High Court Karnataka High Court

Tukaram S/O Vishwanath vs The Spl Land Acquisition Officer on 17 April, 2009

Karnataka High Court
Tukaram S/O Vishwanath vs The Spl Land Acquisition Officer on 17 April, 2009
Author: Ravi Malimath
' IN THE HIGH COURT OF KARHATAKA,
CIRCUIT BENCH AT GULBARGA

mrrmn THE 17% BA': or APRIL  1'  '   " 

ma HON' am am. JUsTrcESt.A:§_H  -   T'

1snsc1sLLAm9Us FIRSTAAIWQAL fia;i155:2;'t:;~§~:a,9of} VA
BENNEEN; R4' ' VA'

1.

TUKARAM s/0 wsHwANA’TH%._V.:’»
AGE:5O YEARS,’ V
R/O KERo0Rfm.LAGje:, , _
» BHALKI TALI;fK,E3«I-DAR–.DiS3″RiCT,_

(By Sri./Si.:_1Vt §iAD:§i§W.g8s

Appellant
AN D :

1. THESPL LAM: Ar:Qij1Si’I*IoN OFFICER
KA.E{ANJA PROJEC»T, _
, 1; .. . . . . . ..

.2. ‘IfHE_T.F;x;ECUf£I_V£ ENGINEER
‘ ._Di\zisION~-.:~;_o,;3;
B!;{ATAMBE_A_; .

13ii3AR–._’*rALUK AND DISTRICT.

Rcspondénts

__fI”f.ilSfMISCELLANEOUS FIRST APPEAL IS 1311.39 UNDER SECTION

V’ OF THE LAND ACQUISITION ACT, 1394, TO CALL FOR THE

/EX

MFA Na; 5 i93’*3’07 2
7!.

RELEVANT RECORDS AND ALLOW THIS APPEAL, BY SEW’;-we

ASIDE THAT PART ‘0? THE JUISGMENT AND AwAR_Q.1_%’DA’fE_15’V%« 3

31.7.2006 PASSED BY THE LEARNE13 ‘CIVIL ‘JUDGE: (s.;2v.:1’jzMsi;)–,’_'”_” A’

BHALK! IN L.A.c.No.43/2006 ‘IiHEREB_y7._ ,

INADEQUATE “T COMPENSATION % AND . «.

COMPENSATION (MARKET ‘vALui3)Lz”‘~~V.%AT £0?
RS.1,0Q,00(}/- PER ACRE, IN:-THE £.!éTEE’E§T._OF Lmsrizég AND

EQUITY.

THES MFA !S (}_(V)§r’iEP§ (V} :3}; Pqé TH-IS BAY, THE

COURT MADE
None appeéirswéfor a’p}§)el.J;hnt.

‘()IVl’é”i’-%e§;§-j(:’ tjiug is for compliance of ofiice objections,

subj£3ctVVV’EQ .}cost of R3100] -3 to the R6$’stzy._ Failing

°w?i;ich, stands dismissed without further reference

‘ ” 1

sa/–

JUDGE

mm No. 2&5 ».>’?.:;%7 3
‘TI

Vida order dated 17.4.2009 appeal is dismissed

objections.

As§:sturai9″V’!’5’*””‘ %

_ . gig” may: of iiarnaifiakn,
§ – siicsfii Be!

AA ‘759Ar«?