Karnataka High Court
The Assistant Commissioner vs Bhairappa Babu Khadi on 20 November, 2008
1:; THE men comm? or KARNATAKA cmcurr
mumwm) Q % V
DATED 1'1:-as THE zota an 0:?
PKWEHT A n
THE Horrnm lk!R.JU8'VI'I~1%!§ V-§{.8F.iE'sE I_"J;'é£4VAfI_Ft
THE Hozrnm MR.Ju§TIc1$'3;e3r.mEr§NAsE-acwba
n
M. F.A No. :3g59 (gas)
Between:
The Assistant Qdmifiissidnj:-=r';- "
Bclgaum subadifisiipn, 3 " *
Belgatliifx; """ "*5 '
.-- ...Appc1lan1;
(By Sri. (3. S;P:ati}, JAdv. for appellant. )
% ' - ..§i1é#apfia. Babu Khadi
i"'."A"_VP_§T<)1dcr
r A ' E:2£i:)11j%3hairappa Khadi,
V :77 __ 2. . «Géi;1gaWWa,
» A Wfa, Kailappa Khadi,
A 'T LSQNCE DEAD BY HER L.RS.
D%ay.:mand Kaiiappa Khadi,
. ' " Appasab Babu Khadi,
DEAD BY HIS LR-s.
3a. Smt. ?arakka,
'$3
4/
W/O. Appasaheb Khadi,
31). Miss Shmthi,
d/0. Appasaheb Khadi,
all am majors,
r/o. Kamatnur,
Hukkeri Taluk,
Belgaum Dist.
" .__ ,».;-Resporidents
(By Sri. Ashok Maiavalli,
This Mm 5a:(_1;. by LA Act against the
judgment and'V..Vawa;jd (it. 1~.1~20_=1)4 passed in LAC
No. 11/98 V0ii'VTt11{:ii:fi1e 't$f'the.«V"'Civii_"Jiidge (Sr.D1'1.) Hukkeri,
aflowing tzhg-':-- "rcfc;r13nt-as; __ petition for enhanced
compensation... V ' ---
This "gen for hearing, this day,
I§.SREE_§)HAR RAO~.., delivered the following:
JUDGMENT
1311:! claimants is acquired for the irrigation purpose.
« ..}and is “:§¢t’:. land . It has potez:£ia3 for gowing sagas: cane crap.
ThéL:V’_1?£§fr.§.fg.nce Court has awarded compensation at the rate of
;zg;V%:,?é,eeox. per acre. This C0311 in MFA Ne.954f2006 for simiiarly
~p I42};ced lands with potentiai of gowing sugar cane has awarded
compensation of Rs.I,90,000l– per acre. Thereform’
awarded cannet be cailed as excessive. ._
Appeal dismissed.