE
     M.S. BUILDING, AMBEDKAR VEEDHI,
     BENGALUTU 560001.

3.   THE COMMISSIONER
     HUBBALLI-DHARWAD URBAN LAND TRANSPORT
     URBAN DEVELOPMENT DEPARTMENT
     BMTC TIMC B BLOCK
     4TH FLOOR, SHANTINAGAR
     K H ROAD, BENGALURU 560027.

4.   THE CHIEF ENGINEER
     KRDCL LIMITED NO. 16
     2ND FLOOR, SAMPARKA SOUDHA
     OPP ORION MALL, DR. RAJKUMAR ROAD,
     RAJAJINAGAR,
     BENGALURU KARNATAKA 560010.

5.   THE EXECUTIVE ENGINEER
     KRDCL NO. 13, 3RD MAIN
     DOLLARS COLONY,
     NEAR VATSALAYA HOSPITAL
     GOKUL ROAD, HUBBALLI 580030.

6.   THE COMMISSIONER
     HUBBALLI DHARWAD MUNICIPAL CORPORATION
     DHARWAD 580008.

7.   HUBBALLI DHARWAD URBAN DEVELOPMENT
     AUTHORITY, REPRESENTED BY
     ITS COMMISSIONER,
     NAVANAGAR, TAL. HUBBALLI 580025
     DIST. DHARWAD.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R3;
      SRI. ARVIND KAMATH, SENIOR COUNSEL FOR
      SRI.N.S.KINI, ADV. FOR R1;
      SRI.M.M.KHANNUR, ADV.FOR R7;
      R4, R5-DISPENSED WITH)
      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.106557/2015(LA-RES).(B) TO DISMISS W.P.NO.106557/2015(LA-RES).
                               - 145 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS




IN WA NO.100053 OF 2023:

BETWEEN:
HUBBALLI DHARWAD MUNICIPAL CORPORATION
R/BY ITS THE COMMISSIONER,
HUBBALLI, DIST. DHARWAD.
                                                ...APPELLANT
(BY SRI. V M SHEELVANT.,ADVOCATE)
AND:
1.     M/S. HEALTHY COUNTY RESORTS PVT. LTD.
       REGISTERED OFFICE NO.38,
       EUREKA JUNCTION,
       TRAVELLERS BUNGLOW ROAD,
       HUBLI 580029,
       REPRESENTED BY ITS MANAGING DIRECTOR,
       SRI DINESH R PAI, AGE. 57 YEARS.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT,
       NO. 504, 5TH FLOOR,
       4TH GATE, M S BUILDING,
       AMBEDKAR VEEDHI, BENGALURU 560001.

3.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT URBAN
       DEVELOPMENT DEPARTMENT,
       BMTC, TIMC B BLOCK,
       4TH FLOOR, SHANTI NAGAR,
       K H ROAD,BENGALURU 560001.

4.     CHIEF ENGINEER
       KRDCL NO. 16, J MILLER TANK BED AREA,
       TMMYYA ROAD CROSS, BENGALURU 560002.

5.     MANAGING DIRECTOR
       HUBBALLI DHARWAD BRTS CO.LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P B ROAD, DHARWAD 580009.

6.     SPL. LAND ACQUSITIION OFFICER AND
       THE ASSISTANT COMMISSIONER
       KRDCL, HDBRTSC OFFICE,
       1ST FLOOR, KSFC BUILDING RAYAPUR,
       P B ROAD, DHARWAD 09.
                               - 146 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




7.     EXECUTIVE ENGINEER
       KRDCL, NO.16,
       3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VASTALLYA HOSPITAL,
       GOKUL ROAD, HUBLI.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R4;
      SRI. ARVIND KAMATH, SENIOR COUNSEL FOR
      SRI.N.S.KINI, ADV. FOR R1;
      SRI.M.M.KHANNUR, ADV.FOR R7;
      SRI. C.V.ANGADI, ADV. FOR R3 AND R7
      R4, R5-DISPENSED WITH)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN W.P.NO.106557/2015 (LA-RES), IN THE
INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100062 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER,
NAVANAGAR, TQ. HUBBALLI,
DIST. DHARWAD. 5800001
                                                  ...APPELLANT
(BY SRI. B SHARANABASAWA.,ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       REP. BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       504, 5TH FLOOR, 4TH GATE,
       M S BUILDING, AMBEDKAR VEEDHI,
       BENGALURU 560001.

2.     THE COMMISSIONER DIRECTORATE OF URBAN
       LAND TRANSPORT URBAN DEVELOPMENT
       DEPARTMENT, BMTC TIMC B BLOCK,
       4TH FLOOR, SHANTINAGAR,
       K H ROAD,
       BENGALURU 560027.
                               - 147 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



3.   CHIEF ENGINEER
     KRDCL LIMITED,
     NO. 16, J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS,
     BENGALURU 560002.

4.   THE MANAGING DIRECTOR
     HUBBALLI DHARWAD BRTS COMPANY LTD.,
     OFFICE OF BRTS, FIRST FLOOR,
     KSFC BUILDING, RAYAPUR, DHARWAD.

5.   THE ASSISTANT COMMISSIONER
     LAND ACQUISITION OFFICER,
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     HDBRTS OFFICE, FIRST FLOOR,
     KSFC BUILDING, RAYAPUR, DHARWAD.

6.   THE EXECUTIVE ENGINEER
     KRDCL NO.13, 3RD MAIN,
     DOLLARS COLONY,
     NEAR VATSALYA HOSPITAL,
     GOKUL ROAD, HUBBALLI 580030.

7.   M/S HEALTHY COUNTRY RESORTS PRIVATE LTD.,
     REGISTERED OFFICE,
     NO. 38, EUREKA JUNCTION,
     HUBLI 580029,
     REPRESENTED BY ITS MANAGING DIRECTOR,
     SRI. DINESH R PAI,
     AGED ABOUT 56 YEARS, OCC. BUSINESS.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
      SRI. ARVIND KAMATH, SENIOR COUNSEL FOR
      SRI.N.S.KINI, ADV. FOR R6;
      SRI. C.V.ANGADI, ADV. FOR R2 AND R4;
      SRI.VM.SHEELVANT, ADV. FOR R3;
      R4, R5-DISPENSED WITH)
      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THIS APPEAL AND SET-ASIDE THE JUDGMENT AND ORDER
DTD.22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.106557/2015, BY DISMISSING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE AND EQUITY.
                                 - 148 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



IN WA NO.100444 OF 2022:

BETWEEN:
HUBBALLI- DHARWAD URBAN DEVELOPMENT AUTHORITY
REP. BY ITS COMMISSIONER,
NAVANAGAR, TQ. HUBBALLI,
DIST. DHARWAD-580001
                                                 ...APPELLANT
(BY SRI. B SHARANABASAWA.,ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       REP. BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 5TH FLOOR, 4TH GATE,
       M S BUILDING, AMBEDKAR VEEDHI,
       BENGALURU 560001.

2.     THE COMMMISIONER
       DIRECTORATE OF URBAN LAND TRANSPSORT
       URBAN DEVELOPMENT DEPARTMENT,
       BMTC TIMC B BLOCK, 4TH FLOOR,
       SHANTINAGAR, K H ROAD,
       BENGALURU 560027.

3.     CHIEF ENGINEER KRDCL LIMITED
       NO.16, J MILLAR TANK BED AREA,
       TIMMAYYA ROAD, CROSS,
       BENGALURU 560002.

4.     THE MANAGING DIRECTOR
       HUBBALLI DHARWAD BRTS COMPANY LTD.,
       OFFICE OF BRTC, FIRST FLOOR,
       KSFC BUILDING,
       RAYAPUR, DHARWAD-580003,
       NAVANAGAR, TQ. HUBALI,
       DIST. DHARWAD.

5.     SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       HDBRTS OFFICE, FIRST FLOOR,
       KSRF BUILDING, RAYAPUR, DHARWAD-580003.

6.     THE EXECUTIVE ENGINEER
       KRDCL NO.13, 3RD MAIN,
       DOLLARS COLONY,
                               - 149 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



     NEAR VATSALYA HOSPITAL,
     GOKUL ROAD, HUBBALLI -580030.

7.   THE COMMISSIONER
     HUBBALLI DHARWAD MUNICIPAL CORPORATION,
     DHARWAD-580003.

8.   M/S SRI KRISHNA MILKS PRIVATE LTD.,
     REGISTERED OFFICE, NO. 38,
     EUREKA JUNCTION, DESHPANDE NAGAR,
     TRAVELLERS BUNGLOW ROAD,
     HUBALI 580029.
     PLAINT: SRI KRISHNAJI KIRAVATTI VILLAGE,
     TQ. YELLAPUR, DIST. UTUTARA KANNADA,
     REP. BY ITS MANAGING DIRECTOR,
     SRI HANUMANTH M PAI,
     AGED ABOUT 67 YEARS,
     OCC. BUSINESS, R/O. KIRAVATTI.

9.   M/S HARSHAM LOGISTICS PRIVATE LIMITED
     REG. OFFICE 38, II FLOOR,
     EUREKA JUNCTION, T B ROAD,
     HUBBALLI 580029, DHARWAD,
     REP. BY SRI DINESH S/O RAMDAS PAI,
     DIRECTOR AND AUTHORISED SIGNATORY.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R2;
      SRI. ARVIND KAMATH, SENIOR COUNSEL FOR
      SRI.N.S.KINI, ADV. FOR R8 AND R9;
      SRI. C.V.ANGADI, ADV. FOR R3 TO R6;
      SRI.V.M.SHEELVANT, ADV. FOR R7)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE FOR THE
REASONS AND GROUNDS STATED ABOVE THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.106558/2015 BY DISMISSING THE
WRIT PETITION
                                 - 150 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



IN CCC NO.100272 OF 2022:

BETWEEN:
M/S. HARSHAM LOGISTICS PRIVATE LIMITED
A COMPANY INCORPORATED UNDER THE PROVISION
OF THE COMPANIES ACT, HAVING ITS REGISTERED OFFICE
AT 38, II FLOOR, EUREKA JUCTION,
T. B. ROAD, HUBBALLI-580029, DHARWAD,
R/BY SRI. DINESH S/O. RAMDAS PAI,
DIRECTOR AND AUTHORISED SIGNATORY
                                              ...COMPLAINANT
(BY SRI. ARAVIND KAMATH, SENIOR COUNSEL FOR
       SRI. KINI NAGPRASAD SURESH, ADVOCATE)
AND:
1.     THE ASSISTANT COMMISSIONER
       LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD., HDBRTS OFFICE,
       FIRST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580007.
                                                  ...ACCUSED
2.     THE STATE OF KARNATAKA

                                 ....PROFORMA RESPONDENT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
      R1-NOTICE NOT ORDERED)

        THIS CONTEMPT PETITION IS FILED UNDER SECTION 11 AND 12
OF THE CONTEMPT OF COURTS ACT, 1971, R/W. ARTICLE 215 OF
CONSTITUTION OF INDIA,1950, PRAYING THIS HON BLE COURT BE
PLEASED TO, A. ALLOW THIS PETITION AND CONSEQUENTLY INITIATE
CONTEMPT PROCEEDINGS AGAINST THE ACCUSED FOR HIS WILLFUL
AND DELIBERATE DISOBEDIENCE OF THE FINAL ORDER DATED
22.12.2021 PASSED BY THIS HON BLE COURT IN WRIT PETITION
NO.106558    OF   2015   PRODUCED     HEREWITH   AND   MARKED   AS
ANNEXURE-A IN THE INTEREST OF JUSTICE AND EQUITY.
                                - 151 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



IN WA NO.100492 OF 2022:

BETWEEN:
1.     THE SPECIAL LAND ACQUISTION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.
       OLD ADDRESS:
       SPECIAL LAND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
       KSFC BUILDING, RAYAPUR,
       DHARWAD-580009.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD,
       PO VIDYANAGAR HOSRU
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD. OLD ADDRESS:
       MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009.

                                                    ...APPELLANTS
(BY SRI. C V ANGADI.,ADVOCATE)
AND:
1.     M/S. SRI KRISHNA MILKS PRIVATE LTD.,
       REGISTERED OFFICE NO. 38, EUREKA JUNCTION,
       TRAVELLERS BUNGALOW ROAD,
       HUBBALLI-580029, PLANT SRI KRISHNAGIRI
       KIRAVATTI VILLAGE, TQ. YELLAPUR
       DIST. UTTAR KANNADA
       REP BY ITS MANAGING DIRECTOR
       SRI. MANJUNATH M PAI, AGE 67 YEARS,
       OF KIRWATI.

2.     M/S. HARSHAM LOGISTICS PRIVATE LIMITED
       A COMPANY INCORPORATED UNDER
       THE PROVISIONS OF THE COMPANIES ACT
                              - 152 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



     HAVING ITS REGISTERED OFFICE AT NO. 38,
     II FLOOR, EUREKA JUCTION, T B ROAD,
     HUBBALLI 580029, TALUK HUBBALLI
     DIST. DHARWAD, REPRESENTED BY ITS
     DIRECTOR AND AUTHORISED SIGNATORY.

3.   THE STATE OF KARNATAKA
     REP BY SECRETARY
     URBAN DEVELOPMENT DEPARTMENT,
     NO. 504, 5TH FLOOR, 4TH GATE,
     M.S. BUILDING, AMBEDKAR VEEDHI,
     BENGALURU 560001.

4.   THE COMMISSIONER
     DIRECTORATE OF URBAN LAND TRANSPORT
     URBAN DEVELOPMENT DEPARTMENT
     BMTC TIMC B BLOCK
     4TH FLOOR, SHANTINAGAR, K H ROAD,
     BENGALURU 560027.

5.   THE CHIEF ENGINEER
     KRDCL LIMITED,
     NO. 16, 2ND FLOOR, SAMPARKA SOUDHA,
     OPP ORION MALL, DR. RAJKUMAR RD,
     RAJAJINAGAR,
     BENGALURU, KARNATAKA 560010.

6.   THE EXECUTIVE ENGINEER
     KRDCL NO. 13, 3RD MAIN,
     DOLLARS COLONY, NEAR VATSALAYA HOSPITAL
     GOKUL ROAD, HUBBALLI 580030.

7.   THE COMMISSIONER
     HUBBALLI DHARWAD MUNICIPAL CORPORATION
     DHARWAD - 580008.

8.   HUBBALLI DHARWAD URBAN DEVELOPMENT AUTHORITY
     REPRESENTED BY ITS COMMISSIONER
     NAVANAGAR TALUK HUBBALLI-580025
     DIST. DHARWAD.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3 AND R4;
      SRI. ARVIND KAMATH, SENIOR COUNSEL FOR
      SRI.N.S.KINI, ADV. FOR R1 AND R2;
      SRI. C.V.ANGADI, ADV. FOR R3 TO R6;
      SRI.B.SHARANABASAWA, ADV. FOR R8;
      R5 AND R6-DISPENSED WITH)
                                 - 153 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS




      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.106558/2015 (LA-RES).(B) TO DISMISS WP NO.106558/2015(LA-RES).


IN WA NO.100016 OF 2023:

BETWEEN:
THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT
NO.504, 5TH FLOOR, 4TH GATE,
M.S. BUILDING, AMBEDKAR VEEDHI,
BENGALURU- 560001.
                                                    ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     M/S SRI KRISHNA MILKS PRIVATE LTD.,
       REGISTERED OFFICE, NO. 38,
       EUREKA JUNCTION, DESHPANDE NAGAR,
       TRAVELLERS BUNGLOW ROAD,
       HUBALI 580029.
       PLAINT: SRI KRISHNAJI KIRAVATTI VILLAGE,
       TQ. YELLAPUR, DIST. UTUTARA KANNADA,
       REP. BY ITS MANAGING DIRECTOR,
       SRI HANUMANTH M PAI,
       AGED ABOUT 68 YEARS,
       OCC. BUSINESS, R/O. KIRAVATTI.

2.     M/S HARSHAM LOGISTICS PRIVATE LIMITED
       A COMPANY INCORPORATED UNDER
       THE PROVISIONS OF THE COMPANIES ACT,
       HAVING ITS REGISTERED OFFICE 38, II FLOOR,
       EUREKA JUNCTION, T B ROAD,
       HUBBALLI 580029, DHARWAD,
       REP. BY SRI DINESH S/O RAMDAS PAI,
       DIRECTOR AND AUTHORISED SIGNATORY.

3.     THE COMMISSIONER
       DIRECTORATE OF URBN LAND TRANSPORT
       URBAN DEVELOPMENT BMTC TIMC 'B' BLOCK,
       4TH FLOOR, SHANTINAGAR, K.H.ROAD,
                              - 154 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



     BENGALURU-560002.

4.   THE CHIEF ENGINEER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     NO.16,2ND FLOOR, SAMPARKA SOUDHA,
     OPP ORION MALL, DR. RAJKUMAR RD,
     RAJAJINAGAR, BENGALURU,
     KARNATAKA-560010.

5.   THE MANAGING DIRECTOR
     HUBBALLI - DHARWAD BRTS COMPANY LTD,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO. VIDYANAGAR,
     HOSUR, HUBBALLI-580021
     TALUK. HUBBALI, DIST. DHARWAD,

6.   THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR,
     HOSUR, HUBBALLI-580021,
     TALUK: HUBBALLI, DIST: DHARWAD,

7.   THE EXECUTIVE ENGINEER
     KRDCL NO.13, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VATSALAYA HOSPITAL,
     GOKUL ROAD, HUBBALLI-580030.

8.   THE COMMISSIONER
     HUBBALLI DHARWAD MUNICIPAL CORPORATION
     DHARWAD - 580008.

9.   HUBBALLI DHARWAD URBAN DEVELOPMENT AUTHORITY
     REPRESENTED BY ITS COMMISSIONER
     NAVANAGAR TALUK HUBBALLI-580025
     DIST. DHARWAD.
                                           ...RESPONDENTS
(BY SRI. ARVIND KAMATH, SENIOR COUNSEL FOR
      SRI.N.S.KINI, ADV. FOR R1 AND R2;
      SRI. C.V.ANGADI, ADV. FOR R4 TO R7;
      SRI.B.SHARANABASAWA, ADV. FOR R9;
      SRI. V.M.SHEELVANT, ADV. FOR R8
      R3-SERVED)
                                 - 155 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P. NO. 106558/2015(LA-RES).

IN WA NO.100098 OF 2023:

BETWEEN:
THE COMMISSIONER
HUBBALLI -DHARWAD MUNCIPAL CORPORATION,
HUBBALLI, DIST. DHARWAD.
                                                      ...APPELLANT
(BY SRI. V M SHEELVANT.,ADVOCATE)
AND:
1.     M/S SRI KRISHANA MILKS PVT LTD.
       REGISTERED OFFICE NO. 38,
       EUREKA JUNCTION, DESHPANDE NAGAR
       TRAVELLERS BUNGLOW ROAD
       HUBLI-580029, PLANT: SRI KRISHAGIRI,
       KIRAVATTI VILLAGE, TQ. YELLAPUR,
       DIST. UTTAR KANNADA,
       R/BY ITS MANAGING DIRECTOR
       SRI HANUMANTH M PAI,
       AGE. 68 YEARS, R/O KIRWATTI.

