Karnataka High Court
Bhimappa S/O Ramappa Jangawad vs The State Of Karnataka on 9 December, 2020
IN THE HIGH COURT OF KARNATAKA
DHARWAD BENCH
DATED THIS THE 9TH DAY OF DECEMBER 2020
BEFORE
THE HON'BLE MR. JUSTICE ASHOK S. KINAGI
W.P.NO.108632/2017 (LA-RES)
BETWEEN:
BHIMAPPA S/O RAMAPPA JANGAWAD,
AGE: 65 YEARS, OCC: AGRICULTURE,
R/O KERAKALAMATTI, TAL: BADAMI, DIST: BAGALKOT.
.. PETITIONER
(BY SRI.S.C.HIREMATH, ADV.)
AND:
1. THE STATE OF KARNATAKA
REPRESENTED BY ITS SECRETARY,
REVENUE DEPARTMENT,
M.S. BUILDING,
BENGALURU-01.
2. SPECIAL LAND ACQUISITION OFFICER,
MALAPRABHA PROJECT,
SECTOR NO.60,
NAVANAGAR,
BAGALKOTE.
3. MANAGING DIRECTOR,
KARNATAKA NEERAVARI NIGAMA NIYAMITA,
COFFEE BOARD,
BENGALURU.
4. THE CHIEF ADMINISTRATIVE OFFICER
KARNATAKA NEERAVARI NIGAMA NIYAMITA,
SRINAGAR CIRCLE,
NEAR KUD, DHARWAD.
2
5. EXECUTIVE ENGINEER,
KARNATAKA NEERAVARI NIGAMA NIYAMITA,
M.B.C. DIVISION NO.1,
GADDANAKERI,
CAMP SECTOR NO.60,
NAVANAGAR, BAGALKOTE.
.. RESPONDENTS
(BY SRI.SHIVAPRABHU HIREMATH, AGA FOR R1 & R2,
SRI.RAMESH N.MISALE, ADV. FOR R3 TO R5)
THIS PETITION IS FILD UNDER ARTICLES 226 AND 227 OF THE
CONSTITUTOIN OF INDIA PRAYING THAT THE HON'BLE COURT BE
PLEASED TO ISSUE A WRIT IN THE NATURE OF MANDAMUS OR ANY
ORDER OR DIRECTION DIRECTING THE RESPONDENT No.2 TO
CONSIDER THE REPRESENTATION DATED 04.07.2017 A COPY OF
WHICH IS PRODUCED HEREIN AS PER ANNEXURE-D AND PAY THE
DAMAGES WITH INTEREST FROM THE DATE OF POSSESSION IN
FAVOUR OF THE PETITIONER.
THIS PETITION COMING ON FOR ORDERS THIS DAY, THE
COURT MADE THE FOLLOWING:
ORDER
Petitioner has filed this writ petition seeking direction to respondent No.2 to consider the representation dated 04.07.2017 vide Annexure-D.
2. Brief facts of the case of the petitioner are that, petitioner was the owner of the agricultural land bearing 3 R.S.No.90P/12 situated at Kerakalamatti village of Badami Taluka. The portion of the above said land was acquired by the respondents for formation of Hireshellikeri minor canal under Ghataprabha project. An award was passed by respondent No.2. The petitioner received the award under protest and filed an application under Section 18 of the Land Acquisition Act for enhancement of the compensation amount. During the pendency of the reference, the beneficiary and the petitioner have entered into a compromise and compromise petition was filed before reference Court in LAC No.61/2012.
3. The contention of the petitioner that respondent No.2 taken the possession of the land under acquisition prior to issuance of 4(1) notification. Respondent No.2 has not awarded any compensation for the possession taken by respondent No.2 before issuance of 4(1) notification. Hence, petitioner claims that he is entitled for damages. Petitioner submitted a representation to respondent No.2 4 seeking damages with interest from the date of possession till issuance of 4(1) notification. Respondent No.2 has not considered the representation submitted by the petitioner vide Annexure-D. Hence, this writ petition.
4. Learned Additional Government Advocate Sri.Shivaprabhu Hiremath submits that respondent No.2 will consider the representation submitted by the petitioners and pass appropriate orders in accordance with law. His submission is placed on record.
5. Accordingly, the writ petition is allowed. Respondent No.2 is directed to consider the representation dated 04.07.2017 filed by the petitioners vide Annexure-D. Respondent No.2 shall give an opportunity to the petitioners as well as beneficiary and after hearing the parties pass appropriate order in accordance with law. 5
6. It is made clear that this Court has not adjudicated upon the entitlement of the damages by the petitioner as claimed in the representation.
Sd/-
JUDGE MBS/-