High Court Karnataka High Court

The Assistant Commissioner vs Mallappa Dundappa Zhalake on 10 March, 2008

Karnataka High Court
The Assistant Commissioner vs Mallappa Dundappa Zhalake on 10 March, 2008
Author: V.Gopalagowda & Nagaraj
IN man man 0003'!' or nAmwrAxA AT umuom
mum THIS nm 106- my or 

-mm lln'l"Ill _-'ll'lfl'I'll_".'lB 1_Ii;_It__)1l_Al'.A 

manna' 'owns! drain-' an-nu-Iwwura--6-I   -o-V--vs-_-u

mm nownm un.Jus11¢n    A k%

 

"I"1-ya. Anni {"1-in-|r|.s-vs-'nn¥:\111yIe'.-.., 
111': n§§'o\.J'J£uflfli'D§-l\"l§_iL * -

Chikodi.    
A£ByAS:iAAm1
AND:   %%%% A     A 
R/o.H1r:-.kodi '_     

Cl1ikodi'f'a_lul;  A _ 

Belgaum Dim,     ....Respondents

Adv.)

A Tmgmm.mt Appeal in filed under sec.54 of the
LA’-»’Act .”.’aga;,=1nst the Judmcnt and Award dated

2’9..9.2a.’}=’;L’4j’*;aa%d in LAC Na.3;’1995 m the file sf the

civii A Judge (Sr.Dn.), _Chikodi, partly allowing the

petition for enhanced compensation.

* This MFA coming on for dictating the Judgment

day’, :’u”‘i’Ii A J, fia1i’v’e:’*”m tlw fa’.um'”-‘m5.*-

‘.4-

L

JUDGEIIT

‘I’
All I-ILND fl.ll!lIoIiI.l, Id:-La Jlwslnnuwaslnnnswua

n 4-‘hln annual H-an A4: l’1\InIrninn’L;I}_aII:_-‘

(hereinaflaer referred as ‘Li\O”) has the _

correctness of the market vah_J,e.. .dete1miIlei14 uh’ ‘V

learned Civil Judge(Sr.Dn.), = i ff

meferned as ‘Reference

‘~*a~ Ms by l=’.i.’s_. £ra§.’,:::gnued_

fl: ‘2’ 1;

jar lvll.-§¢:I£’\.l 1 I-Illa 4\.dI2l:I.l.|§.rI.l II’-Ill In-Isa-A

av-3
s.N.Ha;ti, I439-‘§;!’Vi*eapondcI1t~cIa1man’ ‘ t,
we nchicgv dihhhm as to the finding of
the as to the Rerenenoe made to

pcfiriod of limitation; various dates

11:: +114 flu Mn nvi-ant and

u ¢;’u~.I1;u-n-I.¢-uI- rural-‘final-‘A
l.. l..l.I.Jl.l..ulul.l.I.I.Lrl.IcI, I-Ill: lJJol’\I-, unuaau nun

:……..’:….

“315:-rum’ .4u:._I v

‘izhe land under acquisition anti also the

of the respondent-ckaimant to the atatumry

on the market value of the land under

;§;:q¢a:ug:;, is disputed is the rate at which the

_._I_-.n. ..-_’l
1IlHl’KI’.l’l. H].

..f ti-5.. ;….-u-I-‘:43 ‘nu-u-st’ ‘an-can ‘titan-I

‘E 16 uuqunuu luuu nun uusu uwu:u.u.u;uu””

by the learned Refexenoc Court.

.–~F”*”‘

3. It is the contention of the learned AGA that the

learned Reference Court ought to have taken per of

Sugar Cane less than 40 tone. ‘the

S;N-HH the 1_A.9_T’.r1.–d. Ilnnel ”

V umpiafu

.g.1;.._ “Ii.-.._ .37

._I….2……. __

cieuluaut is t1″u’aJ’., I’:IEi’v’if’1§ héid,

acquisition was of Class-I L.

ought to have taken the yiexldaof. more
than 50 tons per 40 tons for
the p1.I.rpe;-se -1′ .,_.xi. 0 1. d ‘V V

land by Further, 1:

is the that the Reference
some additional amount
towaxtielcoet of’ by crushing the sugar

I Ilfld

ya-gr EIAIVVJJ .2-ya auto»: no-no 3-in Iuflhl\iI-DI III I is: I-snarl-5:6 I-I

. . . . . W

tine value of the said contention

xueounsel for the respondent-claimant is

V –V learned Reference Court took only one

qummlior as the yield obtained by crushing 1

— hint? “of sugar we .*:=.e*..;-.-=-I’… of takhig mm’ “M-” “M

In-371.1 ‘II ‘III I-I-XI-I-I |.l’I».Ifl-I

A llquintai ofjaggery as such yield, the Reference court did

not commit any error in not deducting any further

I_l

4. As com

be seen Para-9 of

Judgment, based on Ex.P4, tl’Jl93.._¢_3xtf’flCt4 ‘V

respect of the land in question for the

Reference Court found larid

QR
vi In-I-I

f

t

.1-mm: yiezez
notification reveais grown in
Class-II leaned er 75 tons and
category
of tone maximum 30 tons.