2.     M/S HARSHAM LOGISTICS PVT. LTD
       A COMPANY INCORPORATED UNDER
       THE PROVISIONS OF THE COMPANIES ACT,
       HAVING ITS REGISTERED OFFICE AT 38 II FLOOR,
       EUREKA JUNCTION, T. B. ROAD, HUBBALLI-580029
       DHARWAD, REPRESENTED BY
       SRI DINESH S/O RAMDAS PAI
       DIRECTOR AND AUTHORISED SIGNATORY.

3.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY URBAN DEVELOPMENT
       NO. 504, 5TH FLOOR, 4TH GATE
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU-560001.

4.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT
       BMTC, TIMC A BLOCK, 4TH FLOOR, SHANTI NAGAR
       K.H.ROAD BENGALURU.
                              - 156 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



5.   CHIEF ENGINEER
     KRDCL NO. 16, J MILLER TANK BED AREA
     TIMMAYYA ROAD CROSSS
     BENGALURU-560002.

6.   MANAGING DIRECTOR
     HUBBALLI DHARWAD BRTS CO. LTD
     1ST FLOOR, KSFC BUILDING
     RAYAPUR, P B ROAD,
     DHARWAD 580009.

7.   SPL. LAND ACQUISITION OFFICER AND
     THE ASSISTANT COMMISSIONER
     KRDCL, HDBRTSC OFFICE
     1ST FLOOR, KSFC BUILDING RAYAPUR
     P B ROAD, DHARWAD 9.
8.   EXECUTIVE ENGINEER
     KRDCL, NO. 16, 3RD MAIN ROAD
     DOLLARS COLONY
     NEAR VASTALLYA HOSPITAL
     GOKUL ROAD, HUBLI.

9.   HUBBALLI DHARWAD URBAN DEVELOPMENT
     AUTHORITY REP BY ITS COMMISSIONER,
     NAVANAGAR, TQ AND DIST. DHARWAD 580001.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3;
      SRI. ARVIND KAMATH, SENIOR COUNSEL FOR
      SRI.N.S.KINI, ADV. FOR R1 AND R2;
      SRI. C.V.ANGADI, ADV. FOR R5 TO R8;
      SRI.B.SHARANABASAWA, ADV. FOR R4 & R9)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, SET ASIDE THE ORDER
DATED 22/12/2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.106558/2015 (LA-RES), IN THE INTEREST OF JUSTICE AND
EQUITY.

IN WA NO.100375 OF 2022:

BETWEEN:
1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
                               - 157 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.
       OLD ADDRESS:
       THE SPECIAL LAND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
       KSFC BUILDING, RAYAPUR,
       DHARWAD-580009.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD,
       PO VIDYANAGAR HOSUR
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.
       OLD ADDRESS:
       MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009.
                                                     ...APPELLANTS
(BY SRI. C V ANGADI.,ADVOCATE)
AND:
1.     SMT RUKMINI @ RUKMINIBAI W/O SHRIDHAR KALAL
       AGED 67 YEARS, OCC. HOUSE WIFE,
       R/O NEAR LAXMI TALKIES, BHOVI GALLI,
       DHARWAD, TQ AND DIST. DHARWAD-580008.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY ITS PRINCIPAL SECRETARY
       DEPARTMENT OF URBAN DEVELOPMENT,
       NO. 504, 5TH FLOOR, 4TH GATE,
       M.S. BUILDING, AMBEDKAR VEEDHI,
       BENGALURU 560001.

3.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNICIPAL CORPORATION
       HUBBALLI 580029, DIST. DHARWAD.

4.     THE EXECUTIVE ENGINEER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD
       NO. 16, 3RD MAIN ROAD,
       DOLLARS COLONY, NEAR VASTALLYA HOSPITAL
       GOKUL ROAD, HUBBALLI 580030.
                                               ...RESPONDENTS
                               - 158 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
      SRI.V.M.SHEELVANT, ADV. FOR R3;
      R1-SERVED;
      R4-DISPENSED WITH)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN WP
NO.107889/2016 (LA-RES).B) DISMISS W.P. NO.107889/2016 (LA-RES).


IN WA NO.100423 OF 2022:

BETWEEN:
1.     HUBBALLI -DHARWAD URBAN DEVELOPMENT
       AUTHORITY, REP. BY ITS COMMISSIONER,
       NAVANAGAR, TQ. HUBBALLI,
       DIST. DHARWAD 580001.
                                                   ...APPELLANT
(BY SRI. B SHARANABASAWA.,ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       REP. BY ITS PRINCIPAL SECRETARY,
       DEPARTMENT OF URBAN DEVELOPMENT,
       NO.504, 5TH FLOOR,
       4TH GATE, M S BUILDING,
       AMBEDKAR VEEDHI, BENGALURU 560001.

2.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, DIST. DHARWAD.

3.     THE SPECIAL LAND ACQUISITION OFFICER
       AND THE ASSISTANT COMMISSIONER,
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P B ROAD, DHARWAD.

4.     THE MANAGING DIRECTOR
       HUBBALLI DHARWAD BRTS COMPANY LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P B ROAD,
       DHARWAD 580009
       NAVANAGAR, TQ. HUBALI,
       DIST. DHARWAD.
                                - 159 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




5.     THE EXECUTIVE ENGINEER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       NO.16, 3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VASTALLYA HOSPITAL,
       GOKUL ROAD, HUBBALLI.

6.     SMT. RUKMINI ALIAS RUKMINIBAI
       W/O SHRIDHAR KALAL
       AGED ABOUT 68 YEARS,
       OCC. HOUSEWIFE,
       R/O. NEAR LAXMI TALKIES,
       BHOVI GALLI, DHARWAD,
       TQ. AND DIST. DHARWAD 580008
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
      SRI.V.M.SHEELVANT, ADV. FOR R2;
      SRI. C.V.ANGADI, ADV. FOR R3 TO R5;
      R6-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, ALLOW THIS APPEAL
AND SET ASIDE THE JUDGMENT AND ORDER DATED 22.12.2021,
PASSED BY THE LEARNED SINGLE JUDGE IN WRIT PETITION NO.
107889/2016 BY DISMISSING THE WRIT PETITION.

IN WA NO.100073 OF 2023:

BETWEEN:
HUBBALLI DHARWAD MUNICIPAL CORPORATION HUBBALLI,
BY ITS COMMISSIONER,
DIST. DHARWAD-580009.
                                              ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)

AND:
1.     SMT. RUKMINI ALIAS RUKMINIBAI
       W/O. SHRIDHAR KALAL,
       AGED ABOUT 64 YEARS,
       OCC. HOUSEWIFE,
       R/O. NEAR LAXMI TALKIES,
       BHOVI GALLI, DHARWAD,
       TQ. AND DIST. DHARWAD-580008.
                             - 160 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS




2.   THE STATE OF KARNATAKA,
     R/BY ITS PRINCIPAL SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     NO.504, 5TH FLOOR, 4TH GATE,
     M.S. BUILDING, AMBEDKAR VEEDHI,
     BENGALURU-560001.

3.   THE SPECIAL LAND ACQUISITION OFFICER
     AND THE ASSISTANT COMMISSIONER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     1ST FLOOR, KSFC BUILDING,
     P.B. ROAD, RAYAPUR,
     DHARWAD-580009.

4.   THE MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS CO. LTD.,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P.B. ROAD,
     DHARWAD-580009.

5.   THE EXECUTIVE ENGINEER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     NO.16, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VASTALLYA HOSPITAL,
     GOKUL ROAD, HUBBALLI.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
      SRI. C.V.ANGADI, ADV. FOR R3 TO R5;
      R1-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN WP NO. 107889/2016 (LA-RES).

IN WA NO.100318 OF 2022:

BETWEEN:

1.   THE SPECIAL LAND ACQUISTION OFFICER
     KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
     2ND FLOOR, B BLOCK,
     NWKRTC NEW DEPOT BUILDING,
     NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
                               - 161 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       HUBBALLI -580021, TALUK. HUBBALLI,
       DIST. DHARWAD.
       OLD ADDRESS:
       THE SPECIAL LAND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC OFFICE, 1ST FLOOR,
       KSFC BUILDING, RAYAPUR,
       DHARWAD-580009.
2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD,
       PO VIDYANAGAR HOSUR
       HUBBALLI 580021, TALUK HUBBALLI
       DIST. DHARWAD.
       OLD ADDRESS:
       MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580009.
                                                  ...APPELLANTS
(BY SRI. C. V. ANGADI, ADVOCATE)

AND:

1.     SANJAY S/O. SHANKARAPPA SHETTEMMANAVAR
       AGE. 47 YEARS, OCC. BUSINESS
       R/O. 38/4, SHOBHA, SUNAGAR CHAWAL
       OPP. DISTRICT COURT COMPLEX,
       P.B.ROAD, DHARWAD-580008.

2.     SMT BHAGYALAXMI W/O. SANJAY SHETTEMMANAVAR
       AGE. 42 YEARS, OCC. HOUSEHOLD
       R/O. 38/4, SHOBHA, SUNAGAR CHAWAL
       OPP. DISTRICT COURT COMPLEX,
       P.B.ROAD, DHARWAD-580008.

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT
       M.S.BUILDING, BENGALURU-01
       BY ITS PRINCIPAL SECRETARY.

4.     THE CHIEF ENGINEER
       KRDCL LIMITED NO.16
       2ND FLOOR, SAMPARKA SOUDHA
       OPP ORION MALL, DR RAJKUMAR ROAD,
       RAJAJINAGAR, BENGALURU,
                                - 162 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



       KARNATAKA-560010.
       OLD ADDRESS:
       THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       NO.16, J MILLER TANK BED AREA,
       TIMMAYYA ROAD CROSS,
       BANGALORE-560002.

5.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI-580025.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3;
      SRI. B.SHARANABASAWA, ADV. FOR R5;
      R1 AND R2-SERVED;
      R4-DISPENSED WITH)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.
NO. 109564-109565/2016 (LA-RES); TO DISMISS W.P. NO. 109564-
109565/2016(LA-RES).

IN WA NO.100454 OF 2022:

BETWEEN:
THE COMMISSIONER
HUBBALLI-DHARWAD URBAN DEVELOPMENT
AUTHORITY, NAGANAGAR,
TQ. HUBBALLI, DIST. DHARWAD-580001.
                                                    ...APPELLANT
(BY SRI. B SHARANABASAWA, ADVOCATE)
AND:
1.     THE STATE OF KARNATAKA
       URBAN DEVELOPMENT DEPARTMENT,
       M S BUILDING, BENGALURU 01,
       BY ITS PRINCIPAL SECRETARY.

2.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LIMITED, NO.16,
       J MILLAR TANK BED AREA,
       TIMMAYYA ROAD CORSS,
       BENGALURU-560002.
                              - 163 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS




3.   HUBLI DHARWAD BRTS COMPANY LTD.,
     OFFICE OF BRTS, 1ST FLOOR,
     KSFC BUILDING, RAYAPUR, DHARWAD,
     BY ITS MANAGING DIECTOR.

4.   THE SPECIAL LAND ACQUISITION OFFICER
     KARNATAKA ROAD DEVELOPMENT
     CORPORATION LTD.,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, DHARWAD.

5.   SANJAY S/O. SHANKARAPPA SHETTEMMANAVAR
     AGED ABOUT 48 YEARS,
     OCC. BUSIENSS, R/O. 38/4, 'SHOBA',
     SUNAGAR CHAWL, OPP. DISRICT COURT
     COMPLEX, P B ROAD, DHARWAD.

6.   SMT. BHAGYALAXMI W/O. SANJAY SHETTEMMANAVAR
     AGE. 43 YEARS, OCC. HOUSEHOLD,
     R/O. 38/4, 'SHOBA', SUNAGAR CHAWL,
     OPP. DISTRICT COURT COMPLEX,
     P B ROAD, DHARWAD.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
      SRI. C.V.ANGADI, ADV. FOR R2 TO R4;
      R6-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, WHEREFORE, FOR THE
REASONS AND GROUNDS STATED ABOVE, THIS HON BLE COURT MAY
KINDLY BE PLEASED TO ALLOW THIS APPEAL AND SET ASIDE THE
JUDGMENT AND ORDER DATED 22.12.2021 PASSED BY THE LEARNED
SINGLE JUDGE IN WRIT PETITION NO.109564-109565/2016 BY
DISMISSING THE WRIT PETITION.

IN WA NO.100567 OF 2022:
BETWEEN:
THE STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY TO GOVT.,
DEPT. OF URBAN DEVELOPMENT,
VIKASA SOUDHA, BENGALURU-560001.
                                                  ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
    SRI. G.K.HIREGOUDAR, GOVT. ADV.)
                                - 164 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



AND:
1.     SANJAY S/O. SHANKRAPPA SHETTEMMAVAR
       AGED ABOUT 48 YEARS,
       OCC. BUSIENSS, R/O. 38/4, 'SHOBA',
       SUNAGAR CHAWL, OPP. DISRICT COURT
       COMPLEX, P B ROAD, TQ AND DIST: DHARWAD.

2.     SMT. BHAGYALAXMI W/O. SANJAY SHETTEMMANAVR
       AGE. 43 YEARS, OCC. HOUSEHOLD,
       R/O. 38/4, 'SHOBA', SUNAGAR CHAWL,
       OPP. DISTRICT COURT COMPLEX,
       P B ROAD, TQ AND DIST: DHARWAD.

3.     THE CHIEF ENGINEER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LIMITED, NO.16,
       J MILLER TANK BED AREA,
       TMMAYYA ROAD CROSS,
       BENGALURU -560002.

4.     HUBBALLLI- DHARWAD BRTC COMPANY LTD.,
       REPRESENTED BY ITS MANAGING DIRECTOR
       2ND FLOOR, B BLOCK,
       HOSUR INTERCHANGE BUILDING,
       NEW COURT ROAD,
       PO: VIDYANAGAR, HOSUR,
       HUBBALLI-580021, TALUK: HUBBALLI,
       DIST: DHARWAD.

5.     THE SPECIAL LAND ACQUISITION OFFICER
       KRDCL/HDBRTS, 2ND FLOOR, B BLOCK,
       HOSUR INTERCHANGE BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR, HOSUR,
       HUBBALLI-580021,
       TALUK: HUBBALLI,
       DIST: DHARWAD.

6.     THE COMMISSIONER
       HUBBLLI-DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBLLI.
                                                  ...RESPONDENTS
(BY    SRI. C.V.ANGADI, ADV. FOR R3 TO R5;
        SRI.B.SHARANABASAWA, ADV. FOR R6;
        SRI. V.M.SHEELVANT, ADV. FOR R4;
        R1 AND R2-SERVED)
                                - 165 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, A) CALL FOR THE
RECORDS IN WP NO. 109564-109565/2016 DATED 22.12.2021, AND AFTER
EXAMINING THE SAME.B) QUASH THE IMPUGNED ORDER DATED
22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN WP NO. 109564-
109565/2016.


IN WA NO.100295 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD MUNICIAPAL CORPORATION
R/BY ITS- THE COMMISSIONER,
HUBBALLI, DIST. DHARWAD.
                                                   ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)

AND:
1.     SANJAY S/O. SHANKARAPPA SHETTEMMANAVAR
       AGED 47 YEARS, OCC. BUSINESS,
       R/O. 38/4, SHOBHA, SUNAGAR CHAWAL,
       OPP. DISTRICT COURT COMPLEX,
       P B ROAD, DHARWAD.

2.     SMT. BHAGYALAXMI
       W/O. SANJAY SHETTEMMANAVAR,
       AGED 43 YEARS, OCC. HOUSEHOLD,
       R/O. 38/4, SHOBHA SUNAGAR CHAWAL,
       OPP. DISTRICT COURT COMPLEX,
       P B ROAD, DHARWAD.

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M S BUILDING, BENGALURU -01,
       BY ITS PRINCIPAL SECRETARY.

4.     CHIEF ENGINEER, KRDCL NO.16,
       J MILLER TANK BED AREA,
       TMMAYYA ROAD CROSS,
       BENGALURU-560002.

5.     HUBBALLI DHARWAD BRTS COMPANY LTD.
       OFFICE OF BRTS, 1ST FLOOR,
       KSFC BUILDING, RAYAPUR, DHARWAD,
       BY ITS MANAGING DIRECTOR.
                                 - 166 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



6.      THE SPECIAL LAND ACQUISITION OFFICER
        KARNATAKA ROAD DEVELOPMENT
        CORPORATION LTD., 1ST FLOOR,
        KSFC BUILDING, RAYAPUR, DHARWAD.

7.      THE SPECIAL LAND ACQUISITION OFFICER
        KARNATAKA ROAD DEVELOPMENT
        CORPOATION LIMITED/HDBRTS.
                                                    ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3;
      SRI. C.V.ANGADI, ADV. FOR R4 TO R7)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, SET ASIDE THE ORDER
DATED 22/12/2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.109564-109565/2016 (LA-RES), IN THE INTEREST OF JUSTICE
AND EQUITY.


IN WA NO.100563 OF 2022:

BETWEEN:
THE STATE OF KARNATAKA
REPRESENTED BY SECRETARY
URBAN DEVELOPMENT DEPARTMENT,
NO.504, 5TH FLOOR, 4TH GATE,
M.S.BUILDING, AMBEDKAR VEEDHI,
BENGALURU -560001.
                                                      ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.       SMT. ANJANA W/O. BASAVARAJA BAVALATTI
         SINCE DECEASED BY HER LRs.,

1(A).    BASAVARAJ S/O. NAGAPPA BAVALATTI
         AGE: 69 YEARS, OCC: RETD.,
         R/O. NO. 6641, SECTOR 10, ANJANEYANAGAR, MALAMARUTI
         EXTENSION, BELAGAVI.

1(B).    SMT. SHRUTI W/O. ABHISHEK PATIL
         AGE: 34 YEARS, OCC: PVT. SERVICE,
         R/O. NO. 6641, SECTOR 10, ANJANEYANAGAR,
         MALAMARUTI EXTENSION, BELAGAVI.
                                 - 167 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



1(C). SMT. TRUPTI W/O. KUSHAL YALAMALI
      AGE: 32 YEARS, OCC: PVT. SERVICE,
      R/O. NO. 6641, SECTOR 10, ANJANEYANAGAR, MALAMARUTI
      EXTENSION, BELAGAVI.

2.      THE LAND ACQUSITION OFFICER
        KARNATAKA ROAD DEVELOPMENT
        CORPORATION LTD., HDBRTS OFFICE,
        FIRST FLOOR, KSFC BUILDING,
        RAYAPURA, DHARWAD-580009.

3.      THE DEPUTY DIRECTOR
        TOWN PLANING, HUBBLLI-DHARWD
        MUNICIPAL CORPORATION, HUBBLLI,
        DIST: DHARWAD-580001.
                                                ...RESPONDENTS
(BY SRI.K.L.PATIL, ADV. FOR R1(A) TO R1(C);
      SRI. C.V.ANGADI, ADV. FOR R3;
      SRI. V.M.SHEELVANT, ADV. FOR R2)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, CALL FOR THE
RECORDS IN W.P. NO. 12114/2017 (LA-RES) DATED 22.12.2021, AND
AFTER EXAMINING THE SAME; QUASH THE IMPUGNED ORDER DATED
22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN W.P. NO.
112114/2017(LA-RES).


