High Court Karnataka High Court

Soppina Papaiah S/O Thippaiah vs The Land Acuisition Officer (Lao) on 14 July, 2009

Karnataka High Court
Soppina Papaiah S/O Thippaiah vs The Land Acuisition Officer (Lao) on 14 July, 2009
Author: N.Ananda


GE-4 C9223′? QF KARNATAKA H16}-I OF KARNATAKA HIGH COURY OF KARNATAKA HIGH (SOUR? OF KARNATAKA HIGH COURT OF KARNATAKA EHGH CC

1% THE 3363 QQSR? OF Kfififiéfkfifi AT Sfifififihfiifi

&A?£fi ?HE$ wag 1%?” A? Q? 532? 2$§% ]_ .

BEFQEE

THE HQH’ELE ME.JSS?§€E §}R§§fifi&. V’

c.R.§.fic.§44§éa§g ‘

BET¥EE§:

Scgpiga ?agaia§

Sffi Thigpaiah

Agaa SS Yaars,

Agriculturist, ._ –

Kasab Habli,_ A-u_f.’
Chai1akerg»f9§n.; ._, fi’. x’ .
fiinse dexfi by*La$; 1_’ ».”‘”””

1 S§§Bt§$ma”‘ A Aa’~i g
.w§f§ Laté4S$p§ifi3 §a§3ia&

, égsfiiabaut fifizyeaza,

Q RfQ.3$3iry_&Q3§,’Me§axa Eaedi,
vfinfi Qr;s5;,$h3l&akare.

2 3 E fhiggefiyafig
_{ Vafiffi fiage Sapgiaa Papaiak
w,,,&§ad Abe §~3§ Veara,
‘Vyagzfiffiaa af tag aanzraiiay,
V_V.3:azs=A:c¢unt fiepagtmeaz,
~fE,$.E$§§, fiangglase.

m_3_*Y§§f2hhaérap§a

z’?SjG Lata fiagpiaa Eapaiah

-wkggfi Abaat 3% ?ear5,
?fi£; §fi&£t%§fi fia;§3$§
?y§e *3? fiisgk,
1? $§,%§. Qaazters,
Xfiramaagglaf
aamgaiareg

é §agaiarap§&
35% L§t& $§§§ifi3 Eagaiah
Agfifi Abaat 28 ?ears.

331 CQURY OF KARNAYAKA H1614 CQURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

§ fiuvaxnamma
SXQ Late Sagpima Eayaia
Agéfi Rhea: 24 Yaara.

E Sraenivasa
82% Late S¢p§i§a ?a§aiah
Agad Abant 2% Yaara. .~~-

? Thipgafiayaka -« g
Sig Lata Sappima’Eapaiah n
figed kbgut 15 Ye&rS;. * . .

Mina: raprasantad fig hia néturai ;
Quaréian his m¢tha; 3han;hamma$_ f

é ts ? era 3il’Ci¢ $hafitfi%mm;

fifa Late Szi SQppinaJPa§a§&h;;

Rifi Beliaryifiaaég Mgdazaxaéaéig

2″‘ 5:332:-, c::za:;2g;.s:e;.’~~.V”_%…V ‘ PETITIQRERE

tag 35$ S K R§§fi§?g§&£a§_£fi?g§

“” ._

*3’:-xeié, Lané .;;§::3;z§,s?;T:§;a::’*–.af§: car axe;
ahi :s&ur§ag§??,5a;;,x .., agsysxaaxr

{B§’Sri} g figzsgaéggga, HCQFE

__ m:i.s “:;””R§=’=,. …. _.§;;,3,ea ufs 32.5 $25 the :9: against

_ §he”§m§§§m$at &n§ sxdez fiatad: §é.31,2§§S gafised
,”in–A£;&s;;?f2$§? aa tbs fila 35 2&9 sivii Safigag

u vg§3H,§§§;:W_§h§ll§k€£§, rafiectifig the referegce
‘ §¢:iti¢§ fiigé ufk 38 gr the &.A. kct.

= ?§is getitien gaming an Ear ¢£@§f$ this da*,
th& Saar: ma§§ tha fall&wiag:~

Q R § 5 R

?hi8 fiiviz fievigicn. ?$titimm is fiiefi
againgt the éismisfial $5 the Eefigsense mafia
Qfgsifi sf ihé Lané Asqaifiitian fisty as fiarrefi by

Eimitatifing &af§r§§£a wag mafia far gnhancémént af

3% CQURT OF KA.RNA’l’Ai(A EH63-‘I OF KARNATAXA HIGH COURT OF KARNATAKA i’lIGH C0{.IRT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO

cm%::pensaticn.t Thazeforeg the izzmsgraeézi ssrder i-3?-._»

aggeglfila m’3.Es€ aif the Lam Acrqliisitian I-‘as…-.:tM….

2. E3: the .:’&3:,:3,t, $3.? is diEERi$B§?:?§i.V.A4§’fiii5VVV§’§§t._ 1

rrsaizztaizafila with lihértty t3 the

file an aggzeal 11;’ $5.54 {Iif ,t_hs £;;»~:;1f:fi=. RcqL,:i.L:§:.ti”$n’3′.

Acfiit .

mas ..