IN THE HIGH COURT OF' KARNATAKA, CIRCUIT" AT DHARWAD. . ' ' V. L' A' V. DATED THIS THE 24TH DAY OF NOVEMSERQOQB 'A PRESENT A X j . Q '§'HE HON'BLE MR.JUsT1<_:E WV % * THE HONBLE §3fl%s};¥%fi3Ez§w;$E%GowDA BETWEEN M 3;, 1.
THE SPECIAE;’LANDALEQUISTION OFFICER
BROADGUAGE.R3£fLWAY
HUBLI”‘AN’E{Qi-3A
F? ,AN’I£.OLA a
a L, ‘1″}’~_IE,DE¥’..U’I’Y CHIEF ENGINEER (CONSTRUCTION)
V _ “SQUTI{“.VESTERN RAILWAY ZONE
. ” %.%CLUB”§i»R’é¥AD
‘ HUBL1; *
(B3§Sr*i. ASHQK HARANAHALL: ASSOCIATES)
SRI SHIVAPPA
S / O GURAPPA BAGEWADI
AGEB ABOUT 65 YRS
OCC AGRICULTURIST
%/
. . . .APPELLA.NTS.
‘1’/AT ADARAGUNCHI VILLAGE f A’
HUBLI TQ HUBLI DIST.
(By Sri. 3.3. MUGADAM Am! FOR %
SR1. VIGHNESHWAR S SHASTRZ_F’OR Cm)
MFA IS FEED U/S.S4(1) 01? L;s;eA*c?,e»eAc§A1:i:’Ve~?.%’mE %
JUDGMENT AND AWARD,DATE1″)A 12?./9/O€%_PASSE)D 11»:
LAC No.29/04 ON THE FI};E”‘QF THE PRLtVCiX/IvL..J:UDGE’
{SR.I)N), HUBLI, PARTLY ALLOWING” REFERENCE
PETITION FOR ENHANCED VCOMPENSATION,
This Appeal is ring this day,
SREEDHAR RAO, J ., tt1e–‘fQHoi3;’irig: –
have come up in appea}
challeiigfsg as excessive.
2. ‘fhe%%ap§V§e11a;f;£’«2i1as acquired some other lands by
fieiifieafion dated 12.5.05 for the same
said lands are similarly placed. The Land
evzgriers . .i;13’l_ Afespect of acquisition under preiimixlary
nefificetion dateci 12.5.05 have entered into an ageement
“_’aI%;§ui””A_«consent award is passed ganting Rs.6,00,0€)O per
. V. gicze. The compensafion granted by consent award
inciudes soiatium, market value and the structures, if”
%/