IN WA NO.100477 OF 2022:

BETWEEN:
HUBBALLI DHARWAD MUNICIPAL CORPORATION HUBBALLI,
DIST. DHARWAD,
BY ITS COMMISSIONER.
                                              ...APPELLANT
(BY SRI. V M SHEELVANT, ADVOCATE)

AND:
1.      SMT. ANJANA W/O. BASAVARAJA BAVALATTI
        SINCE DECEASED BY HER LRs.,

1(A).   BASAVARAJ S/O. NAGAPPA BAVALATTI
        AGE: 69 YEARS, OCC: RETD.,
        R/O. NO. 6641, SECTOR 10, ANJANEYANAGAR, MALAMARUTI
        EXTENSION, BELAGAVI.
                               - 168 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



1(B).   SMT. SHRUTI W/O. ABHISHEK PATIL
        AGE: 34 YEARS, OCC: PVT. SERVICE,
        R/O. NO. 6641, SECTOR 10, ANJANEYANAGAR, MALAMARUTI
        EXTENSION, BELAGAVI.

1(C). SMT. TRUPTI W/O. KUSHAL YALAMALI
      AGE: 32 YEARS, OCC: PVT. SERVICE,
      R/O. NO. 6641, SECTOR 10, ANJANEYANAGAR, MALAMARUTI
      EXTENSION, BELAGAVI.

2.      THE STATE OF KARNATAKA
        R/BY ITS SECRETARY
        URBAN DEVELOPMENT DEPARTMENT,
        NO.504, 5TH FLOOR, 4TH GATE,
        M.S. BUILDING, AMBEDKAR VEEDHI,
        BENGALURU-560001.

3.      THE ASSISTANT COMMISSIONER
        LAND ACQUISITION OFFICER,
        KARNATAKA ROAD DEVELOPMENT,
        CORPORATION LTD., HDBRTS OFFICE,
        FIRST FLOOR, KSFC BUILDING,
        RAYAPUR, DHARWAD-580009.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
      SRI.K.L.PATIL, ADV. FOR R1(A) TO R1(C);
      SRI. C.V.ANGADI, ADV. FOR R3)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, WHEREFORE, THE
APPELLANT MOST RESPECTFULLY PRAYS THAT THIS HON BLE COURT
BE PLEASED TO ALLOW THE APPEAL AND SET ASIDE THE ORDER
DATED.22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN W.P.
NO.112114/2017 (LA-RES).

IN WA NO.100057 OF 2023:

BETWEEN:
THE SPECIAL LAND ACQUISTION OFFICER
KARNATAKA ROAD DEVELOPMENT
CORPORATION LTD., 2ND FLOOR, B BLOCK,
NWKRTC NEW DEPOT BUILDING,
NEW COURT ROAD, PO: VIDYANAGAR HOSUR,
HUBBALLI -580021, TALUK. HUBBALLI,
DIST. DHARWAD.
OLD ADDRESS:
                               - 169 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



THE ASSISTANT COMMISSIONER
LAND ACQUISITION OFFICER,
KARNATAKA ROAD DEVELOPMENT
CORPORATION LTD., HDBRTS OFFICE,
FIRST FLOOR, KSFC BUILDING,
RAYAPUR, DHARWAD.
                                                    ...APPELLANT
(BY SRI. C V ANGADI.,ADVOCATE)

AND:
1.      SMT. ANJANA W/O. BASAVARAJA BAVALATTI
        SINCE DECEASED BY HER LRs.,

1(A).   BASAVARAJ S/O. NAGAPPA BAVALATTI
        AGE: 69 YEARS, OCC: RETD.,
        R/O. NO. 6641, SECTOR 10, ANJANEYANAGAR, MALAMARUTI
        EXTENSION, BELAGAVI.

1(B).   SMT. SHRUTI W/O. ABHISHEK PATIL
        AGE: 34 YEARS, OCC: PVT. SERVICE,
        R/O. NO. 6641, SECTOR 10, ANJANEYANAGAR, MALAMARUTI
        EXTENSION, BELAGAVI.

1(C). SMT. TRUPTI W/O. KUSHAL YALAMALI
      AGE: 32 YEARS, OCC: PVT. SERVICE,
      R/O. NO. 6641, SECTOR 10, ANJANEYANAGAR, MALAMARUTI
      EXTENSION, BELAGAVI.

2.      THE STATE OF KARNATAKA
        REPRESENTED BY ITS SECRETARY,
        URBAN DEVELOPMENT DEPARTMENT,
        NO. 504, 5TH FLOOR, 4TH GATE,
        M.S. BUILDING, AMBEDKAR VEEDHI,
        BENGALURU-560001.

3.    THE DEPUTY DIRECTOR
      TOWN PLANNING,
      HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
      HUBBALLI, DIST. DHARWAD.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
      SRI.K.L.PATIL, ADV. FOR R1(A) TO R1(C);
      SRI. V.M.SHEELVANT, ADV. FOR R3)
                                - 170 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, PLEASED TO A) TO
ALLOW THE WRIT APPEAL AND SET ASIDE THE ORDER DATED
22/12/2021 PASSED IN WP NO. 112114/2017 (LA-RES); TO DISMISS W.P.
NO. 112114/2017 (LA-RES).


IN WA NO.100523 OF 2022:

BETWEEN:
THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
NO. 504, 5TH FLOOR, 4TH GATE,
M.S. BUILDING, AMBEDKAR VEEDHI,
BENGALURU-560001.
                                                    ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     DILIPKUMAR S/O. BABULAL MUNOTH
       AGED: 43 YEARS, OCC: BUSINESS,
       R/O: F-9, FIRST FLOOR, KALYANI COMFORTS,
       BEHIND JAIN MANDIR ROAD, KUSUGAL ROAD,
       KESHWAPUR HUBBALLI, TALUK: HUBBALLI,
       DIST: DHARWAD.

2.     THE COMMISSIONER
       DIRECTOR OF URBN LAND TRANSPORT
       URBAN DEVELOPMENT BMTC TIMC 'B' BLOCK,
       4TH FLOOR, SHANTINAGAR, K.H.ROAD,
       BENGALURU-560002.

3.     THE COMMISSIONER
       HUBBALLI -DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, TAL: HUBBALLI, DIST: DHARWAD.

4.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16,
       2ND CLOOR, SAMPARKA SOUDHA,
       OPP ORION MALL, DR RAJKUMAR RD.
       RAJAJINAGAR, BENGAKLURU, KARNATAKA-560010.

5.     THE MANAGING DIRECTOR
       HUBBALLI - DHARWAD BRTS COMPANY LTD,
       2ND FLOOR, B BLOCK,
                                - 171 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD.

6.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO: VIDYANAGAR,
       HOSUR, HUBBALLI-580021,
       TALUK: HUBBALLI, DIST: DHARWAD.

7.     THE EXECUTIVE ENGINEER
       KRDCL NO.13, 3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL,
       GOKUL ROAD, HUBBALLI-580030.
                                                 ...RESPONDENTS
(BY SRI.K.L.PATIL, ADV. FOR R1;
      SRI. V.M.SHEELVANT, ADV. FOR R3;
      SRI.C.V.ANGADI, ADV. FOR R4 TO R7;
      R2-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.104728/2016 (LA-RES).(B) TO DISMISS W.P.NO.104728/2016 (LA-
RES).

IN WA NO.100085 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD MUNICIPAL CORPORATION
R/BY THE COMMISIONER,
HUBBALLI, DIST. DHARWAD-580001.
                                                     ...APPELLANT
(BY SRI. V.M.SHEELVANT, ADVOCATE)
AND:
1.     DILIPKUMAR S/O. BABULAL MUNOTH
       AGE. 44 YEARS, OCC. BUSINESS,
       R/O. F-9, 1ST FLOOR,
       KALYANI CONFORTS BEING JAIN MANDIR,
       KUSUGAL ROAD, KESHWAPUR HUBBALLI,
       DIST. DHARWAD-580001.
                                - 172 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



2.   THE STATE OF KARNATAKA
     REPRESENTED BY SECRETARY,
     URBAN DEVELOPMENT,
     NO.504, 5TH FLOOR,
     4TH GATE, M S BUILDING,
     AMBEDKAR VEEDHI, BENGALURU-560001.

3.   THE COMMISSIONER DIRECTOR OF URBAN LAND
     TRANSPORT URBAN DEVELOPMENT DEPARTMENT
     BMTC, TIMC B BLOCK, 4TH FLOOR,
     SHANTI NAGAR, K H ROAD,
     BENGALURU-560002.

4.   THE CHIEF ENGINEER
     KRDCL NO.16,
     J MILLER TANK BED AREA,
     TMMAYYA ROAD CROSS,
     BENGALURU-560002.

5.   MANAGING DIRECTOR
     HUBBALLI DHARWAD BRTS CO.LTD.
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P B ROAD, DHARWAD-580009.

6.   SPL. LAND ACQUISITION OFFICER AND
     THE ASSISANT COMMISSIONER, KRDCL,
     HDBRTSC OFFICE, 1ST FLOOR,
     KSFC BUILDING, RAYAPUR,
     P B ROAD, DHARWAD-09.

7.   EXECUTIVE ENGINEER KRDCL
     NO. 16, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VASTALLYA HOSPITAL,
     GOKUL ROAD, HUBLI.
                                                ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R3;
      SRI.K.L.PATIL, ADV. FOR R1;
      SRI. C.V.ANGADI, ADV. FOR R4 TO R7)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN W.P.NO.104728/2016 (LA-RES), IN THE
INTEREST OF JUSTICE AND EQUITY.
                                  - 173 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS




IN WA NO.100126 OF 2023:

BETWEEN:
HUBBALLI -DHARWAD URBAN DEVELOPMENT
AUTHORITY, REP.BY ITS COMMISSIONER,
NAVANAGAR, TQ. HUBBALLI,
DIST. DHARWAD-580001.
                                                  ...APPELLANT
(BY SRI. B SHARANABASAWA, ADVOCATE)

AND:
1.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 4TH FLOOR, 4TH GATE
       M.S.BUILDING, AMBEDKAR VEEDHI,
       BENGALURU-01.

2.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT DEPARTMENT
       BMTC, TIMC B BLOCK, 4TH FLOOR,
       SHANTI NAGAR, K H ROAD,
       BENGALURU-560002.

3.     THE COMMISSIONER
       HUBBALLI DHARWAD MUNICIPAL CORPORATION, HUBBALLI,
       DIST. DHARWAD-580001.

4.     CHIEF ENGINEER
       KRDCL NO.16,
       N MILLER TANK BED AREA,
       TMMAYYA ROAD CROSS,
       BENGALORE-560002.

5.     MANAGING DIRECTOR
       HUBBALLI DHARWAD BRTS CO.LTD.
       1ST FLOOR, KSFC BUILDING,
       RAYAPUR, P B ROAD, DHARWAD-580009.

6.     SPL. LAND ACQUISITION OFFICER AND
       THE ASSISANT COMMISSIONER, KRDCL,
       HDBRTSC OFFICE, 1ST FLOOR,
       KSFC BUILDING, RAYAPUR,
       P B ROAD, DHARWAD-09.
                                - 174 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




7.     EXECUTIVE ENGINEER, KRDCL,
       NO. 16, 3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VASTALLYA HOSPITAL,
       GOKUL ROAD, HUBBALLI-580001.

8.     DILIPKUMAR S/O. BABULAL MUNOTH
       AGE. 44 YEARS, OCC. BUSINESS,
       R/O. F-9, 1ST FLOOR,
       KALYANI CONFORTS BEING JAIN MANDIR,
       KUSUGAL ROAD, KESHWAPUR HUBBALLI,
       DIST. DHARWAD-580001.
                                                  ...RESPONDENT

(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1;
      SRI.K.L.PATIL, ADV. FOR R8;
      SRI. C.V.ANGADI, ADV. FOR R4 TO R7;
      SRI.V.M.SHEELVANT, ADV. FOR R3)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT BE PLEASED TO ALLOW
THIS APPEAL AND SET ASIDE THE JUDGMENT AND ORDER DATED
22.12.2021 PASSED BY THE LEARNED SINGLE JUDGE IN WRIT PETITION
NO. 104728/2016 BY DISMISSING THE WRIT PETITION.

IN WA NO.100129 OF 2023:

BETWEEN:
THE COMMISSIONER
HUBBALLI-DHARWAD MUNCIPAL CORPORATION, HUBBALLI,
DIST. DHARWAD.
                                              ...APPELLANT

(BY SRI. V M SHEELVANT, ADVOCATE)
AND:
1.     CHAMANSAB S/O. ALLABHKSHA PATHAN
       AGED 57 YEARS, R/O: P.B.ROAD, DHARWAD.

2.     ADAMKHAN S/O. ALLABHAKSHA PATHAN
       AGED 45 YEARS, R/O. P.B.ROAD, DHARWAD.

3.     THE STATE OF KARNATAKA
       REPRESENTED BY SECRETARY
       URBAN DEVELOPMENT DEPARTMENT,
                              - 175 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



     NO. 504, 5TH FLOOR, 4TH GATE,
     M.S. BUILDING, AMBEDKAR VEEDHI,
     BENGALURU-560001.

4.   THE COMMISSIONER
     DIRECTOR OF URBAN LAND TRANSPORT
     URBAN DEVELOPMENT DEPARTMENT,
     BMTC, TIMC B BLOCK, 4TH FLOOR,
     SHANTI NAGAR K.H.ROAD,
     BENGALURU-560002.

5.   CHEIF ENGINEER
     KRDCL, NO. 16 J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS, BENGALURU-560002.

6.   MANAGING DIRECTOR
     HUBBALLI-DHARWAD BRTS CO. LTD.,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P.B.ROAD, DHARWAD-580009.

7.   SPL. LAND ACQUISITION OFFICER
     AND THE ASSITANT COMMISSIONER KRDCL,
     HDBRTSC OFFICE 1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P.B.ROAD, DHARWAD-09.

8.   EXECUTIVE ENGINEER
     KRDCL, NO. 16, 3RD MAIN ROAD
     DOLLORS COLONY, NEAR VASTALLAYA
     HOSPITAL, GOKUL ROAD, HUBLI.
                                                  ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R3;
      SRI. C.V.ANGADI, ADV. FOR R5 TO R8)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT BE PLEASED TO, ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN W.P. NO. 103483/2016(LA-RES).

IN WA NO.100056 OF 2023:

BETWEEN:
HUBBALLI -DHARWAD MUNICIPAL CORPORATION
R/BY ITS THE COMMISSIONER
HUBBALLI, DIST. DHARWAD-580001.
                                                    ...APPELLANT
(BY SRI. V M SHEELVANT.,ADVOCATE)
                                - 176 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS




AND:
1.     ANAND S/O. CHANDRAKANT JANAMANE
       AGED. 50 YEARS, OCC. BUSINESS,
       R/O: KAMAL KUNJA, BUILDING,
       YALAKKISHETTAR COLONY,
       P.B.ROAD, DHARWAD-580001.

2.     THE STATE OF KARNATAKA
       DEPARTMENT OF URBAN DEVELOPMENT,
       M S BUILDING, BENGALURU-01,
       BY ITS PRINCIPAL SECRETARY.

3.     CHIEF ENGINEER
       KRDCL NO. 16, J MILLER TANK BED AREA
       TIMMAYYA ROAD CROSS, BENGALURU-560002.

4.     HUBBALLI DHARWAD BRTS COMPANY LTD
       OFFICE OF BRTS, 1ST FLOOR, KSFC BUILDING,
       RAYAPUR, DHARWAD-580001,
       BY ITS MANAGING DIRECTOR.

5.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       1ST FLOOR, KSFC BUILDING
       RAYAPUR, DHARWAD-580001.

6.     THE COMMISSIONER
       HUBBALLI DHARWAD URBAN DEVELOPMENT
       AUTHORITY, HUBBALLI.
                                                   ...RESPONDENTS

(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
     SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
     SRI. C.V.ANGADI, ADV. FOR R3 TO R5;
     SRI. B.SHARANABASAWA, ADV. FOR R6)

        THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THE APPEAL AND SET ASIDE THE ORDER DATED 22/12/2021 PASSED BY
THE LEARNED SINGLE JUDGE IN W.P.NO.106159/2016 (LA-RES), IN THE
INTEREST OF JUSTICE AND EQUITY.
                                - 177 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



IN WA NO.100298 OF 2023:

BETWEEN:
1.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT
       CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       SPECIAL AND ACQUISITION OFFICER AND
       THE ASSISTANT COMMISSIONER,
       KRDCL, HDBRTSC BUILDING, 1ST FLOOR,
       KSFC BUILDING, P.B.ROAD,
       DHARWAD-580009.

2.     THE MANAGING DIRECTOR
       HUBBALLI-DHARWAD BRTS COMPANY LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD,
       OLD ADDRESS:
       MANAGING DIRECOTR,
       HUBBALLI-DHARWAD BRTS CO. LTD.,
       1ST FLOOR, KSFC BUILDING, RAYAPUR,
       P.B.ROAD, DHARWAD-580009.
                                                ...APPELLANT
(BY SRI. C V ANGADI.,ADVOCATE)
AND:
1.     DILIPKUMAR S/O. BABULAL MUNOTH
       AGED. 43 YEARS, OCC. BUSINESS,
       R/O. F-9, FIRST FLOOR,
       KALYANI COMFORTS,
       BEHIND JAIN MANDIR ROAD,
       KUSUGAL ROAD,
       KESHWAPUR HUBBALLI,
       TALUK. HUBBALLI, DIST. DHARWAD.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY THE SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       504-5TH FLOOR, 4TH GATE,
                                 - 178 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



     M S BUILDING, AMBEDKAR VEEDHI,
     BENGALURU 560001.

3.   THE COMMISSIONER
     DIRECTOR OF URBAN LAND TRANSPORT URBAN
     DEVELOPMENT DEPARTMENT,
     BMTC TIMC, B BLOCK, 4TH FLOOR,
     SHANTI NAGAR, K H ROAD,
     BENGALURU 560002.

4.   THE COMMISSIONER
     HUBBALLI-DHARWAD MUNICIPAL CORPORATION,
     HUBBALLI, TAL. HUBBALLI, DIST. DHARWAD.

5.   THE CHIEF ENGINEER
     KRDCL LIMITED, NO.16, 2ND FLOOR,
     SAMPARKA SOUDHA, OPP ORION MALL,
     DR. RAJKUMAR ROAD, RAJAJINAGAR,
     BENGALURU, KARNATAKA 560010,
     OLD ADDRESS:
     CHIEF ENGINEER
     KRDCL NO. 16, J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS, BANGALORE-560002.

6.   THE EXECUTIVE ENGINEER
     KRDCL NO.16, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VATSALAYA HOSPITAL,
     GOKUL ROAD, HUBBALLI 580030.
                                                      ...RESPONDENTS
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
       SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2;
       SRI. K.L.PATIL, ADV. FOR R1;
       SRI. B.SHARANABASAWA, ADV. FOR R3;
       SRI.V.M.SHEELVANT ADV. FOR R4)

       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT ACT,
1961, PRAYING THIS HON'BLE COURT TO, (A) ALLOW THIS WRIT APPEAL AND
SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN W.P.NO.104728/2016 (LA-
RES)(B) DISMISS W.P.NO.104728/2016 (LA-RES).

IN WA NO.100430 OF 2022:

BETWEEN:
THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
URBAN DEVELOPMENT DEPARTMENT,
                               - 179 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



NO. 504, 5TH FLOOR, 4TH GATE,
M.S. BUILDING, AMBEDKAR VEEDHI,
BENGALURU-560001.
                                                    ...APPELLANT
(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV.)
AND:
1.     GIRISH S/O. SHANKARAO CHINCHORE
       SINCE DECEASED BY HIS LRs.,

1(A). SMT. SUJATA W/O. GIRISH CHINCHORE
      AGE: 52 YEARS, OCC: HOUSEWIFE,
      R/O. MARATHA COLONY, DHARWAD.

