High Court Karnataka High Court

Sri.Hanumanthappa vs The Special Land Acuisition on 3 March, 2010

Karnataka High Court
Sri.Hanumanthappa vs The Special Land Acuisition on 3 March, 2010
Author: Aravind Kumar
MISCELLANEOUS FIRST APpEAL'i§:"o;539ig3A2oi(§'9. ELAC)

E M FA 5399 / 09

IN THE HIGH COURT OF KRNATAKA AT BANGALORE
DATED THIS THE 03% DAY OF MARCH 2010  '
BEFORE ' 2 '

THE HONBLE MR. JUSTICE   %

BETWEEN

1.

Sri. Hanumanthappa,
Son of Rangappa, 
Aged about 60 yezi1__'S~.__

Smt. Jana-kalnnma, _ j
W/0. Yellappa,   -- 
Aged abqutyeaijs, 3; ..

App_¢1_ian~t§{"i    A'  
Residing. Ag'-.1 Baégivana gangur 
Village 5: P0Tst;.. " ' 

Shiinoga *1*a1ui;."anaV.1§is,fi£;ct.  APPELLANT/S

[By Sri. B.R'.iI3i'iriivas.a Aiinivdia, Adv.)

        

~  Oififiviflfrflfv, V L¥ppe'r Thunga Proj ect;

 Land Acquisition

 "C)pp.'O"1jd  Office.

'---.._Shimega}; Shimoga City.

Shifmoga Taluk <3: District.

¢ AA 'ii---Iheiifixecutive Engineer,
*  ijpperz' Thunga Project,

Opp. Oié DC. Officze,
Shimoga, Shimoga City,

Shirnoga Taiuk :31 District.  RESPONENT/S



:2, M FA 5399/09

This MFA filed 13/8 54 of Land Acquisition Act pleased to
modify the impugned judgment and award passed'spl:')y the
Learned Court of First Additional Civil Judge {Sr.Dn.l'&s_C'.JM_ at
Shimoga, in LAC No.46/2001 dated 20.10.2008 and._r11odifyptl1e

same by enhancing the compensation of Rs.8.00_._C:£)O/#3'--{Ru.i3'e.es~.p
Eight Lakhs} per ace as prayed for in the cl.airi1._petf_ition and 

award costs, in the interest. oI'justi.cepand equity? *  . "

This l\/IFA coming on for Ord.e1's_A_Alth.is:'day.

delivered the following:
JUDGiVis:i§a"i"
Counsel for the  alviltlelriio seeking
permission to withdraw'   appellants are
permitted to    is directed to

return all :i~*,uclJ"=doc'urz1'ei€i'ts"*which the appellants seek to

withdrazpv aft_ei"-'l.tiVfeplacVirigfi.the same with attested Photocopies

thereof. A

 .....  

« 5