High Court Karnataka High Court

Smt Venktalaxmamma vs Union Of India on 22 August, 2011

Karnataka High Court
Smt Venktalaxmamma vs Union Of India on 22 August, 2011
Author: A.N.Venugopala Gowda


__ ganéfinéfiz

ate: L’_;¢%c.:§”~i:.”:s;a{g;.;g;

‘K1

%i’§Ega§:t gr there was déiimram cieiay’ an heir’ garb E716
a;3§3ei§::-mi” has sazffarad the Eegg am’; the ciaém sf Em

agrxgefiagzt was feuné :0 $65 f?§€¥’§iGFEC5US by the “§r§bmaTi: §r§d

was aiiczwédk Haweverf E233 “§”:”ébL2:’:a;E..I;.*§.<_:i_4nG!:'éi%J'az*<%i§»ér':'Z€'34?;§$t:_ A'

an the Camperzgatmn ameamt fram :::he1'éa~ti'e fr':e"a_§ ;;E'£V{;é_%;%.<;;%f.i

wag féieé €02" Qsdaring 5a:.xm'§3 ;f;:t'-….§f ®'n;§:per:Vs:é};'§§«:;§'-::E.i% -'lthé
erder was paggaé. The;_.res§§:§1§p3Vxefr::: 'ms r."s.€'}i.'i'-%.%2,:f3 %;~#abEe ta
sham: any want of §oa":a:f'§"d;i%s– :iE_§j€ agpeiiani in
the matter 9?' fimg jghe 2:2 view
the <:Ermm§fa§'%§»V:¢;§Q§f §j§ W'5g"\%'§§§asgn, saiffiaéent
cause %2;a_s__Vbv%e'1e:.::2:::':*:V"§a;{§sf in fiiizzg me aweaia
The <:$g:$e-_ ' 'affiéavét being accegéabia,

§V'§§SC,Ci?§.[Z)L$–"Z§_'€E€}{: VE*<3§:'ZiVA%3:§?}'.;2_f}ViQ is aiéowéfi am ':he deéay

" 3. a§§3e%£as*:€:'§ céaém far Qaymeini 5%' §%"E§','%§'€ESf:

*.%,eg, :':e;f:é':.%:%:e gate éhe aggiésaziesn wag féégé b&§:::»:*a the
" .°§_';§§p':'";_«§E {iii the émgasgnaé arém" wags: §&SS€3fl %$ £$£"£{j$rfiE3§,

ég jggagareiag caaseraé by a §EiIi%SéGn :3? i??? fisgax 5323:": %:?2a

1%';

ax

. «,%§ %%§%%%%e, 2;”

C538 3? THAZHATHE ?L!R&Y§L SARABI {supra}; whergén it

has been held that even if the appeiéants may
errtitied ts} {‘Z§a§%”{‘% interest from the flats: G? the .
Ciaim 4:0 interest an the awarded S_Ju.m__§”2a3_-‘éé’
fmm the Sate of the agfiiiaaiien Si?

payment 0? interest £3 bagiaaii-«; 3–{gem;;§@.r’:é¢:=fz:ies*iv:’p:s},2*ab¥e..3fo%

being éenieé far ugagg sf m§;_£:Vé§;s*}§_’d.;§rém§’ gérégé in
winich the SI:3iE’:”E€ wauidy ‘E*:..c.’-‘fines: ‘«E;f:Lee{:»€a;.§i’:é:’§:’.§’3xgai¥ab¥e ts {M
Qiaémaatg, V’ V’ . V

9 in ‘aha cage sf the
s’e3§Gnée_1:*;§ mt firagasute the
aQ;3§ér:__ .T§’;ba,z;’z§E fliéégeniéy and {$29

a§}pE§£ani”:;aga s+Vt%”%§».Aé:a§é;:’::é”§§’:*’Eha daéags in cjéagegai of the

a$pE§§§§’E’éQ_nK “I;h€%,__fi1?e’§1’ay E’: $§$QQ$a£ cf the’ agpiicaiém 53; the

A’T :”§Vb fi._§H’¥”E8§E,’,§;:%?:’§§%E€§A’.3’§9§ acmunt Q? any acts atmbutabie E9
Af§”¥;EE§’«.l$§}!A§é’.fi’-‘f§V’§:1′:*”3’¥.V”§»V{€_,V,x:E”7E,§ T:”%§:::r’;a% E5 mi gufitéféad in mi awarééng
ér:i:e?z?3′:§?t 535:2 ssmpensaézérm 3§”E”:@Ej:’§§ §;n’:2:’z’: {he éate iha

‘ ‘”‘-.. a;’;§%§£a§’e.;€ wag féiefi iii? ‘mg gram” wag gassgd $3’ ii,

1
. 5-,
2%,

.X

M’
w’

« m%$m§m§%§%2é%%%m

?é%%>.”%”‘.xq .2 4

vs *3

9

directing #335 regmndent #3:: gay the determined

csmpemgatém amejunt.

In the :*a§u%i;, the appeaé £3 aE%ea;§z_’e'{;:-._::

impugrzeé mder $3 rrxgéifémx

“me regponémt is fiire;’ri_’:éz:–.r_j; tC> ;T;*a”y’ Vi:’:*LT’s<éf§§9é~:§;:;.._.;G;Vi7I..3f;h@M

cemperzgatéstm amemt gf %'4,.GG{ C§O£E:f~-.;a _t ifié Qfiéfixb pfia

fmrsé $29 date {he aQQ%E5t:ax{Ef:3.r:'-.a;~,;g:§.»si;f§4§'§«:ér§~ ggfge frébunaé, tiié

the Emgugned 0:11-er wag"'p&§:"sé:E,_"-f%"§'3é_ éfifigéagned erdeé" is

aii Qther a$g;eri'–{i$ _E:逧s::;*:.__«~ '
Inv–~E~§:va?.?AVfa.c:s"'1i;agr:.é '=:i.E:"<::érfi§'t-a.:2c'ég $1' the CESE; Qartéeg

are <:§%ré{:ie::i;'i<:x bééf:r'..ficVh§3i:%'=:if¢§§}'e:t§v@ castga

5 E.:s.rafwz a{M:Hfé '3'r:£e5i'd éhgiyu

""f5§
me;

W
Z733′?