1(B). CHINMAYA W/O. GIRISH CHINCHORE
      AGE: 28 YEARS, OCC: PVT. SERVICE,
      R/O. MARATHA COLONY, DHARWAD.

2.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
       URBAN DEVELOPMENT, BMTC TIMC 'B' BLOCK,
       4TH FLOOR, SHANTINAGAR, K.H.ROAD,
       BENGALURU-560002.

3.     THE COMMISSIONER
       HUBBALLI -DHARWAD MUNICIPAL CORPORATION,
       HUBBALLI, TAL: HUBBALLI, DIST: DHARWAD.

4.     THE CHIEF ENGINEER
       KRDCL LIMITED, NO.16,
       2ND CLOOR, SAMPARKA SOUDHA,
       OPP ORION MALL, DR RAJKUMAR RD.
       RAJAJINAGAR, BENGAKLURU, KARNATAKA-560010.

5.     THE MANAGING DIRECTOR
       HUBBALLI - DHARWAD BRTS COMPANY LTD,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
       NEW COURT ROAD, PO. VIDYANAGAR,
       HOSUR, HUBBALLI-580021
       TALUK. HUBBALI, DIST. DHARWAD.

6.     THE SPECIAL LAND ACQUISITION OFFICER
       KARNATAKA ROAD DEVELOPMENT CORPORATION LTD.,
       2ND FLOOR, B BLOCK,
       NWKRTC NEW DEPOT BUILDING,
                               - 180 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



       NEW COURT ROAD, PO: VIDYANAGAR,
       HOSUR, HUBBALLI-580021,
       TALUK: HUBBALLI, DIST: DHARWAD.

7.     THE EXECUTIVE ENGINEER
       KRDCL NO.13, 3RD MAIN ROAD,
       DOLLARS COLONY,
       NEAR VATSALAYA HOSPITAL,
       GOKUL ROAD, HUBBALLI-580030.
                                                ...RESPONDENTS
(BY SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADVOCATES FOR
     R1(A) & R1(B);
      SRI. G.I.GACHCHINAMATH, ADV. FOR R3;
      SRI.C.V.ANGADI, ADV. FOR R4 TO R7;
      R2-SERVED)

      THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON'BLE COURT TO, (A) ALLOW THIS WRIT
APPEAL AND SET ASIDE THE ORDER DATED 22-12-2021 PASSED IN
W.P.NO.103485/2016 (LA-RES); TO DISMISS W.P.NO.103485/2016 (LA-
RES).


IN WA NO.100071 OF 2023:

BETWEEN:
HUBBALLI-DHARWAD URBAN DEVELOPMENT
AUTHORITY, REP. BY ITS COMMISSIONER,
NAVANAGAR, TQ: HUBBALLI,
DIST. DHARWAD-580001.
                                                   ...APPELLANT
(BY SRI. B.SHARANABASAWA, ADVOCATE)

AND:
1.     THE STATE OF KARNATAKA
       REP. BY SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       NO.504, 5TH FLOOR,
       4RTH GATE, M S BUILDING,
       AMBEDKAR VEEDHI, BENGALURU-5600001.

2.     THE COMMISSIONER DIRECTOR OF URBAN LAND
       TRANSPORT URBAN DEVELOPMENT DEPARTMENT
       BMTC, TIMC B BLOCK, 4TH FLOOR,
       SHANTI NAGAR, K H ROAD, BENGALURU-560002.
                                - 181 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



3.   THE COMMISSIONER
     HUBBALLI DHARWAD MUNICIPAL CORPORATION,
     HUBBALLI, DIST. DHARWAD.

4.   CHIEF ENGINEER
     KRDCL NO.16,
     J MILLER TANK BED AREA,
     TIMMAYYA ROAD CROSS,
     BANGALORE -560002.

5.   MANAGING DIRECTOR
     HUBBALLI DHARWAD BRTS COMPANY LTD.,
     1ST FIRST FLOOR, KSFC BUILDING,
     RAYAPUR, P B ROAD, DHARWAD-580009.

6.   SPL. LAND ACQUISITION OFFICER AND
     THE ASSISTANT COMMISSIONER
     KRDCL, HDBRTS OFFICE,
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P B ROAD, DHARWAD-580009.

7.   EXECUTIVE ENGINEER, KRDCL,
     NO.16, 3RD MAIN ROAD,
     DOLLARS COLONY,
     NEAR VASTALLYA HOSPITAL,
     GOKUL ROAD, HUBBALLI.

8.   GIRISH S/O. SHNAKARAO CHINDHORE
     SINCE DECEASED BY HIS LRs.,

8(A). SMT. SUJATA W/O. GIRISH CHINCHORE
      AGE: 52 YEARS, OCC: HOUSEWIFE,
      R/O. MARATHA COLONY, DHARWAD.

8(B). CHINMAYA W/O. GIRISH CHINCHORE
      AGE: 28 YEARS, OCC: PVT. SERVICE,
      R/O. MARATHA COLONY, DHARWAD.
                                               ...RESPONDENTS

(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R1 AND R2;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADVOCATES FOR
      R1(A) & R1(B);
      SRI. B.SHARANABASAWA, ADV. FOR R3;
      SRI.V.M.SHEELVANT ADV. FOR R4)
                                - 182 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



       THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, PLEASED TO ALLOW
THIS   APPEAL    AND   SET-ASIDE     THE   JUDGMENT   AND   ORDER
DTD.22.12.2021, PASSED BY THE LEARNED SINGLE JUDGE IN WRIT
PETITION NO.103485/2016, BY DISMISSING THE WRIT PETITION, IN THE
INTEREST OF JUSTICE AND EQUITY.

IN WA NO.100305 OF 2023:

BETWEEN:

THE COMMISSIONER
HUBBALLI-DHARWAD MUNCIPAL
CORPORATION HUBBALLI, DIST. DHARWAD.

                                                      ...APPELLANT
(BY SRI. B.SHARANABASAWA, ADVOCATE)
AND:

1.     GIRISH
       S/O. SHNAKARAO CHINDHORE
       SINCE DECEASED BY HIS LRs.,

1(A). SMT. SUJATA
      W/O. GIRISH CHINCHORE
      AGE: 52 YEARS, OCC: HOUSEWIFE,
      R/O. MARATHA COLONY, DHARWAD.

1(B). CHINMAYA
      W/O. GIRISH CHINCHORE
      AGE: 28 YEARS, OCC: PVT. SERVICE,
      R/O. MARATHA COLONY, DHARWAD.

2.     THE STATE OF KARNATAKA
       REPRESENTED BY
       SECRETARY URBAN
       DEVELOPMENT DEPARTMENT
       NO. 504, 5TH FLOOR, 4TH GATE,
       M.S. BUILDING,
       AMBEDKAR VEEDHI,
       BENGALURU-560 001.

3.     THE COMMISSIONER
       DIRECTOR OF URBAN LAND TRANSPORT
                             - 183 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



     URBAN DEVELOPMENT DEPARTMENT,
     BMTD, TIMC B BLOCK,
     4TH FLOOR SHANTI NAGAR,
     K.H.ROAD,
     BENGALURU-560002.

4.   CHEIF ENGINEER
     KRDCL NO. 16 J MILLER TANK BED AREA
     TIMMAYYA ROAD CROSS,
     BENGALURU-560 002.

5.   MANAGING DIRECTOR
     HUBBALLI DHARWAD BRTS CO. LTD
     1ST FLOOR, KSFC BUILDING,
     RAYAPUR, P.B.ROAD,
     DHARWAD-580009.

6.   SPL. LAND ACQUISITION OFFICER
     AND THE ASSITANT COMMISSIONER,
     KRDCL, HDBRTSC OFFICE,
     1ST FLOOR, KSFC BUILDING
     RAYAPUR,
     P.B.ROAD, DHARWAD-09.

7.   EXECUTIVE ENGINEER
     KRDCL, NO. 16, 3RD MAIN ROAD
     DOLLORS COLONY,
     NEAR VASTALLAYYA
     HOSPITAL, GOKUL ROAD, HUBLI.
                                               ...RESPONDENTS

(BY SRI. GANGADHAR J.M., ADDL. ADV. GENERAL A/W
      SRI. G.K.HIREGOUDAR, GOVT. ADV. FOR R2 AND R3;
      SRI.K.L.PATIL AND SRI.S.S.BETURMATH, ADVOCATES FOR
      R1(A) & R1(B); SRI.C.V.ANGADI, ADV. FOR R4 TO R7)

     THIS WRIT APPEAL IS FILED U/S.4 OF KARNATAKA HIGH COURT
ACT, 1961, PRAYING THIS HON BLE COURT TO, SET ASIDE THE ORDER
DATED 22/12/2021 PASSED BY THE LEARNED SINGLE JUDGE IN
W.P.NO.103485/2016 (LA-RES), IN THE INTEREST OF JUSTICE AND
EQUITY.



     THESE WRIT APPEALS COMING ON FOR PRELIMINARY HEARING
THIS DAY, S.R.KRISHNA KUMAR J., DELIVERED THE FOLLOWING:
                                  - 184 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS




                          COMMON JUDGMENT

       Office objections are over-ruled. In these batch of writ

appeals, wherever interlocutory applications have been filed for

condonation of delay, the same are hereby allowed and delay in

preferring the appeal/s are hereby condoned.

       2. All these intra-court appeals arise out of the impugned

common order dated 22.12.2021 passed in W.P.No.108208/2016

and connected matters, whereby all the petitions filed by the private

respondents-writ petitioners were allowed by the learned Single

Judge.


       3. In all the petitions filed by the respective land owners-writ

petitioners, the State Government, the Hubballi-Dharwad Municipal

Corporation (HDMC), the Hubballi-Dharwad Urban Development

Authority (HDUDA) and the Karnataka Road Development

Corporation Limited (KRDCL) were arrayed as some of the

respondents. However, the KRDCL was arrayed as respondent in

all the writ petitions.

       4.   The subject matter of all the petitions arise out of a

Notification issued in the year 2012 by the State Government under
                                 - 185 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



Section 15 of the Karnataka Highways Act, 1964 (for short, 'the KH

Act') for acquisition of land for widening of the State Highway

No.73. The writ petitioners claimed to be the owners and occupants

of portions of the subject lands which were sought to be acquired

for road widening. It was contended that except for few cases

where some of the writ petitioners had acquired right by way of

documents     executed     by   the       Karnataka    Industrial   Areas

Development Board (KIADB) in their favour, the katha/revenue

records stand in their respective names and the name of KIADB is

continued in some of the revenue records. It is further contended

that by virtue of several documents such as sale deeds, lease-cum-

sale agreements, lease deeds, etc., executed in their favour by

their respective predecessors as well as KIADB, respective writ

petitioners had become owners of respective portions of land

sought to be acquired, much prior to issuance of Section 15

Notification in the year 2012 for the benefit of KRDCL for the

purpose of road widening for BRTS Project. It was also contended

that at the time of issuance of said Section 15 notification, the

names    of   respective    writ      petitioners     were   shown    as

kathedars/anubhavadars except a few cases where the name of

KIADB was shown, since khata had not been changed from the
                                 - 186 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



name of KIADB to the writ petitioners at the time of issuance of the

notification.

      5. The common grievance of all the writ petitioners in all the

petitions is that despite being owners in possession and enjoyment

of the respective portions of land sought to be acquired and their

names having been shown as khatedars/anubhavadars in the

notifications issued under Section 15 of the KH Act, at the time of

passing the award, the Special Land Acquisition Officer has come

to the conclusion that the respective writ petitioners are not entitled

to compensation on the sole ground that the portions of land

sought to be acquired are part and parcel of road margin area of

the aforesaid State Highway No.73 sought to be widened and

consequently, the writ petitioners are not entitled for compensation

for the acquired lands under the award. Pursuant to the said award,

endorsements have been issued to the writ petitioners stating that

since the acquired lands were part of the road margin, they were

not entitled to compensation. Under these circumstances, the

respective writ petitioners approached this Court seeking quashing

of the endorsements and the award, seeking compensation in their

favour in respect of the acquired lands.
                                 - 187 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



      6. In all the petitions, the KRDCL was the main contesting

party and filed statement of objections; in some of the petitions,

HDUDA filed its statement of objections; however, neither the State

nor the HDMC filed their statement of objections in any of the

petitions.

      7.     The common defence of KRDCL and HDUDA in the

petitions was that the properties sought to be acquired was part

and parcel of the road margin area and the same did not belong to

the writ petitioners, who were not entitled to compensation. It was

contended that at the time of granting sanction/approval to the

layout plan, the writ petitioners had voluntarily undertaken that they

would hand over the road margin area free of cost in favour of

HDMC and on this ground also, the writ petitioners were not

entitled to compensation. It was further contended that insofar as

the cases wherein plans were sanctioned prior to the Karnataka

Urban Development Authority Act, 1987 (for short, 'the KUDA Act')

came into force, the layouts were sanctioned/approved in

accordance with the prevailing Master Plan which provided for road

margin area to be left out by the respective developers and since

the said road margin area had been sold in favour of the writ
                                - 188 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



petitioners and / or their predecessors they were not entitled for

compensation.

      8. The KRDCL and HDUDA also contended that having

obtained approval under Section 32 of the KUDA Act, the writ

petitioners were obligated to transfer a portion of land earmarked

for road widening in terms of Section 32(5) and were not entitled to

claim compensation in respect of the said road margin area. It was

further contended that having accepted the approval/sanction of

the plan, subject to the condition that they would relinquish their

rights over the subject lands for road widening at a future date free

of cost in favour of the authorities, the writ petitioners were not

entitled to approbate and reprobate and claim compensation when

the subject lands were acquired for road widening. It was also

contended that the writ petitioners and their predecessors were

encroachers and were not entitled to any compensation in respect

of the acquired lands. It was further contended that the writ

petitioners had purchased/acquired land in excess of the lands

available for sale from their predecessors and since the subject

lands proposed to be acquired fall within the excess lands, the writ

petitioners are not entitled to compensation. It was therefore
                                    - 189 -
                                       NC: 2023:KHC-D:12094-DB
                                     WA No. 100266 of 2022 AND
                                          CONNECTED MATTERS



contended that there was no merit in the writ petitions and the

same were liable to be dismissed.

      9. The learned Single Judge extracted the pleadings of the

parties and noticed that there were different categories of land

owners who had filed the writ petitions viz.,

      a)    Multi-site layout plot/site owners where layout

            plans    were       approved/sanctioned   under   the

            Karnataka Town and Country Planning Act,

            1961(for short, the 'KTCP Act')

      b)    Single commercial unit plot/site owners where

            layout plans were approved/sanctioned under

            KUDA Act.

      c)    Multi-site layouts formed by KIADB and allotted in

            favour of the writ petitioners with the layout plans

            having been sanctioned/approved under KTCP

            Act.

      d)    Layouts approved in favour of KIADB under the

            KTCP Act and thereafter allotted in favour of the

            writ petitioners.
                                  - 190 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



      10.    After considering the rival contentions, the learned

Single Judge formulated the following points for consideration:

      a)    Whether the acquired properties in question, which
            were earmarked for widening of National Highway No.4
            in the Master Plan published by local planning authority
            and earmarked as road margin area in the layout plans
            approved under the provisions of the KUDA Act,
            Karnataka Town and Country Planning Act (for short
            'KTCP Act') and the KIAD Act fall under the purview of
            Section 32(5) of the KUDA Act?

      b)    Whether the petitioners having derived benefit under
            the approved plans and having accepted the conditions
            can contend that by executive fiat be deprived of their
            properties without payment of compensation?


      11.    The learned Single Judge proceeded to pass the

impugned order answering both the points in favour of the writ

petitioners and allowed the petitions. While doing so, the learned

Single Judge took into account the various statutory provisions

contained in the KH Act, KUDA Act, KTCP Act and KIAD Act and

came to the concision that none of the statutory provisions can be

interpreted, construed or understood as depriving writ petitioners

from their claim to compensation on account of acquisition of their

lands for the purpose of road widening. The learned Single Judge
                                - 191 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



also came to the conclusion that Section 32(5) of the KUDA Act

was not applicable to the facts of the case insofar as single plot

commercial land owners are concerned and the same cannot be

pressed into service by the KRDCL and other respondents for the

purpose of denying compensation in favour of the land owners.

Point No.2 was also answered in favour of the writ petitioners by

the learned Single Judge who held that merely because some of

the land owners had undertaken that they would abide by the terms

and conditions of sanction/approval by handing over portions of

land meant for road widening free of cost in favour of HDMC, the

said undertaking given by the respective writ petitioners cannot

operate as estoppel and be made the basis to deprive the land

owners of compensation, which is violative of Article 300-A of the

Constitution of India. Under these circumstances, the learned

Single Judge proceeded to allow the writ petitions by passing the

impugned order, which is assailed in the present writ appeals.


      12. We have heard learned counsel appearing for both the

parties and perused the material on record.
                                 - 192 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



      13. A perusal of the material on record will indicate that the

KRDCL, HDUDA, the State Government and the HDMC have filed

separate appeals challenging the impugned common order.

      14. In addition to reiterating the various contentions urged in

the memorandum of appeals and referring to the material on

record, learned counsel for the KRDCL submitted that the

properties sought to be acquired were situated in the road margin

area and the learned Single Judge erred in awarding compensation

in favour of the writ petitioners. It was also contended that the writ

petitioners did not have title over the acquired lands, since the

same was in excess of land earmarked for residential use under

the sanctioned plan issued under the KTCP Act in favour of their

predecessor-in-title and as such, the writ petitioners were not

entitled to compensation. It was further contended that since some

of the writ petitioners had specifically undertaken to hand over

portion of the land for the purpose of road widening in terms of

conditions imposed at the time of sanction/approval, they were not

entitled to seek compensation at the time of acquisition of lands. It

was submitted that though the names of the writ petitioners and

KIADB were shown in Section 15 Notification, the KRDCL
                                 - 193 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



subsequently came to know that the lands proposed to be acquired

did not belong to the respective writ petitioners and accordingly, got

the revenue records changed to the name of HDMC and KRDCL

proceeded to pass the award refusing to grant compensation in

favour of the writ petitioners, which is correct and proper and did

not warrant interference of this Court in the writ petitions. It was

therefore submitted that the impugned order passed by the learned

Single Judge deserves to be set aside.

      15.   Learned counsel for the HDUDA would adopt the

submissions made by learned counsel appearing on behalf of

KRDCL and contends that the impugned order passed by the

learned Single Judge was contrary to the law and facts and

deserves to be set aside. In addition thereto, it was contended by

the learned counsel for the HDUDA that since some of the writ

petitioners in whose favour single plot had been approved and

sanctioned had unequivocally undertaken to abide by the terms

and conditions of the sanctioned/approval of layout plan in their

favour, whereby they had agreed to handover and relinquish

portion of the road margin area for the purpose of road widening,

they were not entitled to approbate and reprobate and claim
                                   - 194 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS



compensation in respect of the road margin area. It was contended

that the approval/sanction granted in favour of the single plot

commercial owners was under the Zoning Regulations, which

permits imposition of such a condition and the writ petitioners were

bound by the said condition and were not entitled to seek

compensation. It was therefore submitted that the impugned order

passed by the learned Single Judge deserves to be set aside and

writ petitions were liable to be dismissed. In support of his

contentions, relied upon the following decisions:-

      (i)     Shirdi   Nagar   Panchayat    vs.   Kishor   Sharad
              Borawake and Others - 2023 SCC OnLine SC
              1214.

