High Court Karnataka High Court

Sri Vasanth Rao S/O Shama Rao Since … vs The Assistant Commissioner on 25 June, 2008

Karnataka High Court
Sri Vasanth Rao S/O Shama Rao Since … vs The Assistant Commissioner on 25 June, 2008
Author: K.L.Manjunath & B.V.Nagarathna


.- -. WW… w»mmmmm flmm %’.,,mwm W mmaém” 3% mm mm? W mwwmm wmw

IN THE HXGH CGURT OF K3sRl’ih.TAK?s., EAIIGALQRE

saws wars ms: 25?}: am as JUNE

PRESENT

was I-{=D2&’BLE HR. JUS’l’.’.I{»3E1_ ‘V

wt}

ma: 1~:ow31.s 1~:a$;}’;’a:§f:*:<:"a:% V. V:EL§;fiI:?'!HA't;avt'.i*§*?T,?f§:i'A %

MFA No 33§4§"'-$1?-.,2no?'::~J£¢'1

BETWEEN

1

sax: vasmmt A

we _ 33313 gm,’ ‘ aAI:sr.4¢,t’c:%}–1£2_sA’:::<V ¥.-593' HIS

a.:~ °ms%}:[V% £=;US3§£;:._l_J\».._a:a.': kwc sésamu sum
a.»fA*r,- aaxsm 4'iF1"._h1»'sG!§, 'jxmauasa

.%._V'J:'1n-.':.VT=…gz"<: 'mg_n_ :a:£.*raz't:1*..vV:£s:v1saAL

.15: 5é;éxcz_»am_ .,
910 v.a.s.mrx<_._32~4-:

‘ »!i€AJoR”‘- 4’

B.G’RICUL”£*URIST
RIG ‘-59.3388″ VI LLAGE, YELBURGA

‘rjA1.1;:<"";x.»-:::…::xs*ra3;c:*r KOPPAL

%'~%c';V%.é:~zaxAsurmAa

A s'xQT~.?aasANTH RAG
' .!&.!s3L:;a

. " firs': AGRICULTURI ST

329 ARKERE YILLASE, vmsuaaa

TAIAFK ME!) DIETRICT KOP§'AI.a

333: VENICATA RAG
SINCE EEAEI BY' KIS LES

a) EMT PADBIAVATHI BAI

WYO VEKfihTA RAG

MAJOR, OCC: AGRICULTURIST
R/G ARKEREI VILLAGE, YELB1.If3.G&
TALUK AHB DISTRICT KGPPAL:

bl SRI GURUERASAQ

‘9w#”kW”‘3Im’hr”l’uD vm. we.a”swms’wr”sssu«2″aI*AM”‘m magwmg wwrweawe ws mmmwmwwamm wmssww: wwwma MW’ mmmmmméama MEWM W,

3/0 VWKATA 9.3.0
wan:-::>a
om: mazcumuarsw

R/O ARKERE VILLAGE, YELBURGA
TALIIK AND czswarcrr KQFEAL

…~&§§ELL§RT3.

{By 5:1′. 3 N 1-an-1″rI, AfiVOGfi.TEIJ.:. ‘ j; ‘V ” V
min : V

1 THE ASSISTANT cot-7tz«::::§%.s:Ie3np:s:.._’_”V[:”.
mm mm AcQuzsTI_<}H-.Q&*5IcEa,
KDPPAL * " "

2 THE ExEcuT1§:;smGIfiaEa 7}. _
no 1 fans. _:::Iv’£.s:.i33N .%
KGPEAI; vI§Is’§faIcrj, ‘ ‘ ._ ‘

é RES£’NDEIN’i’S

{By é;i;fip;vfiAK3$%3;*~Aa§J”

%Si:*za. f’§f1L.§%,n;’ f.i’jb5* LAND Acagursxwzon At:-I-
Asaxxsw’ THsv_Ju§e3sgT’ & swans marge 2339×1995
Ezassap {N ‘LAc i5r.}’:–«:i1.l95 on THE FILE 0!? THE CIVIL
;¥?_II:GE: “:1; ._ ADDL “r::ara’t,. KUPPAL, 9Aa’r1:r ALLOWING 1’1-rm

“FE?.F.I’z”I£)N sea E2N}fANCED €30MPE!’i5A’I’ION a

sza.’s;Ir.éc;’-.x§u:m;sa.’vA”Eu}mxcmmrr as c:mm=.:NsA’:’Iox mm

mo.

This””App.éa1 “‘coming can rm: amass thia day,

–~fié£@fi3A!3 J} éelivered the fel1ewing:»

JUDGHEHT

“=fiyH%onsent af bath the parties, the appaal is

h@aé& on merits.

Appellants are claimants in

L.A.C.xo.91f1995 on the file af the Civil Judge a

«P

Iva”‘u¢<'&&Mr¢""MmW'm!,V»fi<"*& Isrwwmwzm mwwmp wm ummmwwwmnwnzww nzmwrw mswvni Mfr' rwwamwmamwm !%"'VEM:3Hé"'& kg.

4. hearzzs-:1 Government Advacate rs?”-3:2: mat

dispute this fact.

5. in the circumstarzcea,

allwad. The judgment: afxd

civil :n.;:dga($r.nn§,. . i§::1$pa .’:1, ,–.. is !lL
determining the maxk’afi§”‘1.vaiu*a._’_at} fate ‘Var
R$..8!3,BD{3f- per:”a;;re.;”‘*rn.éI’j’§L§pg13.$£;ts antitled
for other :statut §:}:~;’b’§-r{é$i1;§#- __view of alluring
at the ‘apfjéal, a.ra entitled for
reruns’; while calculating
thla …. ” Land Requisition
Gfficer the interest far the
be la§:e~::§ pgfii days ..

Sd/-3
Iudgé

Sd/-

Judge

. “n-;’siu