Karnataka High Court
Gangamma vs Special Land Acquisition Officer on 25 February, 2009
{E 'THE HEGH COURT {E}? KARNATAKEX
CEECLIZT BENCH AT GEELBARGA
BATED 'Ems THE 25% DAY OF' §«'EBRUA:2Y',2 §0Q9.: '
SE1?'-"£338
THE HtZ)N'BLE} rs:iR.JUs="r£c§*§'~§g:é2;i:§r:A:\§'.:3:.;%;'~. «. "
MFA m0.gs9::'}"2Qe7."' .
ggmagm: «
GANGAMMA,
{DEAD BY L. Rs
:.Si~§AN"i1%EAI,
W,' 0. RACHAPP2% T.:s;§ia:>R;%5§§«:'i3E':; ~ .
DEAE} BY :;:., Rs__ -- ' "
g£;1'§EELA_MMA,VV.. ' . g _
xv;o,RA<:HgppA--«.;«z:<3m:yzz3§::,'~..---~
AGED A£Zj{3'€J'T :35 mag" '
:_.€;}'£ff-.C.,E*i£?j_[ESi}:§jii3}®, ..... V4 »
E; c;'.*E3;;sA«v;e:~;aLmN p§%<;?:.<:';2,
a:':}A;1I:>AP§'>A 2%-3:3,, mvs;
'~ a:€§:>;
" SPL. E_,~§£?*%D ACQL?ES§'T'EO§'*~?§ {"}¥3'FE{3ER
fifiéi} ASST': {EQEEXEEK/IE§§$§C}'i'~¥E'ZR,
Ag».
E-J
BASAVAKALYAN,
BIDAR 5313?, Kl REsp:;:gi_13;E;:~+:'.:"i*j~ 4
%
THIS §aiFA :3 I~'r'§L}31I} UfS'54(1; Q? LA}1.s::i'*,PEeAY::sz'§.}"r<3'~z*;1;.;;£;:r,a?"--.,
THIS APPEAL BY MODIFYING THE JEJIEGMEN? END E4W:1}§i'§3_VVDé';TED , L'
:a;4;2oo? P§'xSSEI} 3? THE C:EVIL'--v.4}'{§DGE, Lzasavgxksggygm, EN
LAQ210 193 M39 TO ENHANCE THEE €:'@MFENSATis.fi.N 'A? *5?-M: RATE
0;? §%s.§,G{}fi/--« PER GUNTA _
mzs APPEAL Ci<}M,{N£§ 0:4: 'E§WENCx:-- V 'V ;,.
Pappeflanis appeal ahaflenging the
guagmem L.A;{€'V"§:§§.210j1993 by the Civil
Jucige (Sr. * sacking exflzancement of
c9mpenSatiQ:j1 awa§f=d.§:d thméia fiif the lands; acquired.
V. £3, V'I:"'i":¢;:; 21.31" are acquimd for fhfi purpasc of
esta;I§§isVV}V1:ET11ug' méfirket in Easavakalyaxz. =f¥{1} notificatiwzz is
'is';=sued "Tim lands 31% situatefi Wéthiatx. the tawn
-. 'fiagavsjmlyan. 'E'h€ fiivision Bench of this Court in
{LAC} has awazfied Rs.:2,C?6,8E'?",!~ £331' acre :0 {Em
. situaiad &C€§.1iI'f;'€¥ iaficis if; the abevsgaid nefifzcatian. Thfi
imrcrzived in {IE6 aibresaid cage and in this sage am sf similar
3 .%3t8'£"£lI"fi' 311$ are similarijg simatsci. fiance, in visw as? {ha rea.so:1s
.
_. ,V