      (ii)    Narayanrao Jagobaji Gowande Public Trust vs.
              State of Maharastra and Others - (2016) 4 SCC
              443.

      (iii)   Indian Express Newspapers (Bombay) Private
              Ltd., and Others vs. Union of India and Others -
              (1985) 1 SCC 641.

      (iv)    State of T.N. and Another vs. P.Krishnamurthy and
              Others - (2006) 4 SCC 517.

      (v)     Kerala Samsthana Chethu Thozhilali Union vs.
              State of Kerala and others - (2006) 4 SCC 327.
                                 - 195 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



      (vi)    Yellappa Mudukappa Itagi and Others vs. Hubli-
              Dharwad   Urban    Development      Authority   and
              Others - ILR 2007 KAR 755.

      (vii)   Dr.Radhakrishna Co-operative Housing Society
              Limited and Others vs. Government of Karnataka,
              Housing and Urban Development Department,
              Bangalore and Others - 1999(2) KarLJ 637.

      (viii) Ranga    Rao   Deshpande      vs.   Hubli   Dharwad
              Muncipal Corporation and others - Writ Petition
              No.20807/2001 (LB-RES) dated 24.02.2006 of High
              Court of Karnataka, Bangalore.


      16. Learned AAG for the State submits that since most of

the defences had already been put forth by the KRDCL and

HDUDA, separate statements of objections had not been filed by

the State Government in the writ petitions. It is however submitted

that the learned Single Judge failed to consider and appreciate that

the road margin area was part of all sanctioned/ approved layout

plans issued in terms of the prevailing master plan and since the

lands proposed to be acquired fell within the road margin area

notified under the State Highways Act as well as under the Master

plan, the writ petitioners were not entitled to seek compensation. It

was also contended that by virtue of Section 32(5) of the KUDA Act

in respect of approvals/sanction granted subsequent to 1987 and
                                 - 196 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



also by virtue of Section 17 of the KTCP Act in relation to

approval/sanction granted prior to 1987, the respective writ

petitioners and their predecessors were not entitled to seek

compensation in respect of lands earmarked for road margin area

and as such, they were not entitled to compensation on this ground

also, especially when they had encroached upon Government

lands. In support of his contentions, learned AAG relied upon the

following decisions:-

        (i)     The District Collector, Collectorate Buildings,
                Salem vs. Siddeswaran - 2009 SCC OnLine Mad
                1087.
        (ii)    Uttar Pradesh Public Service Commission vs.
                Madhu Rana and Others - (2012) 12 SCC 132.
        (iii)   State of Haryana and Others vs. Sushila and
                Others - 2023 SCC OnLine SC 42.
        (iv)    Delhi Development Authority vs. Narvada Devi
                and others - (2023) 5 SCC 646.
        (v)     Dr.Radhakrishna Co-operative Housing Society
                Limited, Hosur, Hubli and Others vs. Government
                of Karnataka, Housing and Urban Development
                Department, Bangalore and Others - 1999(2)
                KarLJ 637.
        (vi)    Yellappa Mudukappa Itagi and Others vs. The
                Hubli-Dharwad Urban Development Authority and
                Others - ILR 2007 KAR 755.
                                        - 197 -
                                           NC: 2023:KHC-D:12094-DB
                                         WA No. 100266 of 2022 AND
                                              CONNECTED MATTERS



        (vii)     Shirdi     Nagar     Panchayat     vs.   Kishor   Sharad
                  Borawake and Others - 2023 SCC OnLine SC
                  1214.

       (viii) M/s.Maratt Private Limited and another vs. Bruhat
                  Bengaluru Mahanagara Palike and others - Writ
                  Petition        No.52945/2016(LB-BMP)                 dated
                  02.08.2022, High Court of Karnataka, Bengaluru.

       (ix)       Smt.H.M.Sandya         @       H.M.Sandhya     Aras     vs.
                  Shimoga Development Authority - Writ Petition
                  No.13804/2015(LB-RES) dated 20.06.2022, High
                  Court of Karnataka, Bengaluru.


      17.         Learned counsel for the HDMC which has also

preferred appeals submits that he adopts the submissions made on

behalf the KRDCL, HDUDA and State Government and submits

that the impugned order deserves to be set aside.

      18. Per Contra, learned Senior Counsel and other counsel

appearing for the respective writ petitioners would support the

impugned order and submit that there is no merit in the appeals

and the same were liable to be dismissed. In support of                        their

contentions, reliance is placed on the following judgments:-

            (i)    Hari      Krishna    Mandir     Trust   vs.   State    of
                   Maharashtra and others - (2020) 9 SCC 356.
                                 - 198 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS



         (ii)    K.T.Plantation Private Limited and Another vs.
                 State of Karnataka - (2011) 9 SCC 1.

         (iii)   State of Goa and Another vs. Gopal Baburao
                 Gaudo and Others - (2009) 10 SCC 686.

         (iv)    Nagangouda      Patil    vs.       The    Deputy
                 Commissioner and others - Writ Petition
                 No.64990/2009 (KLR-CON) dated 05.12.2013,
                 High Court of Karnataka, Dharwad Bench.

         (v)     The Deputy Commissioner, Haveri and another
                 vs. Shri Nagangouda Patil and another -
                 W.A.No.100411/2019       (KLR-CON)          dated
                 06.12.2019 of High Court of Karnataka Dharwad
                 Bench.

         (vi)    Dr.Arun Kumar B.C., vs. State of Karnataka and
                 others - Writ Petition No.9408/2020 (LB-BMP)
                 and connected matters dated 17.01.2022 of
                 High Court of Karnataka, Bengaluru.

         (vii)   Sri Vinod Damji Patel vs. The Hoskote Yojana
                 Pradhikara   and    another    -   Writ   Petition
                 No.15103/2022 (LB-RES) dated 17.04.2023 of
                 High Court of Karnataka, Bengaluru.

         (viii) M/s.SNN Abode LLP vs. The State of Karnataka
                 and others - Writ Petition No.2856/2016 (LB-
                 RES) dated 04.07.2023 of High Court of
                 Karnataka, Bengaluru.

      19. We have given our anxious consideration to the rival

submissions and perused the material on record.
                                  - 199 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



      20. Before adverting to the rival contentions, it is necessary

to note that it is the specific contention of the writ petitioners that

non-payment of compensation in their favour by the appellants

towards acquisition of their lands was violative of Article 300-A of

the Constitution of India; the said contention is sought to be

opposed by the appellants on various grounds including stating that

the subject lands, which were situated abutting State Highway

No.73 had been earmarked for the purpose of road widening both

in the prevailing Master plan and the approved / sanctioned Layout

plan, as a result of which, the writ petitioners would not be entitled

to claim compensation. In this context, it is relevant to state that

there is no gainsaying the fact that the constitutional right to

property guaranteed under Article 300-A of the Constitution of India

has been recognized and affirmed in favour of the land losers by

the Apex Court and this Court repeatedly in several judgments.

      21.     The Constitution Bench of the Apex Court in KT

Plantation's case supra, held as under:-

            131. Right to life, liberty and property were once
      considered to be inalienable rights under the Indian
      Constitution, each one of these rights was considered to be
      inextricably bound to the other and none would exist
                             - 200 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



without the other. Of late, right to property parted company
with the other two rights under the Indian Constitution and
took the position of a statutory right. Since ancient times,
debates are going on as to whether the right to property is
a "natural" right or merely a creation of "social convention"
and "positive law" which reflects the centrality and
uniqueness of this right. Property rights at times are
compared to right to life which determine access to the
basic means of sustenance and considered as prerequisite
to the meaningful exercise of other rights guaranteed under
Article 21.
   132. Eminent thinkers like Hugo Grotius, Pufendorf,
John Locke, Rousseau and William Blackstone had
expressed their own views on the right to property.
Lockean rhetoric of property as a natural and absolute right
but conventional in civil society has, its roots in Aristotle
and Aquinas, for Grotius and Pufendorf property was both
natural and conventional. Pufendrof, like Grotius, never
recognised that the rights to property on its owners are
absolute but involve definite social responsibilities, and also
held the view that the private property was not established
merely for the purpose of "allowing a man to avoid using it
in the service of others, and to brood in solitude over his
hoard of riches." Like Grotius, Pufendorf recognised that
those in extreme need may have a right to the property of
others. For Rousseau, property was a conventional civil
right and not a natural right and private property right was
subordinate to the public interest, but Rousseau insisted
that it would never be in the public interest to violate them.
                                 - 201 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



   133. With     the   emergence          of     modern     written
constitutions in the late eighteenth century and thereafter,
the right to property was enshrined as a fundamental
constitutional right in many of the constitutions in the world
and India was not an exception. Blackstone declared that
so great is the regime of the law for private property that it
will not authorise the least violation of it--no, not even for
the general good of the whole community. Writings of the
abovementioned      political     philosophers    had     also   its
influence on the Indian Constitution as well.
   141. Eminent domain is distinguishable alike from the
police power, by which restriction are imposed on private
property in the public interest e.g. in connection with health,
sanitation, zoning regulation, urban planning and so on
from the power of taxation, by which the owner of private
property is compelled to contribute a portion of it for the
public purposes and from the war power, involving the
destruction of private property in the course of military
operations. The police power fetters rights of property while
eminent domain takes them away. Power of taxation does
not necessarily involve a taking of specific property for
public purposes, though analogous to eminent domain as
regards the purposes to which the contribution of the
taxpayer is to be applied. Further, there are several
significant differences between regulatory exercises of the
police powers and eminent domain of deprivation of
property. Regulation does not acquire or appropriate the
property for the State, which appropriation does and
regulation is imposed severally and individually, while
                            - 202 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



expropriation applies to an individual or a group of owners
of properties.
   142. [Ed.:    Para   142     corrected   vide    Official
Corrigendum No. F.3/Ed.B.J./45/2011 dated 26-8-2011.]
The question whether the "element of compensation" is
necessarily involved in the idea of eminent domain arouses
much controversy. According to one school of thought (see
Lewis, Eminent Domain, 3rd Edn., 1909) opined that this
question must be answered in the negative, but another
view (see Randolph Eminent Domain in the United
States [Boston, 1894 (AWR)], the claim for compensation is
an inherent attribute of the concept of eminent domain.
   154. The Constitution was again amended by the
Seventeenth Amendment Act of 1964, by which the State
extended the scope of Article 31-A and Schedule IX to
protect certain agrarian reforms enacted by the Kerala and
Madras States and jagir, inam, muafi or any other grant,
janmam, ryotwari, etc. were included within the meaning of
"estate". It also added the second proviso to clause (1) to
protect a person of being deprived of land less than the
relevant land ceiling limits held by him for personal
cultivation, except on payment of full market value thereof
by way of compensation.
   156. Speaking for the Bench, Subba Rao, J. in P.
Vajravelu Mudaliar case [AIR 1965 SC 1017 : (1965) 1
SCR 614] stated that: (AIR p. 1025, para 16)
   "16. ... If the legislature, though ex facie purports to
provide for compensation or indicates the principles for
ascertaining the same, but in effect and substance takes
                               - 203 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



away a property without paying compensation for it, it will
be exercising power which it does not possess. If the
legislature makes a law for acquiring a property by
providing for an illusory compensation or by indicating the
principles for ascertaining the compensation which do not
relate to the property acquired or to the value of such
property at or within a reasonable proximity of the date of
acquisition or the principles are so designed and so
arbitrary that they do not provide for compensation at all,
one can easily hold that the legislature made the law in
fraud of its powers."
Subba Rao, J. reiterated his view in Union of India v. Metal
Corpn. of India Ltd. [AIR 1967 SC 637]
   166. Article 300-A, when examined in the light of the
circumstances under which it was inserted, would reveal
the following changes:
       1. Right to acquire, hold and dispose of property
   has ceased to be a fundamental right under the
   Constitution of India.
       2. Legislature can deprive a person of his
   property only by authority of law.
       3. Right to acquire, hold and dispose of property
   is not a basic feature of the Constitution, but only a
   constitutional right.
       4.   Right   to     property,    since   no   more   a
   fundamental right, the jurisdiction of the Supreme
   Court under Article 32 cannot be generally invoked,
   aggrieved person has to approach the High Court
   under Article 226 of the Constitution.
                             - 204 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



   167. Arguments have been advanced before us stating
that the concept of eminent domain and its key
components be read into Article 300-A and if a statute
deprives a person of his property unauthorisedly, without
adequate compensation, then the statute is liable to be
challenged as violative of Articles 14, 19 and 21 and on the
principle of the rule of law, which is the basic structure of
our Constitution. Further, it was also contended that the
interpretation given by this Court on the scope of Articles
31(1) and (2) in various judgments be not ignored while
examining the meaning and content of Article 300-A.
   168. Article 300-A proclaims that no person can be
deprived of his property save by authority of law, meaning
thereby that a person cannot be deprived of his property
merely by an executive fiat, without any specific legal
authority or without the support of law made by a
competent legislature. The expression "property" in Article
300-A confined not to land alone, it includes intangibles like
copyrights and other intellectual property and embraces
every possible interest recognised by law.
   169. This Court in State of W.B. v. Vishnunarayan and
Associates (P) Ltd. [(2002) 4 SCC 134] , while examining
the provisions of the West Bengal Great Eastern Hotel
(Acquisition of Undertaking) Act, 1980, held in the context
of Article 300-A that the State or executive officers cannot
interfere with the right of others unless they can point out
the specific provisions of law which authorises their rights.
   170. Article 300-A, therefore, protects private property
against executive action. But the question that looms large
                              - 205 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



is as to what extent their rights will be protected when they
are sought to be illegally deprived of their properties on the
strength of a legislation. Further, it was also argued that the
twin requirements of "public purpose" and "compensation"
in case of deprivation of property are inherent and essential
elements or ingredients, or "inseparable concomitants" of
the power of eminent domain and, therefore, of List III Entry
42, as well and, hence, would apply when the validity of a
statute is in question.
       171. On the other hand, it was the contention of the
State that since the Constitution consciously omitted Article
19(1)(f), Articles 31(1) and 31(2), the intention of
Parliament was to do away the doctrine of eminent domain
which highlights the principles of public purpose and
compensation.
       172. Seervai in his celebrated book Constitutional Law
of India (4th Edn.), spent a whole Chapter XIV on the Forty-
fourth Amendment, while dealing with Article 300-A. In
Para 15.2 (pp. 1157-58) the author opined that confiscation
of property of innocent people for the benefit of private
persons is a kind of confiscation unknown to our law and
whatever meaning the word "acquisition" may have does
not cover "confiscation" for, to confiscate means "to
appropriate to the public treasury (by way of penalty)".
Consequently, the law taking private property for a public
purpose without compensation would fall outside List III
Entry 42 and cannot be supported by another entry in List
III.
                             - 206 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



   173. Requirements of a public purpose and the
payment of compensation, according to the learned author,
be read into List III Entry 42. Further, the learned author
has also opined that the repeal of Articles 19(1)(f) and
31(2) could have repercussions on other fundamental
rights or other provisions which are to be regarded as part
of the basic structure and also stated that notwithstanding
the repeal of Article 31(2), the word "compensation" or the
concept thereof is still retained in Article 30(1-A) and in the
second proviso to Article 31-A(1) meaning thereby that
payment of compensation is a condition of legislative power
in List III Entry 42.
   174. The       learned   Senior    Counsel     Shri    T.R.
Andhyarujina, also referred to the opinion expressed by
another learned author Prof. P.K. Tripathi, in his article
"Right to Property After Forty-fourth Amendment--Better
Protected Than Ever Before" [AIR 1980 Jour 49] . The
learned author expressed the opinion that the right of the
individual to receive compensation when his property is
acquired or requisitioned by the State, continues to be
available in the form of an implied condition of the power of
the State to legislate on "acquisition or requisition of
property" while all the exceptions and limitations set up
against and around it in Articles 31, 31-A and 31-B have
disappeared. The learned author opined that Article 300-A
will require obviously, that the law must be a valid law and
no law of acquisition or requisition can be valid unless the
acquisition or requisition is for a public purpose, unless
there is provision in law for paying compensation, will
                            - 207 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



continue to have a meaning given to it, by Bela Banerjee
case [AIR 1954 SC 170] .
   175. The learned author, Shri S.B. Sathe, in his article
"Right to Property After the Forty-fourth Amendment:
Reflections on Prof. P.K. Tripathi's Observations" [AIR
1980 Jour 97] , to some extent, endorsed the view of Prof.
Tripathi and opined that the Forty-fourth Amendment has
increased the scope of judicial review in respect of right to
property. The learned author has stated although Article
300-A says that no one shall be deprived of his property
save by authority of law, there is no reason to expect that
this provision would protect private property only against
executive action. The learned author also expresses the
wish that Article 21 may provide viable check upon Article
300-A.
   176. Durga Das Basu in his book Shorter Constitution of
India, 13th Edn., dealt with Article 300-A in Chapter IV
wherein the learned author expressed some reservation
about the views expressed by Seervai, as well as Prof.
Tripathi. The learned author expressed the view, that after
the Forty-fourth Amendment Act there is no express
provision in the Constitution outside the two cases
specified under Article 30(1-A) and the second proviso to
31-A(1) requiring the State to pay compensation to an
expropriated owner. The learned author also expressed the
opinion that no reliance could be placed on the legislative
List III Entry 42 so as to claim compensation on the
touchstone of fundamental rights since the entry in a
                             - 208 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



legislative list does not confer any legislative power but
only enumerates fields of legislation.
   177. The learned counsel on the either side, apart from
other contentions, highlighted the above views expressed
by the learned authors to urge their respective contentions.
   178. The principles of eminent domain, as such, are not
seen incorporated in Article 300-A, as we see, in Article
30(1-A), as well as in the second proviso to Article 31-A(1)
though we can infer those principles in Article 300-A. The
provision   for   payment   of    compensation    has   been
specifically incorporated in Article 30(1-A) as well as in the
second proviso to Article 31-A(1) for achieving specific
objectives. The Constitution (Forty-fourth Amendment) Act,
1978 while omitting Article 31 brought in a substantive
provision clause (1-A) to Article 30. Resultantly, though no
individual or even educational institution belonging to
majority community shall have any fundamental right to
compensation in case of compulsory acquisition of his
property by the State, an educational institution belonging
to a minority community shall have such fundamental right
to claim compensation in case the State enacts a law
providing for compulsory acquisition of any property of an
educational institution established and administered by a
minority community. Further, the second proviso to Article
31-A(1) prohibits the legislature from making a law which
does not contain a provision for payment of compensation
at a rate not less than the market value which follows that a
law which does not contain such provision shall be invalid
and the acquisition proceedings would be rendered void.
                                 - 209 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



