High Court Karnataka High Court

The Special Land Acquisition … vs Shri Babasab Malagouda Patil on 6 June, 2008

Karnataka High Court
The Special Land Acquisition … vs Shri Babasab Malagouda Patil on 6 June, 2008
Author: K.L.Manjunath & B.V.Nagarathna
 ' ;:~s'"*3.*m mun ACQUISITIOH ACT, PRAYIHG tm sm
As_IDg_f.-THE JUDGi«E2«}'1' Arm AWARD warm 05.02.2007
 ---}*A$$ED 33: THE LEARNED CIVIL JUDGE (8R.DN.),
 I1»: L.A.C.No.2'?'?/2004 BY AIJLOWING THE
  APPEAL II! was IHTEREST or JUSTICE man
'~~EQUxwI.

 

IN THE HIGH COURT 02' I(AR§IA.',1"A§<A A11'   I'  '
DATED THIS 'r1-m 5*" BA!' <:«§7crt;r;¢=s'13;-.A 2.;<2c_$3  L.
was HON'BI.J3i me. Jt.1s!1'Ic.*s_:""'I.x§* 1_2é'ci.?f' 
BEZWEER:

1 THE sP%'ECf:3s.I."' "mm"-?21o'Q:.IisI'3:ION OFFICER
UPPER   
 --  .. A1>:;=EL1.AN'r

(By Sriz   2

 szanif  MALAGOUDA

'  "PA*I*I:}*,.f"Rie SHIRAHATTI,
. 

7 VBELQALM .:’.’>Is*I’IzIc:’r .

,. RESPONDENT
THIS” APPEAL Is FILED manna SECTION 54(1)

This appeal ccmmn’ g on for orciaazfsi’ ”

day, uammwm, J, delivered. 1;r;g£o1;z>w1:;;.,,:””V. ‘

.._;._.Ei

Though the matter
comply with the
Gmreztnment Adv1oca.te fifie matter
for some t:Lme . matter
of the by the
Judgment; “ix; .. ;é§41aféb’G1″f dt. 25 . 5 . 2003.

2. “of”‘.Vthi’s.L éubmission, we ara of

the Qgfiiion, does not survivvaififor

V. ¥_c:o:m:«’.j,V<:ix..1:'W' *'~ §:ti;.i.9hy._

this appeal is dismissed.

§E§:§i§i""*
}§é$§%

M

éigfigfix