High Court Karnataka High Court

Smt Parvatewwa vs The Asst Commissioner on 18 December, 2009

Karnataka High Court
Smt Parvatewwa vs The Asst Commissioner on 18 December, 2009
Author: K.Sreedhar Rao Malimath
 

 , Special .Lan_d« ACqa1"_1i.s_itio'Ii'VOfficer, Dharwad.

9 Sri   A.G.A)

IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT
DHARWAD

DATED THIS THE 13"" DAY OF DECEMBER 2009_'_e
BEFORE C it  C

THE HON'BLE MR. JUSTICE K. SREEDHAR 7{[  _ '  

AND

THE HON'BLE MR. JUSTICE.__RAVifM'ALVIMA;1"Hv:_.  Li;

& M.F.A. CRUB(No;._722f20G--8:{LAC)

M.F.A. CR.oE. No. 720/2008 (LAC), §§T;'E.:A;0,CR.osi  721/2008

in M.F.A. CR.OB. No. 720/2008:(LA».C)"  

Between:

Smt. Parvatewwa'wfionGadiéeyya'Mooi<ash'ivayvyanavar,

Age: Major, R3,/o S_utagatti._ .Tfa}uk':'«Hn~b_li,. f

District Dharwad. C _ V    C .0

 »   K!  - Cross Objector
(by Sri PH. I_\¥eerala"i;eri,  Sh-3ttiy'~~*& Associates)

  'I  9*  -~ . ..... .. \\
The Assi stant. C0niniis.sio~ner and

«- Respondent

_ ” –_’1’his.4_M.F’QA. CR. GB. is filed u/O 41 Rule 22 of the C.P.C. against
fithe “c’omn_ibon;judgment and award dated 6.8.1999 passed in L.A.C. No.
‘*.._17,/.1199’i»;–Voin” the file of the Prl. Civil Judge (Sr. Dn.) at Hubli, partly
‘taiimgvingi the reference petition for compensation and seeking enhancement
it ‘ «.0 of coinnensation.

G€/

In M.F.A. CR. OB. No. 721/2008

Sri Gurupadayya Siddayya Yadahaili,
Age: Major, R/o Sutagatti, Taluk: Hubli,
District Dharwad.

(by Sri P.H. Neeralakeri, LS. Shetty & Associates)
and

The Assistant Commissioner and
Special Land Acquisition Officer,
Dharwad. ._ ii

— A ‘Respondent
(by Sri K.B. Adyapak, A.G.A)

This M.F.A. CR. 0B. is flied-u/:”0 4-?’ Ruie’22the C.P.C. against
the common judgment and’_’awalrd dated ‘6.8*.1j_999 fgfassed in L.A.C. No.
21/1992 on the fi1e_of tae ._Pr*l.i’Ci’vi_l Judge, (sr’.'”‘Dn.) at Hubli, partly
allowing the reference p’etition..for”compensation=and seeking enhancement

of compensation.

In M.F.A. CR. 03; No. 7i2:2if2;oio_’e-i_i’*~..::’

Sri Nagappa s/_o Basiappa Hal-awo_or;” ”

Age: Ma;o;–._iR/onsutagatagraiuig; Hubli,

District Dizarwmi, A A “””

* i ‘ ii – Cross Obj ector

(byiS;i__ Shetty & Associates)

iv fand

-. , ‘.Tf7~i1e_Assistant Coénmissioner and
s .1 -.Special Land Acquisition Officer,
‘*–.Dh–arWad..,_

Adyapak, A.G.A)

– Respondent

– -Cfoss.sQbjiecto’i’: ii

he considered for assessizlg the market value 53% is to be deducted towards
developmental} expenses. The rate per gunta wouid be Rs. V–‘4)-,45()/–.

Accordingly the claimants would be entitled to compensati(>11V.¢;;_{_”the ‘:fé’;e”of

Rs. 9,450/~ per gunta as against Rs. 6,500/– per guma élxwjz-11″c!e”ciVLE33? 1h.e_ V’

Reference Court. The claimants are e11tJiiA1Aed”tQ “«stai:ut() fy’–_bVefie1’i£§;

Aec0rdingEy, the Cross Objeaions are aliowed w.itI’1′-costs.

bvv