   179. Looking at the history of the various constitutional
amendments, judicial pronouncements and the Statement
of Objects and Reasons contained in the Forty-fourth
Amendment Bill which led to the Forty-fourth Amendment
Act we have no doubt that the intention of Parliament was
to do away with the fundamental right to acquire, hold and
dispose of the property. But the question is whether the
principles of eminent domain are completely obliterated
when a person is deprived of his property by the authority
of law under Article 300-A of the Constitution.
   182. We have found that the requirement of public
purpose is invariably the rule for depriving a person of his
property, violation of which is amenable to judicial review.
Let us now examine whether the requirement of payment of
compensation is the rule after the deletion of Article 31(2).
   183. Payment       of      compensation        amount    is     a
constitutional requirement under Article 30(1-A) and under
the second proviso to Article 31-A(1), unlike Article 300-A.
After   the    Forty-fourth     Amendment        Act,   1978,    the
constitutional obligation to pay compensation to a person
who is deprived of his property primarily depends upon the
terms of the statute and the legislative policy. Article 300-A,
however,      does   not      prohibit    the   payment    of    just
compensation when a person is deprived of his property,
but the question is whether a person is entitled to get
compensation, as a matter of right, in the absence of any
stipulation in the statute, depriving him of his property.
                                - 210 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



   184. Before answering those questions, let us examine
whether the right to claim compensation on deprivation of
one's property can be traced to List III Entry 42.
   185. The Constitution (Seventh Amendment) Act, 1956
deleted List I Entry 33, List II Entry 36 and reworded List III
Entry 42 relating to "acquisition and requisitioning of
property". It was urged that the above words be read with
the requirements of public purpose and compensation.
Reference was placed on the following judgment of this
Court   in   support      of   that      contention.   In State    of
Madras v. Gannon Dunkerley & Co. (Madras) Ltd. [AIR
1958 SC 560 : 1959 SCR 379] (SCR at p. 413) this Court
considered Schedule VII List II Entry 48 of the Government
of India Act, 1935, "Taxes on the sale of goods", in
accordance with the established legal sense of the word
"sale", which had acquired a definite precise sense and
held that the legislature must have intended the "sale",
should be understood in that sense. But, we fail to see why
we trace the meaning of a constitutional provision when the
only safe and correct way of construing the statute is to
apply the plain meaning of the words. List III Entry 42 has
used the words "acquisition" and "requisitioning", but Article
300-A has used the expression "deprivation", though the
word    "deprived"   or    "deprivation"      takes    in   its   fold
"acquisition" and "requisitioning", the initial presumption is
in favour of the literal meaning since Parliament is taken to
mean as it says.
   186. A Constitution Bench of this Court in Hoechst
Pharmaceuticals Ltd. case [(1983) 4 SCC 45 : 1983 SCC
                             - 211 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



(Tax) 248] , held that the various entries in List III are not
"powers" of legislation but "fields" of legislation. Later, a
Constitution      Bench   of      this   Court    in State    of
W.B. v. Kesoram Industries Ltd. [(2004) 10 SCC 201 : AIR
2005 SC 1646] held that Article 245 of the Constitution is
the fountain source of legislative power. It provides that
subject to the provisions of this Constitution, Parliament
may make laws for the whole or any part of the territory of
India, and the legislature of a State may make laws for the
whole or any part of the State.
   187    [Ed.:    Para   187      corrected     vide   Official
Corrigendum No. F.3/Ed.B.J./45/2011 dated 26-8-2011.]
The legislative field between Parliament and the legislature
of any State is divided by Article 246 of the Constitution.
Parliament has exclusive power to make laws with respect
to any of the matters enumerated in Schedule VII List I,
called the Union List and subject to the said power of
Parliament, the legislature of any State has power to make
laws with respect to any of the matters enumerated in List
III, called the Concurrent List. Subject to the above, the
legislature of any State has exclusive power to make laws
with respect to any of the matters enumerated in List II,
called the State List. Under Article 248, the exclusive power
of Parliament to make laws extends to any matter not
enumerated either in the Concurrent List or State List.
   188. We find no apparent conflict with the words used in
List III Entry 42 so as to infer that the payment of
compensation is inbuilt or inherent either in the words
"acquisition and requisitioning" under List III Entry 42. Right
                                  - 212 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



to claim compensation, therefore, cannot be read into the
legislative List III Entry 42.
   189. Requirement of public purpose, for deprivation of a
person of his property             under Article 300-A, is a
precondition, but no compensation or nil compensation or
its illusiveness has to be justified by the State on judicially
justiciable standards. Measures designed to achieve
greater social justice, may call for lesser compensation and
such a limitation by itself will not make legislation invalid or
unconstitutional or confiscatory. In other words, the right to
claim compensation or the obligation to pay, though not
expressly included in Article 300-A, it can be inferred in that
article and it is for the State to justify its stand on justifiable
grounds which may depend upon the legislative policy,
object and purpose of the statute and host of other factors.
   190. Article 300-A would be equally violated if the
provisions of law authorising deprivation of property have
not been complied with. While enacting Article 300-A
Parliament has only borrowed Article 31(1) (the "Rule of
Law" doctrine) and not Article 31(2) (which had embodied
the doctrine of eminent domain). Article 300-A enables the
State to put restrictions on the right to property by law. That
law has to be reasonable. It must comply with other
provisions of the Constitution. The limitation or restriction
should not be arbitrary or excessive or what is beyond what
is required in public interest. The limitation or restriction
must not be disproportionate to the situation or excessive.
   191. The legislation providing for deprivation of property
under Article 300-A must be "just, fair and reasonable" as
                             - 213 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



understood in terms of Articles 14, 19(1)(g), 26(b), 301, etc.
Thus in each case, courts will have to examine the scheme
of the impugned Act, its object, purpose as also the
question whether payment of nil compensation or nominal
compensation would make the impugned law unjust, unfair
or unreasonable in terms of other provisions of the
Constitution as indicated above.
   192. At this stage, we may clarify that there is a
difference   between      "no"    compensation     and     "nil"
compensation. A law seeking to acquire private property for
public purpose cannot say that "no compensation shall be
paid". However, there could be a law awarding "nil"
compensation in cases where the State undertakes to
discharge the liabilities charged on the property under
acquisition and onus is on the Government to establish
validity of such law. In the latter case, the Court in exercise
of judicial review will test such a law keeping in mind the
above parameters.
   193. Right to property no more remains an overarching
guarantee in our Constitution, then is it the law, that such a
legislation enacted under the authority of law as provided in
Article 300-A is immune from challenge before a
constitutional court for violation of Articles 14, 21 or the
overarching principle of the rule of law, a basic feature of
our Constitution, especially when such a right is not
specifically incorporated in Article 300-A, unlike Article
30(1-A) and the second proviso to Article 31-A(1).
   198. Article 300-A, unlike Articles 31-A(1) and 31-C, has
not made the legislation depriving a person of his property
                             - 214 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



immune from challenge on the ground of violation of Article
14 or Article 21 of the Constitution of India, but let us first
examine whether Article 21 as such is available to
challenge    a   statute   providing    for    no     or   illusory
compensation and, hence, expropriatory.
   200. The question of applicability of Article 21 to the
laws protected under Article 31-C also came up for
consideration     before     this      Court        in State    of
Maharashtra v. Basantibai Mohanlal Khetan [(1986) 2 SCC
516] , wherein this Court held that Article 21 essentially
deals with personal liberty and has little to do with the right
to own property as such. Of course, the Court in that case
was not concerned with the question whether the
deprivation of property would lead to deprivation of life or
liberty or livelihood, but was dealing with a case, where
land was acquired for improving living conditions of a large
number of people. The Court held that the land ceiling
laws, laws providing for acquisition of land for providing
housing accommodation, laws imposing ceiling on urban
property, etc. cannot be struck down by invoking Article 21
of the Constitution.
   201. This Court in Jilubhai Nanbhai Khachar case [1995
Supp (1) SCC 596] took the view that the principle of
unfairness of procedure attracting Article 21 does not apply
to the acquisition or deprivation of property under Article
300-A.
   202. Acquisition of property for a public purpose may
meet with a lot of contingencies, like deprivation of
livelihood, leading to violation of Article 21, but that per
                                   - 215 -
                                       NC: 2023:KHC-D:12094-DB
                                     WA No. 100266 of 2022 AND
                                          CONNECTED MATTERS



      se is not a ground to strike down a statute or its provisions.
      But at the same time, is it the law that a constitutional court
      is powerless when it confronts with a situation where a
      person is deprived of his property, by law, for a private
      purpose with or without providing compensation? For
      example, a political party in power with a massive mandate
      enact a law to acquire the property of the political party in
      opposition not for public purpose, with or without
      compensation, is it the law, that such a statute is immune
      from challenge in a constitutional court? Can such a
      challenge be rejected on the ground that statute does not
      violate the fundamental rights [due to deletion of Article
      19(1)(f)] and that the legislation does not lack legislative
      competence? In such a situation, is non-availability of a
      third ground as propounded in State of A.P. v. McDowell &
      Co. [(1996) 3 SCC 709] , an answer?


      22.   In the case of Hari Krishna Mandir Trust, the Apex

Court held as under:-

             28. The High Court has failed to address the
      question of how the name of Pune Municipal Corporation
      could all of a sudden be shown as the owner of the internal
      road with effect from 4-3-1986, in complete disregard of all
      records. The High Court has, with the greatest of respect,
      failed to apply its mind to relevant facts, particularly the
      records of Pune Municipal Corporation with regard to
      property holders, the arbitrator's award dated 16-5-1972
      under Section 72 of the Regional and Town Planning Act
      and the admission of Pune Municipal Corporation that the
      road did not belong to it, it was never acquired and that the
      name of Pune Municipal Corporation had wrongly been
                            - 216 -
                               NC: 2023:KHC-D:12094-DB
                             WA No. 100266 of 2022 AND
                                  CONNECTED MATTERS



recorded. Rather, the High Court records that the
respondent authorities have not disputed facts in their
counter-affidavit, but only claimed that the land had vested
under Section 88 and that it was not feasible to make
changes in the scheme.
       29. The finding of the High Court that it was never
the case of the petitioner that the land had not vested, is
misconceived. First of all, there does not appear to be any
admission of vesting on the part of the appellant Trust. In
any case land can only vest in accordance with law. If the
land has not vested, a mistaken admission would make no
difference, for there can be no estoppel against the
Constitution of India, or any statute.
       34. In 1966 the Maharashtra State Legislature
enacted the Maharashtra Regional and Town Planning Act,
1966 (hereinafter referred to as "the Regional and Town
Planning Act") to make provision for planning and
development and use of land in regions established for that
purpose, and for the constitution of Regional Planning
Boards therefor; to make better provision for the
preparation of development plans with a view to ensuring
that Town Planning Schemes are made in a proper manner
and their execution is made effective; to provide for the
creation of new towns by means of development
authorities; to make provisions for the compulsory
acquisition of land required for public purposes in respect
of the plans; and for purposes connected therewith.
       50. None of the provisions referred to above enable
the Planning Authority or any other authority to divest an
owner of his/her property. Rather, Section 64 mandates
that a draft scheme is to contain particulars of ownership
area and tenure of each original plot. Any transfer or any
alteration of boundary, amalgamation or separation has to
be with the consent of the owner in view of the express
mandate of Section 65. Implicit in Section 65 is that a
transfer must be for consideration.
                             - 217 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



      92. From the records of the case, particularly the
order dated 20-8-1970 of sub-division of Plot No. 473-B
and the award of the arbitrator, it is patently clear that the
name of Pune Municipal Commissioner was at no point of
time reflected as holder of the private road. There is no
whisper as to how the road came to be shown as in
possession of Pune Municipal Commissioner nor of the
procedure adopted for effecting changes, if any, in the
property records.
       93. On perusal of the documents, there can be no
doubt at all that the road in question measuring 444.14 sq
m never belonged to Pune Municipal Corporation. In the
property records, there was no private road. There were
three plots, Nos. 473-B1, B2, B3 and 473-B4 shown as
vacant land held by the owners of all the three adjacent
plots.
       94. The Municipal Corporation was never shown as
owner of the vacant plot or of any private road. Even
assuming that there was any policy decision to have an
approach road to every plot, it was incumbent upon the
authorities concerned to acquire the land. On the other
hand, the scheme clearly records that the same was based
on entries in property records and the award of the
arbitrator.
       96. The right to property may not be a fundamental
right any longer, but it is still a constitutional right under
Article 300-A and a human right as observed by this Court
in Vimlaben     Ajitbhai    Patel v. Vatslaben      Ashokbhai
Patel [Vimlaben Ajitbhai Patel v. Vatslaben Ashokbhai
Patel, (2008) 4 SCC 649, para 42] . In view of the mandate
of Article 300-A of the Constitution of India, no person is to
be deprived of his property save by the authority of law.
The appellant Trust cannot be deprived of its property save
in accordance with law.
      97. Article 300-A of the Constitution of India
embodies the doctrine of eminent domain which comprises
two parts, (i) possession of property in the public interest;
                            - 218 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



and (ii) payment of reasonable compensation. As held by
this Court in a plethora of decisions, including State of
Bihar v. Project Uchcha Vidya, Sikshak Sangh [State of
Bihar v. Project Uchcha Vidya, Sikshak Sangh, (2006) 2
SCC 545 at p. 574, para 69 : 2006 SCC (L&S) 355 : 5
SCEC 589] ; Jilubhai Nanbhai Khachar v. State of
Gujarat [Jilubhai Nanbhai Khachar v. State of Gujarat, 1995
Supp (1) SCC 596] ; Bishambhar Dayal Chandra
Mohan v. State of U.P. [Bishambhar Dayal Chandra
Mohan v. State of U.P., (1982) 1 SCC 39 : 1982 SCC (Cri)
53] , the State possesses the power to take or control the
property of the owner for the benefit of public. When,
however, a State so acts it is obliged to compensate the
injury by making just compensation as held by this Court
in Girnar     Traders v. State  of     Maharashtra [Girnar
Traders v. State of Maharashtra, (2007) 7 SCC 555, paras
55 and 56] .
       98. It has been established beyond any iota of doubt
that the private road admeasuring 414 sq m area had never
been acquired by Pune Municipal Corporation. The right to
property includes any proprietary interest, hereditary
interest in the right of management of a religious
endowment, as well as anything acquired by inheritance.
However, laudable be the purpose, the executive cannot
deprive a person of his property without specific legal
authority, which can be established in a court of law.
       99. In case of dispossession, except under the
authority of law, the owner might obtain restoration of
possession by a proceeding for mandamus against the
Government as held by this Court in Wazir Chand v. State
of H.P. [Wazir Chand v. State of H.P., AIR 1954 SC 415 :
1954 Cri LJ 1029] Admittedly, no compensation has been
offered or paid to the appellant Trust. As observed by this
Court in K.T. Plantation (P) Ltd. v. State of Karnataka [K.T.
Plantation (P) Ltd. v. State of Karnataka, (2011) 9 SCC 1 :
(2011) 4 SCC (Civ) 414] , even though the right to claim
compensation or the obligation of the State to pay
                            - 219 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



compensation to a person who is deprived of his property is
not expressly provided in Article 300-A of the Constitution,
it is inbuilt in the Article. The State seeking to acquire
private property for public purpose cannot say that no
compensation shall be paid. The Regional and Town
Planning Act also does not contemplate deprivation of a
landholder of his land, without compensation. Statutory
authorities are bound to pay adequate compensation.
       100. The High Courts exercising their jurisdiction
under Article 226 of the Constitution of India, not only have
the power to issue a writ of mandamus or in the nature of
mandamus, but are duty-bound to exercise such power,
where the Government or a public authority has failed to
exercise or has wrongly exercised discretion conferred
upon it by a statute, or a rule, or a policy decision of the
Government or has exercised such discretion mala fide, or
on irrelevant consideration.
       101. In all such cases, the High Court must issue a
writ of mandamus and give directions to compel
performance in an appropriate and lawful manner of the
discretion conferred upon the Government or a public
authority.
        102. In appropriate cases, in order to prevent
injustice to the parties, the Court may itself pass an order
or give directions which the Government or the public
authorities should have passed, had it properly and lawfully
exercised its discretion. In Director of Settlements,
A.P. v. M.R. Apparao [Director of Settlements, A.P. v. M.R.
Apparao, (2002) 4 SCC 638] . Pattanaik, J. observed:
(SCC p. 659, para 17)
  "17. ... One of the conditions for exercising power
  under Article 226 for issuance of a mandamus is that
  the court must come to the conclusion that the
  aggrieved person has a legal right, which entitles
  him to any of the rights and that such right has been
  infringed. In other words, existence of a legal right of
  a citizen and performance of any corresponding
                             - 220 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



  legal duty by the State or any public authority, could
  be enforced by issuance of a writ of mandamus,
  "mandamus" means a command. It differs from the
  writs of prohibition or certiorari in its demand for
  some activity on the part of the body or person to
  whom it is addressed. Mandamus is a command
  issued to direct any person, corporation, inferior
  courts or Government, requiring him or them to do
  some particular thing therein specified which
  appertains to his or their office and is in the nature of
  a public duty. A mandamus is available against any
  public authority including administrative and local
  bodies, and it would lie to any person who is under a
  duty imposed by a statute or by the common law to
  do a particular act. In order to obtain a writ or order
  in the nature of mandamus, the applicant has to
  satisfy that he has a legal right to the performance of
  a legal duty by the party against whom the
  mandamus is sought and such right must be
  subsisting on the date of the petition (seeKalyan
  Singh v. State of U.P. [Kalyan Singh v. State of U.P.,
  AIR 1962 SC 1183] ). The duty that may be enjoined
  by mandamus may be one imposed by the
  Constitution, a statute, common law or by rules or
  orders having the force of law."
                                        (emphasis in original)
       103. The Court is duty-bound to issue a writ of
mandamus for enforcement of a public duty. There can be
no doubt that an important requisite for issue of mandamus
is that mandamus lies to enforce a legal duty. This duty
must be shown to exist towards the applicant. A statutory
duty must exist before it can be enforced through
mandamus. Unless a statutory duty or right can be read in
the provision, mandamus cannot be issued to enforce the
same.
       104. The High Court is not deprived of its jurisdiction
to entertain a petition under Article 226 merely because in
                              - 221 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



considering the petitioner's right to relief, questions of fact
may fall to be determined. In a petition under Article 226,
the High Court has jurisdiction to try issues both of fact and
law. Exercise of the jurisdiction is, it is true, discretionary,
but the discretion must be exercised on sound judicial
principles. Reference may be made inter alia to the
judgments of this Court in Gunwant Kaur v. Municipal
Committee,       Bhatinda [Gunwant            Kaur v. Municipal
Committee, Bhatinda, (1969) 3 SCC 769] and State of
Kerala v. M.K. Jose [State of Kerala v. M.K. Jose, (2015) 9
SCC 433] . In M.K. Jose [State of Kerala v. M.K. Jose,
(2015) 9 SCC 433] , this Court held: (SCC pp. 442-43, para
16)
 "16. Having referred to the aforesaid decisions, it is
 obligatory on our part to refer to two other authorities of
 this Court where it has been opined that under what
 circumstances a disputed question of fact can be gone
 into.   In Gunwant      Kaur v. Municipal     Committee,
 Bhatinda [Gunwant       Kaur v. Municipal     Committee,
 Bhatinda, (1969) 3 SCC 769] , it has been held thus:
 (SCC p. 774, paras 14-16)
       '14. The High Court observed that they will not
   determine disputed question of fact in a writ
   petition. But what facts were in dispute and what
   were admitted could only be determined after an
   affidavit-in-reply was filed by the State. The High
   Court, however, proceeded to dismiss the petition in
   limine. The High Court is not deprived of its
   jurisdiction to entertain a petition under Article 226
   merely because in considering the petitioner's right
   to relief questions of fact may fall to be determined.
   In a petition under Article 226 the High Court has
   jurisdiction to try issues both of fact and law.
   Exercise of the jurisdiction is, it is true,
   discretionary, but the discretion must be exercised
   on sound judicial principles. When the petition
   raises questions of fact of a complex nature, which
                            - 222 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