H1 . nnininn that H1» Inn!-nail

‘I”h-In H’a,9rin’n an um air A 7 I3

Referen -vwae’ not justified in mun’ ‘ ‘ g per acre

at 40 tone, which is not even

of Class–II category land.

though the Reference Court has

% eesewed at pa1’a–l0 of the impugned Judgment that it

established fact that one ton of sugar cane will

1 nun’:-sl-cl nf annnvur I-‘I-Inna -In run ‘tamed fr\-ll I’}1’I¢
33 ‘IV l\’I lalllfil

JUJLI. J. quuunl U1 jag;-I..a~I._y, unau

flnding inasmuch as no materiai was piaoed bd”om the

(-“””A’

5.
i
I’
E
:

i

1!.’-nnnlhtlfin In I 153! V AC JCCW 1. RI
U.l’Gl.IUC CUlfl’L Hy C.ILIlUl.’ ll.l.1LI. G ‘lhfifl

conclusion. Sri S.N .1-Iatti, the learned counsel”

respondent-claJman’ t placing his ”

contents of book titled tan L

S=C=KI_1b1_1-_d, Retd, Jo,int

_ 1.-u_1_ r|_.=…-|_’_”_.

and p ‘ 11 1edt”–vt.b’y Ki.ibnaau.”‘t nan,

Dharwad wherein t11e~..autt_1oi*’ at ‘i5age~397
that by crushing 1 tonof. 1.00 to 1.40
quintals of submitted that
the errr_s.r in ta..|d_n.g
oniy yieid of
cane. Reference Court was not
justjfied of sugar cane only at 40 tons

‘pee and 1fivas’not justlfled further in taking only

nnp ti ‘3-

V =3?’ ta! as the yield -…m n…..r-e Ln of !.!l.!£’fl1′,,…’.

cane, javcvA.7~a1we of the considered opinion the

contention of the learned AGA that the Reference Court

dd ‘atougtit to have deducted some amount towards coat of

-gireparation of jaggery by crushing the sugar cane gmwn

nit!

doubt it is true that the respondent–ciaimant must have

(§f’\.-r–..—r

Ch

incurred some expenditure in addition to the coat of

cultivation, (which came to be deducted at fthe

n’nr\un nnnllal -iI1nnrnn\ fntnnnrl -runnvucn-II-I111 AP

vs _

lfv.’

1′ .

crushing each ton of sugar cane. _Eu_t, ir11.view.fef ” = ii

that the learned Reference

cane at low rate of 40 Iaone age . the

yield of jaggery at the of one ton of

to _ ‘manna nvniuflrfi 1r1:\’.I- ‘H§la.,u’rn-I-‘i’ar””‘I ‘
‘flu-I-l\l, lull-I-AI’-d UVKJI-I-I?-I 1.3:!’-“.’_ II?-teal’

3
3
D
3
D
1-

Reference in of any
amount of jaggery

dctmms&”z}.~’tt;ell:fie:rket§aju¢ Glue acquired land.

5.e¢s learned AGA has placed
his clecieion of the learned Single Judge

l 5615105 which to be

#1V.!.j…..V_’A…,..:’.’H. nnnnn ..’I_.I__ .___.._ _ ..-_…._

-£o3.4£UUD, 1 In 11 $7 I1 8|»-[“1

.: 2.. – 1.

-1.-

I

Re;’200.] 4 allowed as deduction towards preparation

by the claimant himself by crushing the sugar

ll grown in the land under acquisition in addition to

…1;he deduction of 50% of the goes fig he

_I4.£_-_L.!_

.A._______.1_ ___4. -1.’ __ ._ -1.’ _..___._ ___..- I”\__ ._…__.IL-I
HJWHIUS (JOEL 1 cmu L10 1 U1 Eugen’ cane. LII]. Cl:l.I’UIUl

reading of the said Judgment, we have not been able to

% sk/bpyzsans;

7

find out as to under what circumstances, on what haéflia.

“id for what re….,..n-mus the -..itil dgducfion was _.__ A’

the learned Judge. “‘i”neref’1”, ti-1e “-‘d Judgndnt ‘kg of

no help to the learned AGA to : i’

that a particular sum shou1dJTkbe,ded-acted of” k%

the price of 1 quinlzal of

7. In view of our we are of

t.__¢_: considered deserves to

be di””‘sae”‘ _V Ewing »:.’.4ei:.-‘.j:>1d’—-9.11’* marl; Aogcordingly, the

same is: (lis111:is$¢a.d,A as .f6’éost.