High Court Karnataka High Court

Smt Lakshmamma W/O Lt Ramaiah Dead … vs The Land Acquisition Officer on 26 August, 2009

Karnataka High Court
Smt Lakshmamma W/O Lt Ramaiah Dead … vs The Land Acquisition Officer on 26 August, 2009
Author: A.N.Venugopala Gowda
IN THE H¥GH COURT OF KARNRTAKA AT BANGALORE

mama nus 'run 26"' mvoar gums? 

BEFORE

THE H:0N'Bi.E MR. susnce    

MISC.QVL.E34(}8 0§4w2g)6§ 1:;  

M.F.1g.NG.;fi32fi_QF $003. (LAc_;;fj % * by 

-BETWEEN:

 A. 4  QAQA REED?' R

sun" mxsnmamma   _  'V
wre LA"£'E RAMAIAH page 3*: LR_s   _ * - 

1. OBNAREDBYR    _  " .
3:0 LATE 3 t=;Ar»1A:AH_& ,LAK$Iw'MAJmMA*~, ' ;V ._ 
AGEB53\'E_AR$    . ..
ma BAN.e;:::m¢.x:2-- VILLAGE .. 
KRPU'R£i_M, £é'i(38_Li,. 2 
BANGALORE Eaam __ 

:.gA..:AWAR M    _ --
3:0 LATE 8 ma-mgamn  1.
sm LAKSHMAWA   
AG-EL£35€1YEficRS"f _ 

ma Bi:§4Ac'}NA£}t Vi3_LA£4'~;"

, -- 4»: R PURAM, H-O3U,*
. . BA~N{3ALORE..EARTH "ta

¥*-J

G-:3;=nn_.:.;-.._ Ream' R
.. V s;0~:.AIE' 3. RAMAIAH 3.
-  l;AK§3Hi2AAMMA
~ Aeaa _4':"~YEAR$
RIA BA;NAS%NAfli VILLAGE
 .. 9;' R maam, man.
u BANGALORE EARTH 'IQ

' ca

 SIG LATE B RAMAIAH 8:

* SM?" LAKEHMAMMA
AGEE 44 YEARS
FHA BANASWADI VSLLAGE
K R PURAM, HOBLL
BANGALORE EARTH TC}

 



5 LAKSHMANA REDDY R

810 LATE B RAMALAH &
SMT LAKSHMAMMA
AGED 44 YEARS

RIA BANASWAEE VLLAGE
K R PUFZAM, HOBU,
BRNGAUDRE EARTH TC}

 APPELLA§q':'§;   .. A'

(836 Sn' : P KRISHNAPPA 3. SMT. sauonwa U PRABU,  .1'; f *2   .

AND :

1 "me LAND AGQUiS§TiQr~% at-'Faces:  .. ~
BANGALQRE DEVELOPMENT AuIH;>R:'§YJ .. 
BANGALORE V  

F-J»

mecoemzsssosuaa ._   V v_  *
BANSALORE DEVELOPMENT h¥JT?!0RiTY ---- ._  . 
CHOWDNAH RE)   ' ..
BANGAL{3RE«56«O  _  _
" "   ;._._RESPGNDENT3

{By Sri V:V'H%¥:E-ra.r§}:TEé§iiigz3obDEé:§2:,  )
TH&£S; '  is man av COUNSEL ma
APPELLANTS"uN{3£ER SECTiO9i«é'5 or me iJM£'¥'A'!"l{}N ACT Rm. sacmn

151 cps PRAY£N!.-'- T0 commune THE DELAY 09' ":94 aavs §N FRJNG THE
MFA.-2 A' "  ' .

 $§r$.CVL.  {ZOMWG ON FOR ORDERS. THIS EBAY.

 ' *flé%E--£:;3u:2T §mDE~--THE F{}LLGWlf~£G:

ORDER

raisc.cv:.54ea12om is flied for condonafigm of

hi1′;e’i:a’:%y of 704 days in fiiing the appeal

Cmsidering fiwe facts and circun1stanc$..V’_V§%’i:§ja
case, the appiicatior: stands aflowed, making.
in case the appeai succeed; ,Ha:f_t§:3 ‘ ‘
awarded’ the appeiiantsILRs. .

shall not be enfitied to inte¥’ég{sf§t-V..for of
?(34 days. This fact $hg¥l ihe ‘r:c:t5:::e of the
Caurt by the ieaned at the fime of

final disposai of%t:~gg app£§ a|. _

BMV”‘ V § _V