   may for their determination require oral evidence to
   be taken, and on that account the High Court is of
   the view that the dispute may not appropriately be
   tried in a writ petition, the High Court may decline to
   try a petition. Rejection of a petition in limine will
   normally be justified, where the High Court is of the
   view that the petition is frivolous or because of the
   nature of the claim made dispute sought to be
   agitated, or that the petition against the party
   against whom relief is claimed is not maintainable
   or that the dispute raised thereby is such that it
   would be inappropriate to try it in the writ
   jurisdiction, or for analogous reasons.
      15. From the averments made in the petition filed
   by the appellants it is clear that in proof of a large
   number of allegations the appellants relied upon
   documentary evidence and the only matter in
   respect of which conflict of facts may possibly arise
   related to the due publication of the notification
   under Section 4 by the Collector.
       16. In the present case, in our judgment, the
   High Court was not justified in dismissing the
   petition on the ground that it will not determine
   disputed question of fact. The High Court has
   jurisdiction to determine questions of fact, even if
   they are in dispute and the present, in our
   judgment, is a case in which in the interests of both
   the parties the High Court should have entertained
   the petition and called for an affidavit-in-reply from
   the respondents, and should have proceeded to try
   the petition instead of relegating the appellants to a
   separate suit.'"
                         (emphasis in original and supplied)
        105. In ABL International Ltd. v. Export Credit
Guarantee Corpn. of India Ltd. [ABL International
Ltd. v. Export Credit Guarantee Corpn. of India Ltd., (2004)
3 SCC 553] , this Court referring to previous judgments of
                            - 223 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



this      Court      including Gunwant      Kaur [Gunwant
Kaur v. Municipal Committee, Bhatinda, (1969) 3 SCC 769]
held: (ABL International Ltd. case [ABL International
Ltd. v. Export Credit Guarantee Corpn. of India Ltd., (2004)
3 SCC 553] , SCC pp. 568-69 & 572, paras 19 & 27)
       "19. Therefore, it is clear from the above
 enunciation of law that merely because one of the
 parties to the litigation raises a dispute in regard to the
 facts of the case, the court entertaining such petition
 under Article 226 of the Constitution is not always
 bound to relegate the parties to a suit. In the above
 case of Gunwant Kaur [Gunwant Kaur v. Municipal
 Committee, Bhatinda, (1969) 3 SCC 769] this Court
 even went to the extent of holding that in a writ petition,
 if the facts require, even oral evidence can be taken.
 This clearly shows that in an appropriate case, the writ
 court has the jurisdiction to entertain a writ petition
 involving disputed questions of fact and there is no
 absolute bar for entertaining a writ petition even if the
 same arises out of a contractual obligation and/or
 involves some disputed questions of fact.
                             ***
      27. From the above discussion of ours, the
 following legal principles emerge as to the
 maintainability of a writ petition:
      (a) In an appropriate case, a writ petition as
    against a State or an instrumentality of a State
    arising out of a contractual obligation is
    maintainable.
      (b) Merely because some disputed questions of
    fact arise for consideration, same cannot be a
    ground to refuse to entertain a writ petition in all
    cases as a matter of rule;
      (c) A writ petition involving a consequential
    relief of monetary claim is also maintainable."
                                 - 224 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



             107. In the facts and circumstances of the instant
      case, in the light of admissions, on the part of the
      respondent authorities that the private road measuring 414
      sq m was private property never acquired by Pune
      Municipal Corporation or the State Government, the
      respondents had a public duty under Section 91 to
      appropriately modify the scheme and to show the private
      road as property of its legitimate owners, as per the
      property records in existence, and or in the award of the
      arbitrator. In our considered opinion, the Bombay High
      Court erred in law in dismissing the writ petition with the
      observation that the land in question had vested under
      Section 88 of the Regional and Town Planning Act.


      23.   The writ petitioners claim title over their respective

portions of lands under various documents such as sale deeds,

lease-cum-sale deeds, Wills, etc., executed in their favour prior to

issuance of the Section 15 Notification and the revenue records

had been mutated into the names of respective land owners prior

to issuance of Notification under Section 15 of the KH Act. It was

only at the time of passing the awards that the KRDCL came to the

conclusion that the revenue records had been mutated/changed to

the name of HDMC and since the acquired lands form part of road

margin, writ petitioners were not entitled to compensation.

      24. In this context, it is relevant to state that the said change

of revenue records by deleting the names of the respective writ
                                 - 225 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



petitioners and KIADB and inserting the name of HDMC was at the

instance of HDUDA and the said change of revenue records were

done without issuance of notice to the respective writ petitioners

nor   hearing   them   in   accordance    with   law.   Under   these

circumstances apart from the fact that the said mutation/change in

revenue records are violative of principles of natural justice, mere

change of revenue records subsequent to issuance of Section 15

notification, would neither take away the right of writ petitioners to

claim compensation nor confer any right in favour of HDMC to

either oppose claim of compensation or claim compensation in

respect of acquired lands. It is therefore clear that the SLAO has

clearly fell in error in coming to the conclusion that the land owners

were not entitled to compensation on the ground that the revenue

records had been changed into the name of HDMC and the learned

Single Judge was fully justified in upholding the claim of the writ

petitioners.

      25. A perusal of the impugned awards and Endorsement

issued by the KRDCL for the purpose of declining to grant

compensation in favour of the writ petitioners will indicate that the

acquired lands fell within the road margin area and consequently,
                                - 226 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



the writ petitioners were not entitled to compensation towards the

acquisition. The expression 'road margin' had not been defined

either under the KTCP Act, KUDA Act, Karnataka Municipal

Corporation Act or any other statutory provision till recently when

the expression 'road margin' has been defined under the Zoning

Regulation, 2023.

      26.    Section 7 of the KH Act empowers the State

Government to demarcate and delineate buildings and control lines

over the National Highways and State Highways. Invoking the said

powers, the State Government has issued a Notification dated

09.05.1988 and Circular dated 22.12.2005 stipulating that no

building should be constructed on either side of the State Highway

to an extent of 40 meters from the centre of the State Highway and

that there shall not be any construction in the said area, which is

known as "no construction zone/road margin". It is pertinent to note

that the object behind delineating and area marking the said portion

to an extent of 40 meters from the centre of the State Highway as

"no construction zone/road margin" is for the limited purpose of

ensuring that no construction comes up in the said area so as to

enable easy acquisition for road widening at a future point in time
                                       - 227 -
                                          NC: 2023:KHC-D:12094-DB
                                        WA No. 100266 of 2022 AND
                                             CONNECTED MATTERS



and also to ensure that the cost of acquisition would be minimized

and no hardship would be caused either to the State or persons

who would otherwise put up construction within the said "no

construction zone/road margin". This aspect has been noticed by

this Court in the case of Sri. A.R.Srinivasa Reddy Vs. Sri Singh

and Others - Writ Petition No.2039/1998 dated 01.12.1999,

wherein it is held as under:-

               "This is a writ petition filed by the petitioner in the
      nature of public interest litigation. The facts alleged in the
      writ petition are that the Bangalore-Bellary Road is National
      Highway No.7 and there is a Sales-Tax Checkpost situated
      after the Railway crossing outside the Bangalore City limits
      on N.H.7 and the entire land surrounding the checkpost
      office    belongs    to   the    State    Government,   Railway
      administration as well as to the Indian Medical Research
      Centre.      It is alleged that the 1st respondent has
      constructed and running a hotel/Dhaba in the name and
      style of M/s.Shiva Bar and Restaurant, without any
      authority over the land and in utter violation of the National
      Highway Act. That is challenged in the writ petition.
               When the facts were disputed, we had appointed a
      Commissioner to visit the spot and submit a report. The
      Commissioner has submitted a report stating therein that
      the 1st respondent's Dhaba comes within 40 Mts. of the
      center of the road.         The notification issued by the
      Government in this regard provides:
                             - 228 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



       "1.    No building should be constructed on either
side of the National Highway, State Highways and District
Main roads to a width shown below. To such construction
of shops, restaurants, hotels, no permission should be
granted:
                     From the Center of the Road
       a) National Highways              40 Meters
       b) State Highways                 40 Meters
       c) District Main Road             25 Meters

       The Dhaba of the 1st respondent is within 40 Mts.
from the Centre of the road and in violation of the
conditions prescribed in Annexure-A i.e., circular of the
Government dated: 09.05.1988. Therefore, we direct the
1st respondent to remove the entire construction within a
period of four months from today.        In case of failure to
                             nd
remove the same, the 2            respondent is directed to
demolish and recover the cost from the 1st respondent and
to report compliance to the Registrar of this Court within
two weeks after the expiry of the said four months.
       Respondents-Authorities are directed to strictly
comply with the conditions in Annexure-A so that no
construction is made on the Highways within the limits
prescribed therein and they are further directed not to allow
any construction to remain on the Highways which are
constructed within the prescribed limits, within period of two
months from today.
       Government Advocate is directed to communicate
this order to all the authorities of the Government
concerned.
   Writ petition allowed accordingly".
                                   - 229 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS



     27.      The aforesaid judgment was followed by the Hon'ble

Division Bench of this Court in the case of Sri Dayanand B. Shetty

vs. The Executive Engineer and others - Writ Petition

No.36314/2019 dated 25.08.202, wherein it was held as under:

              "The petitioner before this Court has filed the
      present petition stating that Respondent Nos.6, 7, 8, 9 and
      10 have illegally constructed the structures crossing the
      building line adjoining the National Highway, i.e., National
      Highway - 66.        It has been further stated that no
      construction is permitted in "no construction zone" and as
      per the Circular issued by the State Government dated 22nd
      December, 2005, "no construction zone" in respect of
      National Highway is upto 40 meters, State Highway is upto
      40 meters and District main road is upto 25 meters. This
      Court by an order dated 26th February 2021, as the
      petitioner is a neighbor of the private respondents has
      treated the present Public Interest Litigation as a suo motu
      petition. Reply has been filed in the matter by Respondent
      Nos.6, 7, 8, 9 and 10 and it is not in dispute that the
      construction is in "no construction zone".
              2.      The learned Senior Counsel appearing for
      National Highway Authority of India has argued before this
      Court that no construction can take place in the "no
      construction zone", keeping in view of Sections 7 and 9 of
      the Karnataka Highways Act, 1964 read with the Circular
      dated    22nd   December,    2005     issued   by   the   State
      Government. He has also stated that similar controversy
                                  - 230 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS



has already been adjudicated in Writ Petition No.2039 of
1998 decided by the Division Bench on 01st December,
1999. It is not in dispute that the construction is within 40
meters from the National Highway and the statutory
provisions      have     been     violated    while     carrying       out
construction by Respondent Nos.7, 8, 9 and 10.                     The
learned counsel for Respondent Nos.7, 8, 9 and 10 has
also argued before this Court that the construction has
been carried out after obtaining permission from the
competent Authorities and the respondents are not at fault
in the matter. It is true that permission was granted from
time to time for construction of the building but the fact
remains that the construction is in "no construction zone"
and      contrary to the statutory provisions.          The Division
Bench of this Court in the case of Sri A.R.Srinivasa Reddy
Vs. Sri Singh and others in Writ Petition No.2039 of 1998
decided on 01st December, 1999 has passed the following
order:
                 "This is a writ petition filed by the petitioner in
         the nature of public interest litigation. The facts
         alleged in the writ petition are that the Bangalore-
         Bellary Road is National Highway No.7 and there is a
         Sales-Tax Checkpost situated after the Railway
         crossing outside the Bangalore City limits on N.H.7
         and the entire land surrounding the checkpost office
         belongs to the State Government, Railway
         administration as well as to the Indian Medical
         Research Centre. It is alleged that the 1st respondent
         has constructed and running a hotel/Dhaba in the
         name and style of M/s.Shiva Bar and Restaurant,
         without any authority over the land and in utter
         violation of the National Highway Act. That is
         challenged in the writ petition.
                 When the facts were disputed, we had
         appointed a Commissioner to visit the spot and
         submit a report. The Commissioner has submitted a
         report stating therein that the 1st respondent's Dhaba
                             - 231 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



      comes within 40 Mts. of the center of the road. The
      notification issued by the Government in this regard
      provides:
              "1.     No building should be constructed on
      either side of the National Highway, State Highways
      and District Main roads to a width shown below. To
      such construction of shops, restaurants, hotels, no
      permission should be granted:
                      From the Center of the Road
              a) National Highways                40
      Meters
              b) State Highways                   40
      Meters
              c) District Main Road         25 Meters

               The Dhaba of the 1st respondent is within 40
      Mts. from the Centre of the road and in violation of
      the conditions prescribed in Annexure-A i.e., circular
      of the Government dated: 09.05.1988. Therefore, we
      direct the 1st respondent to remove the entire
      construction within a period of four months from
      today. In case of failure to remove the same, the 2nd
      respondent is directed to demolish and recover the
      cost from the 1st respondent and to report compliance
      to the Registrar of this Court within two weeks after
      the expiry of the said four months.
               Respondents-Authorities are directed to
      strictly comply with the conditions in Annexure-A so
      that no construction is made on the Highways within
      the limits prescribed therein and they are further
      directed not to allow any construction to remain on
      the Highways which are constructed within the
      prescribed limits, within period of two months from
      today.
               Government Advocate is directed to
      communicate this order to all the authorities of the
      Government concerned.
               Writ petition allowed accordingly".
      3.     The aforesaid judgment will make it very clear
that there cannot be any construction within the area of 40
meters from the centre of the road being National Highway.
      4.     In the light of the aforesaid judgment and also
keeping in view of the statutory provisions and also as per
the Circular dated 22nd December, 2005 issued by the
                                       - 232 -
                                          NC: 2023:KHC-D:12094-DB
                                        WA No. 100266 of 2022 AND
                                             CONNECTED MATTERS



      Government of Karnataka, the buildings constructed
      crossing the building line have to be demolished to the
      extent they are crossing the building line.                 The other
      important aspect of the matter is that the Authorities who
      have        granted      permission       for    such     unauthorized
      constructions also deserves to be proceeded in accordance
      with law.
             Resultantly, the writ petition stands disposed of with
      the following terms:
             i)        Respondent Nos.1 to 6 shall ensure that the
      constructions, which are within the "no construction zone",
      i.e., within 40 meters of the National Highway - 66 i.e, upto
      40 meters away from the centre of the road are to be
      demolished within a period of sixty days from today.
             ii)       The Chief Secretary or an Officer nominated
      by the Chief Secretary shall hold a fact finding enquiry in
      the matter for fixing the responsibility upon the persons
      who have granted such illegal permission in respect of the
      various       building     permissions          granted   within   "no
      construction zone" and after conducting a fact finding
      enquiry, the State of Karnataka shall be free to initiate
      departmental enquiry/criminal prosecution, if law permits in
      accordance with law.          The exercise of conducting fact
      finding enquiry be concluded within a period of two months
      from today".


     28. In Gopal Baburao's case supra, the Apex Court held as

under:-
                              - 233 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



    " 3. The petitioner alleges that the acquired land
measuring 2715 sq m, was a narrow strip which fell within
the 40 m margin from the centre of the highway where
constructions were prohibited. It is contended that as the
acquired land could not be used for construction, the land
had to be considered as not having any development
potential, and that therefore it could not be compared with
the land (which was the subject-matter of LAC No. 48 of
1995) for which compensation had been determined having
regard to its potential for development. It was also
contended that being a narrow strip it was also not of much
use even for agricultural purposes.
    4. A long strip of land measuring more than two-thirds of
an acre lying alongside and adjoining the highway cannot
be treated as a land without value or without any potential
for development, merely on the ground that the law relating
to highways prohibited construction on either side of the
highway, up to a depth of 40 m from the centre of the
highway. All that was required to create or realise potential
of such land was to annex or merge the said strip of land
with the land to its rear. In that event, the strip of land will
become the "access" to the rear side land from the main
road and will also become the frontage of the aggregate
land, thereby enhancing the potential and value of the rear
side land, as also creating a potential for its own use.
    5. The contention that a land adjoining the highway
should be treated as having no development potential (and
therefore as land without much value except as ordinary
agricultural land), while considering the lands to its rear
which are farther away from the road, or other adjoining
lands of the same extent, but having more depth (so as to
extend beyond the 40 m margin) as having potential for
development, is illogical and cannot be accepted.
    6. We may demonstrate the absurdity of such a
contention with reference to an illustration. Let us take the
example of a residential plot of land measuring 60′ × 100′.
Let us assume that the municipal bye-laws require a front
(roadside) set-back of 20′ for construction of houses in a
plot of that size. Therefore, the owner would leave a twenty
feet wide front strip in the said plot free of any construction
while putting up the construction in the plot. Obviously, he
cannot thereafter construct in that front strip. Let us further
assume that the front strip is acquired for road widening.
Can the acquiring authority deny compensation to that strip
                                 - 234 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



      on the ground that the said 20′ strip acquired for road
      widening could not in any event be used for any
      construction purpose and therefore, was not of any value?
      Obviously not.
         7. Therefore, determination of market value of the
      acquired land with reference to the value of comparable
      land cannot be faulted".

      29.   A perusal of the aforesaid Notification, Circular      and

judgments will indicate that the "no construction zone/road margin"

is earmarked for the limited purpose of ensuring that no

construction is undertaken in the said area; however, the said

restriction placed upon the land owners from putting up

construction cannot be construed or treated as preventing the land

losers from claiming compensation in the event the lands were

acquired for road widening; depriving the land owners from

claiming compensation in the event of acquisition of their lands

falling within "no construction zone/road margin" would clearly run

counter and contrary to their constitutional rights guaranteed under

Article 300-A of the Constitution of India; further, in the absence of

any nexus/connection between the subject lands being allegedly

demarcated /earmarked as "no construction zone/road margin"

under the said Government notification/circular and the right of the

land owners to receive compensation towards acquisition of the

said lands, it could not be said that the petitioners were not entitled
                                  - 235 -
                                      NC: 2023:KHC-D:12094-DB
                                    WA No. 100266 of 2022 AND
                                         CONNECTED MATTERS



to receive compensation; in other words, demarcating/earmarking

the   subject    lands   for   road        widening   would   have   the

limited/restricted effect of preventing construction activity and

would neither affect the right, title, interest or possession of the writ

petitioners over the said lands nor their right to receive

compensation      upon     acquisition      for   road   widening    and

consequently, the said circumstance cannot be relied upon by the

appellants to deprive the writ petitioners of their right to claim

compensation or defeat their Constitutional Rights guaranteed

under Article 300-A of the Constitution of India.

      30.       Under these circumstances, in the light of the

undisputed fact that the claim for compensation put forth by the writ

petitioners had been rejected on the sole ground that the subject

lands were earmarked/demarcated as road margin, we are of the

considered opinion that the learned Single Judge was fully justified

in upholding the claim of the writ petitioners and awarding them

compensation towards acquisition of the subject lands.

