IN THE HIGH COURT £L%RI'iAT3SE§£__ V:
CIRCUIT BENCH m~%«::,:,::,mR}:;.¢;% - = "
PRESENT
QATED THIS THE' 27'IfHD};3f uAm::;Us'r~fi008
THE HOINPBLE RAO
THE HQié"§;..b§A~%:§ya':2;: :E§.S§}§ENWASE GOWDA
3 / 2004 (LAC)
'4 %%%%% QRQB. 265/2005
% VBETWIEENQ'
£!11i!§..51.§;f:§,6j_L_3k%04
ii ."-Thc*;.__ { Engineer,
LP. 'Zane,
.. Gtfibarga.
" Executive Engzlccr,
K.N.W.L.
Ganduri Nada Project.
3. The Special Land
Acquisition Officer,
M &. M.i.I). Gulbarga. ...Appt:I1aflt;s
F
(By Sri, Jagadash Mundarg, A_C}A.')_
AND: V
Raghvendra Rae,
@ Ram Rae, '
5/0 Gander Rae Dcshpande,
age: major, V' _ V A"
Occ: Agriczulturc, T - '
R/0 Dhammur, A1anc1a 'tah.1k, 1' V -
Gulbarga Distifi.-::_t. A ' ;..Rcspondc:r1t
(By Sri Adygai/3:,3 %
,V.T}1isT'E%iisé€1.laHepus is filed U/3.534(1)
of LA A<f.:f »._Iu_dg11e1'1t and Award dated
3.09.2003 pa_Ssé;ii.i11,4L;%.C 310.934/2001 on the file of the
I addlf Jud'g€:,»_ (31f.i)n.) Gulbarga, partly allowing
the refere;1cevpetiti0n'f0r enhanced compensatien.
..... 14 v
I
@' R311; R345, 3.,
s/E: G:;ndv<*;i' Rao Deshpande,
age: major,
Agrisztulture,
R/c§:_«Dhammu_r, Alanda taluk,
" Vcéuifharga mstrict. ...Respo11dent
(By Sri cm. Maikapur, 3; 3;-:Lau;~a cm. Advs. for
Cross-objector)
AND:
1.
The Chief Engineer,
LP. Zone, Guibarga.
2. The Executive Engineer,
K.N,W’.L. _
Ganduri Nala Project.
3. Thfi. Special Land, .
Acquisition Office::.;K ._ 3. _ ~
M 8: M11). Gulbarga.” fi_.L.Appe11ants
(By sri, Jaganiiwh
MFA:?,C.’.rob7.. I<'ii¢d_U'!_o«41 Rule. 22 0f 0.13.0. against
the ;Juc:gmen:'i'j-axid ;é1,§?'éa.rd'dated 3 /9/ 2003 passed in
L.A.C;'NG.93%=$/_0-1'wail'–thfifilc of the 15* Addl. Civil Judge
(Sr. 1311.)", «–C_}u}.ba1fga;,._ pafily allowing the reference petition
fer' » e_nha11<;cci" " compensation .-and seeking further
caihagycement " Gf.(3{)1'11})6I1SalZi0I1.
" _ ~ alang with C1'oss-0bjecti<m coming an
. far' rm:a–rj._r1g.:' ti1is day, KSREEDHAR RAE). J, delivered
' fnl}Q£'J§ng:- .
JUDGBENT
The Lands of trm claimant acquired fer the purpose.
V. E0f Gunduri Nala. Pmjcct. The refemnm; Court aviranied
compensatima Of Rs.56,95(.}/~ per acre. T116 State is in
appcai assailing the compensafion awarded as
excessive The claimant filed c:r0ss~0bjei:cti0n sfiael.-131113
U
enhancement. in M.F.A. N(}.5387/02
graxited compensatian at the :4
acre for dry land and R.:=.~s..1′,’fZ5,éEl*{)’t’f3′-,l– :.;«:j::n*: 1bf% «W
land. The lands in the cit§V:’K’d’~.:.g’:u’a,sgzfs ca-sew
are similarly p1ac€:d;::;’:_iif.?.(1′ purpose.
Accordingly, fhfi: –fer compensation
of Rs. “1’E’;’-1′; dry iands and
Rm ,0QC3 ,’ Hence, tht: appeal
is dismissed.
The c1aim’a1i}t% for enhancement ef
<:o1_1:g)¢nsatii.f;Ii 'at t:i"ié~–..V1:":atcA:<)f Rs.8f3,000/– per acre.
Ac{§G3:di1;1gEyV, 1.c', r;:nhanoement of compensatien is
"ts per aczzm and the C:mss-
_ _fl(‘,>.3:)jet:t;i1f1 dllééwed with cestsi.
Sd/-E
Judgg
Judgg
Lr