IN THE HIGH COURT OF KARNATAKA, CBQC{j.II'V:B:§ :?{CH
AT DHARWAD. " % ~ ~ "
DATED THIS THE gem ms' QI?bVI$fOVEivi'B§}? 1. ' 2003. i % ' vk
PRESENT L % _ _ _
THE Hom3LE MR.JUS'§'iQE A'
k
THE HONBLE MR, }":3:.'S$V}€:i3E}NIVfS5SEAVVV(}OWDA
1.
M K RA1\MLCIvi’:Al\3i3I?A.1S€AIDU
S/OM KRISHBEA .SW’TAMY SI{NCE BECEASED BY LR
M R UmA&*A1<*J1v;AIe"s/0 M.K.RAMACHANDRA
_ ._;NAII')U AG-ED R/AT cow}; BAZAAR
% BIELLARY %%%%%
:2; k' " k sAR*As§vzAs'H1
_ QjvQ"_RA§fL€'CHANDRA NAIDU
CQV}L"BAZAAR BELLARY
% & " k L 3. : 3313*}; SATHYAVATHI
. _ "D/O RAMACHANDRA NAISU
' "AGE
BANNAPPA BHAVI STREET
MILLERPET BELLARY. …APPELLANTS.
(By Sri. F.V.PA'1'IL ADV FOR APPELLANTS.)
1. THE ASSISTANT COMMISSIONER
CUM LAND ACQUISITION OFFICE
BELLARY DIST BELLARY. J ;
(By Sri. c.s. PATEL AGA Fore _
MFA IS FREE) U/S 54j(1%jeeeF LA VA£3’JI,1″A(§§¢;I’NS”T THE’
JUDGEMENT AND AWARD DATED ::’;04;2oo7:, PASSED
ON LAC NO.18/1990rQN THEe.OF PRINCIPAL CIVIL
JUDGE (SR.DN.) & em, IBELLARY, ‘;>AR’rLY ALLOWING
THE REFERENCE PEFBPICJN.’ 55012 ENHANCED
COMPENSATION 85 smaxixee FURTHER “ENHANCEMENT
OF COMPENSATION. e
‘~A ;:pe8ii-: “–is”‘e ()mir1’g””c)’I1 for hearing this day,
SREEDHAR ‘Rx’-“~.Q, Jw.e, defiz.Ie;*ed the following: –
. ‘ .
The~j_udgm*eIit 0–f ‘the reference Court refers to sale
deed! % dated ..;.:(V):.:S.8f«’:~}~ in Sy. No.640/9 is sold fer
e1%:~.~;.%1_,2s,vt)0(j;e+. The land in question adjoins the said
1″ 1′.3.j.%e1r.tvViv’§fie:eA’.§§iet in Sy.Ne.64O is sold.
.2′;VBVU3§A acquired the lands fer formaticm of layout in
V. 1990. The reference Court has grantee: the
1
in tfigisy V’
compensation at Rs.3,(}0,000 per acre. There _is_
to the gudment of this Court in M.F.A.No_.{iHCӴ?3Q/V9?)
the land acquired for BUDA fore; AV
sites, a compensation of Rs.2V,’7a5,O{)’£}_:f3er
3.’I’he claimants are of’
compensation at the of Sri C.S.
Patil, AGA stren11ous1y{§{nsta:1t case, the
reference on the basis of
the acre and the same does
not foe __ ‘FheWce1:apensat.io:1 ganted by
BUDA for granting compensation
of the material, We find that
H in the year 1990 and the acquisition is
in }§vzea’r4′.w1986. There is gap of 4 years. Therefore, it is
v»jiu’st.é necessary to apply reverse depreciation by 20°/o.
“1?he’ claimants are entitled for a cempensatsioin of
V’ ” Rs.2,20,000 per acre as against Rs.1,0(),0O{)/- awarded by
the reference Court. The appea} is aliowed with casts’ H
statutory benefits. g
‘1
%’%%%4 }udg=e% ‘ ”
N111.