      31.   A perusal of the material on record including            the

impugned order passed by the learned Single Judge will indicate

that in respective of layouts approved/sanctioned prior to the KUDA
                                     - 236 -
                                        NC: 2023:KHC-D:12094-DB
                                      WA No. 100266 of 2022 AND
                                           CONNECTED MATTERS



Act, plans had been sanctioned in favour of predecessors- in-title of

the respective writ petitioners under the provisions of KTCP Act. So

also, some of the layouts were approved in favour of KIADB and

plots were allotted in favour of the respective writ petitioners. In all

such cases, the sole criteria for awarding compensation would be

their right over the said properties and not the provisions of either

the KUDA Act or plans sanctioned in their favour under the KUDA

Act, particularly when the writ petitioners had acquired the said

lands by virtue of various registered documents, viz., lease-cum-

sale agreements, sale deeds, Wills, etc., executed in their favour

by private persons as well as KIADB and the revenue records had

been mutated into their respective names, which were undisputedly

contained in the acquisition notifications; as stated supra, it was

only prior to the award that the name of HDMC was clandestinely

inserted in the revenue records by deleting the names of the writ

petitioners   without   notifying     them    or   initiating   appropriate

proceedings.

      32.     Under these circumstances, in the absence of any

material to rebut the claim of the writ petitioners or their right, title,

interest or possession over the subject lands or their right to claim
                                - 237 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



compensation, the learned Single Judge was completely justified in

upholding claim of the land owners for compensation and the

impugned order passed by the learned Single Judge does not

warrant interference on this ground also.

      33. The appellants contend that the writ petitioners and their

predecessors-in-title have encroached upon the subject lands,

which were not part and parcel of the layouts available for sale

upon their formation and were accordingly Government lands, in

respect of which, the writ petitioners were not entitled to

compensation. This contention urged by the appellants cannot be

accepted for more than one reason; firstly, the said claim is

conspicuously absent in the impugned awards and endorsements

issued by the KRDCL intimating the writ petitioners that they are

not entitled to compensation; secondly, the said contention was

urged for the first time in the writ petitions and absolutely, no

material was placed by the appellants to substantiate their claim,

especially when they are not entitled to place reliance upon entries

in the revenue records which were made out in the name of HDMC

subsequent to issuance of the acquisition notifications; thirdly, the

authorities had themselves granted approval/sanction for the
                                 - 238 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



layouts, accepted registered documents and done all acts, deeds

and things recognizing the right, title, interest and possession of the

writ petitioners and their predecessors-in-title over the subject

lands apart from the fact that the appellants had not put forth any

claim over the subject lands on the ground that there was

encroachment. Under these circumstances, this contention of the

appellants cannot be accepted for the first time in the present

appeals, especially when no such contentions were urged in the

writ petitions before the learned Single Judge.

      34. The appellants have also contended that once layout

plans are approved/sanctioned under Section 17 of the KTCP Act

and the subject lands are shown as road margin in the Master plan,

the lands would automatically vest with the State and its authorities

and the writ petitioners would not have any right over the lands nor

can they claim compensation. In this context, it is relevant to state

that the layouts in respect of the subject lands prior to 1987(when

the KUDA Act came into force) were sanctioned under the KTCP

Act and it would be profitable to extract Sections 17 and 69 of the

KTCP Act, which reads as under:
                                 - 239 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



      "17. Sanction for Sub-division of Plot or Lay-out
of Private Street.

      (1) Every person who intends to sub-divide his plot
or make or lay-out a private street on or after the date of
the publication of the declaration of intention to prepare the
outline development plan under sub-section (1) of section
10, shall submit the lay-out plan together with the
prescribed particulars to the Planning Authority for
sanction.
      (2)   The      Planning     Authority   may,   within   the
prescribed period, sanction such plan either without
modification or subject to such modifications and conditions
as it considers expedient or may refuse to give sanction, if
the Planning Authority is of opinion that such division or
laying out is not in any way consistent with the proposals of
the outline development plan.
      (3) No compensation shall be payable for the refusal
or the insertion, imposition or modification or conditions in
the grant of sanction.
      (4) If any person does any work in contravention of
sub-section (1) or in contravention of the modifications and
conditions of the sanction granted under sub-section (2) or
despite refusal for the sanction under the said sub-section
(2), the Planning Authority may direct such person by
notice in writing to stop any work in progress and after
making an inquiry in the prescribed manner, remove or pull
down any work or restore the land to its original condition.
                             - 240 -
                                NC: 2023:KHC-D:12094-DB
                              WA No. 100266 of 2022 AND
                                   CONNECTED MATTERS



      (5) Any expenses incurred by the Planning Authority
under sub-section (4) shall be a sum due to the Planning
Authority under this Act from the person in default.
      1
       [(6) Any person aggrieved by the decision of the
Planning Authority under sub-section (2) or sub-section (4)
may, within thirty days from the date of such decision
appeal to such authority as may be prescribed.
      (7) The prescribed authority may after giving a
reasonable opportunity of being heard to the appellant and
the Planning Authority, pass such order as it deems fit, as
far as may be, within four months from the date of receipt
of the appeal.]


      69. Acquisition of Land Designated for Certain
Purposes in a Development Plan.

      (1) The Planning Authority may acquire any land
designated,

              (i) in an outline development plan for a
      purpose specified in clause (b), (c) or (d) of sub-
      section (1) of section 12, or for any public purpose
      out of those specified in clause (a) of sub-section (1)
      of section 12; or
              (ii) in a comprehensive Development Plan for
      public purposes, by agreement or under the Land
      Acquisition Act, 1894, (Central Act I of 1894), as in
      force in the State. If the land is acquired under the
      Land Acquisition Act, 1894, the provisions of the
      said Act as amended by section 72 of this Act shall
                                    - 241 -
                                       NC: 2023:KHC-D:12094-DB
                                     WA No. 100266 of 2022 AND
                                          CONNECTED MATTERS



            apply to the determination of compensation for the
            acquisition of such land.

            (2) If the designated land is not acquired by
      agreement    within   five    years    from   the   date   the
      comprehensive Development Plan is published under sub-
      section (4) of section 22, or if the proceedings under the
      Land Acquisition Act, 1894, are not commenced within
      such period, the owner or any person interested in the land
      may serve notice to the Planning Authority and if within six
      months from the date of the service of such notice, the land
      is not acquired or no steps as aforesaid are commenced
      for its acquisition, the designation shall be deemed to have
      lapsed.

      35. A perusal of Section 17 supra, will clearly indicate that

the same does not contemplate vesting of the area adjacent to the

State Highway and earmarked for road widening with the State and

its authorities upon granting approval/sanction to the layout plan;

Section 17 also does not provide for vesting of the said lands if

they are shown for road purpose in the Master plan; on the other

hand, Section 69 of the KTCP Act specifically mandates that such

lands designated in the Master plan as 'public purpose/road' should

be necessarily acquired under the Land Acquisition Act leading to

the sole inference that compensation would be payable to the land

owners upon such acquisition. It is therefore clear that mere
                                 - 242 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



designation of the subject lands as 'road margin' in the Master plan

would either vest the lands with the State and its authorities nor

would affect the right of the writ petitioners over the subject lands

including their right to claim compensation and consequently, even

this contention of the appellants cannot be accepted.

      36.    The material on record discloses that except cases

where plans had been approved/sanctioned under the KUDA Act,

the rest of the plans were approved/sanctioned prior to KUDA Act

coming into force in 1987. It is needless to state that Section 32(5)

of the KUDA Act is not applicable to layouts approved/sanctioned

prior to KUDA Act coming into force. As stated supra, the KUDA

Act came into force w.e.f 01.01.1988 and some of the subject

layouts were approved/sanctioned under Section 32 of the KUDA

Act r/w Section 17 of the KTCP Act. In this context, it is the specific

contention of the appellants that by virtue of Section 32(5) of the

KUDA Act, the writ petitioners are not entitled to claim

compensation upon the layout plan being sanction/approved under

Section 32 of the KUDA Act. In order to appreciate this contention,

it is profitable to extract Section 32 of the KUDA Act, which reads

as under:-
                              - 243 -
                                 NC: 2023:KHC-D:12094-DB
                               WA No. 100266 of 2022 AND
                                    CONNECTED MATTERS



     "32. Formation of new extension or lay-outs or
making new private streets.-

       (1) Notwithstanding anything to the contrary in any
law for the time being in force, no person shall form or
attempt to form any extension or lay-out for the purpose of
constructing building thereon without the express sanction
in writing of the Authority and except in accordance with
such conditions as the Authority may specify : Provided
that where any such extension or layout lies within the local
limits of a local authority, the Authority shall not sanction
the formation of such extension or lay out without the
concurrence of the local authority : Provided further that
where the local authority and the Authority do not agree on
the formation of or the conditions relating to the extension
or layout, the matter shall be referred to the Government,
whose decision thereon shall be final.
       (2) Any person intending to form an extension or
layout, or to make a new private street shall send to the
Commissioner a written application with plans and sections
showing the following particulars :-
       (a) the laying out of the sites of the area upon
streets, lands or open spaces ;
       (b) the intended level, direction and width of the
street ; 18
       (c) the street alignment and the building line and the
proposed sites abutting the streets ;
       (d) the arrangement to be made for levelling, paving,
metalling,    flagging,   channelling,   swearing,   draining,
                              - 244 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



conserving and lighting the streets and for adequate
drinking water supply.
        (3) The provisions of this Act and any rules or bye-
laws made under it as to the level and width of streets and
the height of buildings abutting thereon shall apply also in
the case of streets referred to in sub-section (2) and all the
particulars referred to in that sub-section shall be subject to
the approval of the Authority.
       (4) Within six months after the receipt of any
application under sub-section (2), the Authority shall either
sanction the forming of the extension or layout to be in
conformity with the guidelines to be issued by the
Government or making of street on such conditions as it
may think fit or disallow it or ask for further information with
respect to it.
       (5) The Authority may require the applicant to
deposit, before sanctioning the application, the sums
necessary for meeting the expenditure for making roads,
side drains, culverts, underground drainage and water
supply and lighting and charges for such other purpose as
such applicant may be called upon by the Authority,
provided the applicant also agrees to transfer the
ownership of the roads, drains, water supply mains, parks
and open spaces, civic amenity areas laid out by him to the
Authority, permanently without claiming any compensation
therefor.
       (6) Such sanction may be refused,-
       (i) if the proposed street would conflict with any
arrangements which have been made or which in the
                              - 245 -
                                  NC: 2023:KHC-D:12094-DB
                                WA No. 100266 of 2022 AND
                                     CONNECTED MATTERS



opinion of the Authority is likely to be made for carrying out
any general scheme of street improvement or other
schemes or development or expansion by the Authority ;
       (ii) if the proposed street does not conform to the
provisions of the Act, rules and bye-laws referred to in sub-
section (3) ; or
       (iii) if the proposed street is not designed so as to
connect one end with a street which is already open ; or
       (iv) if the layout in the opinion of the Authority cannot
be fitted with any existing or proposed expansion or
development schemes of the Authority.
       (7) No person shall form a layout or make any new
private street without the sanction of or otherwise than in
conformity with the conditions imposed by the Authority. If
the Authority requires further information from the applicant
no steps shall be taken by him to form the layout or make
the street until orders have been passed by the Authority
after the receipt of such information: Provided that the
passing of such orders shall not, in any case, be delayed
for more than six moths after the Authority has received all
the information which it consideres necessary to enable it
to deal finally with the said application.
       (8) If the Authority does not refuse sanction within
six moths from the date of the application under sub-
section (2) or from the date of receipt of all information
asked for under sub-section (7), such sanction shall be
deemed to have been granted and the 19 applicant may
proceed to form the extension or layout or to make the
                                  - 246 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



      street, but not so as to contravene any or the provisions of
      this Act and the rules or bye-laws made under it.
             (9) Any person who forms or attempts to form any
      extension or layout in contravention of the provisions of
      sub-section (1) or makes any street without or otherwise
      than in conformity with the orders of the Authority under
      this section, shall be liable on conviction, to a fine which
      may extend to ten thousand rupees.


      37. A plain reading of Section 32(5) will clearly indicate that

the same would apply only to internal roads, sewers etc., formed in

the layout and not to any portion of the land earmarked for road

widening under the prevailing Master plan. Section 32(5)

contemplates that before granting sanction/approval, the KUDA

authority(HDUDA) is entitled to call upon the applicant to deposit

with the authority sums/monies necessary for providing amenities

viz., roads, culverts, drains etc., provided the applicant also agrees

to transfer ownership of the same as well as parks, civic amenities

etc., in favour of HDUDA permanently without claiming any

compensation. This requirement of transferring ownership roads,

civic amenities etc., by the applicant is clearly restricted to internal

roads of the layout and cannot be extended to include areas

earmarked for road widening under the prevailing Master plan; the
                                  - 247 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



procedure prescribed to obtain sanction/approval under Section

32(5) is unambiguous; before granting sanction/approval, HDUDA

will call upon the applicant to deposit sums/monies for meeting the

expenditure for making roads, side drains, culverts, underground

drainage and water supply and lighting and charges for such other

purpose in the layout; in addition thereto, the applicant would also

have to agree to transfer the ownership of the roads, drains, water

supply mains, parks and open spaces, civic amenity areas laid out

by him to HDUDA permanently without claiming any compensation

therefor; the twin requirement to be fulfilled by the applicant prior to

grant of approval/sanction, viz., to deposit sums/monies towards

expenditure for roads etc., and to agree to transfer ownership of

roads etc., without claiming compensation, makes it unmistakably

clear that the expression 'roads' contained in Section 32(5) is

restricted to 'internal roads' or 'roads formed inside the layout' and

will not be applicable to any portion of the subject layout

demarcated/earmarked for road widening in the future.

      38. To reiterate, wherever layout plans in relation to the

subject lands were approved/sanctioned under Section 32 of the

KUDA Act r/w Section 17 of the KTCP Act, Section 32(5) of the
                                - 248 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



KUDA Act cannot be made applicable to any portion of the layout

abutting    the    subject    Highway      which     have     been

earmarked/demarcated for road widening in future, either under the

sanctioned/approved layout plan or under the prevailing Master

Plan and Section 32(5) would apply only to those portions shown

as roads(internal roads), culverts, parks etc., within the layout as

provided in the said provision. Under these circumstances, it is

clear that Section 32(5) of the KUDA Act would have absolutely no

application to the subject lands allegedly earmarked for road

widening either under the KH Act or under the prevailing Master

Plan and consequently, the impugned awards/endorsements

issued by the appellants declining to grant compensation in favour

of the respondents/writ petitioners towards acquisition of the

subject lands have been correctly quashed by the learned Single

Judge.

      39.   It is also pertinent to note that even assuming that

Section 32(5) of the KUDA Act was applicable, in the absence of

any relinquishment deed/document executed by the landowners in

favour of the HDUDA in respect of the subject lands allegedly

earmarked for road widening, the said provision by itself would not
                                - 249 -
                                   NC: 2023:KHC-D:12094-DB
                                 WA No. 100266 of 2022 AND
                                      CONNECTED MATTERS



have the effect of divesting the lands from the landowners and

transferring/vesting the same in the name of HDUDA so as to

prevent the writ petitioners from claiming compensation; further,

Section 32(5) merely contemplates an agreement (to be executed)

by the landowners at the time of sanction/approval of the layout

and the said condition cannot be construed or interpreted to

deprive the landowners of their right to claim compensation,

particularly when such a construction /interpretation to be placed

upon Section 32(5) would run counter to Article 300-A of the

Constitution of India.

      40.    The appellants also contend that while granting

approval/sanction for single plot layouts and KIADB layouts, the

HDUDA had imposed a condition that the areas earmarked for road

widening would be relinquished by the writ petitioners in favour of

HDUDA free of cost and since the writ petitioners had accepted the

said condition, they are estopped from claiming compensation

towards acquisition of the said lands. This contention of the

appellants cannot be accepted in view of the judgments of this

Court in Dr. Arun Kumar's case, Vinod Damji Patel's case,

Nagangouda Patil's case and M/s. SNN Abode LLP's case
                                 - 250 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



(supra), wherein it is held that such conditions are illegal, invalid

and unenforceable being violative of Article 300-A of the

Constitution of India; further, the Notification dated 10.03.2006

issued by the State Government under Section 13-E of the KTCP

Act clearly indicates that such a condition was impermissible and

cannot be imposed in respect of single plot layouts; significantly,

the said condition, even if legally valid would merely require the writ

petitioners not to oppose or raise any objections in the event of

acquisition of the lands for road widening, but certainly would not

affect their proprietary or possessory rights over the lands nor their

right to claim compensation towards acquisition of the lands,

especially when there is no nexus or connection whatsoever

between compliance of the said condition and the right of the writ

petitioners to receive compensation towards acquisition of the

lands, which is constitutionally protected under Article 300-A of the

Constitution of India; at any rate, in the absence of any

relinquishment deed executed by the writ petitioners in favour of

the HDUDA actually relinquishing/releasing their rights over the

lands by executing requisite registered documents/deeds, we are

of the view that the writ petitioners cannot be deprived of their right

to claim compensation towards acquisition of the subject lands.
                                - 251 -
                                    NC: 2023:KHC-D:12094-DB
                                  WA No. 100266 of 2022 AND
                                       CONNECTED MATTERS



      41. Insofar as the contention urged by the appellants that

having obtained sanction/approval subject to terms and conditions,

the writ petitioners were not entitled to approbate and reprobate

and claim compensation is concerned, the learned single Judge

has dealt with this contention and recorded a correct finding that

the said conduct of the writ petitioners would neither militate

against them nor operate as estoppel against their right to claim

compensation towards acquisition of the subject lands in view of

the constitutional protection guaranteed under Article 300-A of the

Constitution of India; accordingly, we do not find any illegality or

infirmity in the said finding recorded by the learned Single Judge

warranting interference in the present appeal.

      42.   Insofar as the judgments relied upon by the appellants

are concerned, the principles enunciated in the said judgments are

not applicable to the facts of the instant case and as such, the

same are not referred to in detail for the purpose of disposal of the

present appeals.

      43. A perusal of the impugned order will indicate that the

learned Single Judge has declared that the Endorsement issued by

the SLAO deserves to be quashed and consequently, directed
                                  - 252 -
                                     NC: 2023:KHC-D:12094-DB
                                   WA No. 100266 of 2022 AND
                                        CONNECTED MATTERS



payment of compensation within a stipulated time frame. However,

since in some cases, award has already been passed, as

consequently dismissing the present batch of writ appeals, the said

award would necessarily have to be quashed and the impugned

order deserves to be modified to the said extent.

      44. In the result, we proceed to pass the following:-

                               ORDER

(i) All the above writ appeals are dismissed.

(ii) The impugned common order dated 22.12.2021 passed in W.P.No.108208/2016 and connected matters is hereby confirmed.

(iii) In addition thereto, wherever the SLAO has passed awards denying the compensation in favour of the respective writ petitioners, all such awards would stand quashed.

(iv) All consequent Endorsements, communications etc., pursuant to the said awards are also hereby quashed.

(v) The appellants are directed to pass fresh awards and grant / pay compensation in favour of the respective writ petitioners in accordance with law along with all statutory benefits, interest etc., within a period of three months from the date of receipt of a copy of this order.

- 253 -

NC: 2023:KHC-D:12094-DB WA No. 100266 of 2022 AND CONNECTED MATTERS

(vi) Liberty is reserved in favour of the respective writ petitioners to seek enhancment of compensation, after fresh awards passed by the appellants pursuant to this order by taking recourse to such remedies as available in law.

(vii) Except the aforesaid modificaitons, rest of the impugned order passed by learned Single Judge is hereby confirmed and same stands unaltered.

In view of disposal of these writ appeals, interim applications, if any, does not survive for consideration and the same are hereby disposed of.

Sd/-

JUDGE Sd/-

JUDGE Srl.