IN THE HIGH COURT OF KARNA"l"'AKA
CIRCUYE' BENCH AT GULBARGA
DATED THES THE 3 1 5'1' DAY OF AUGUST.
PRESENT
'l'HE3I~{ON'BI.,]E2 §\/EE~Z.1JUS'_1"1(3I_i3Njif"P':'§5l'f'}I; ' 'V
AND
THE HONBLE MR.Jus'1f1cIa:, SIN. :sA'1YAN,aI2p~;YA=NA%K
MRA. I\EO.303E§3».:O"}?* 2OOV8~.[I§k3§C) "
BETVVEEN:
1.
sHAMBHUL1NGA_1?PA,V V
S/O.BASAPPA_:” _
AGED ”
OCC; :”A’_£3;¥’ac§;L1?_;;R%£€V ‘
NAGAM-MA’*§iA: ” _ .
W/0. Si?iA.M’i%UL.¢INQAPPA.
AGED : E3UnY”B3ARS;. ‘
BOTIWLR/O. %
M GAm«L1NQA:)ALL1..VILLAGE.
_; “1’g;;: : CH*INCHOI..i,I.
A I;).I.S’lT. : GU’I;B-ARGA APPELLANTS
EU
HA::RC§HAVARI)H_AN R. E\/iALIPA”1_’IL. ADV.)
‘AJSTIJ :_
s*1’A’rE’im ROUGH
” THE SJPLLAND ACQUSITION
* ‘VQFFICER.
‘ GULBARGA W 5845 102 _1?{ESP(‘)Nli)EN’.I”
” [SHRL SHIW-\KUMAR “l’ENGLI._ G-C_)V’1′.AI’)V)
T1115 §\/IF’A £9; fificci 11/ 54(1) of LA Act. z;1g’;».iiI”1si. ‘fhfi?
j1..:c:1g,;z”ne1″1f;: zmrl 21\.v21r<:i ::.iz1Ecd OE .(}£3.2()O8 pz;a.$sscr(E in LAC
N<.::.2O/200613 (311 the fi}.c~ oi" the Civil (I1.1(ig<,: [Sc:m'<3r
A
; W
. iT)i,vi3i_gj11}.Ci'1in(:h()11i.
2 })t:2.j_ .’;1(:£”:.* W11 11 2111 the c(‘)1’1.:s*eque>.1’1t:ial s1″21i.1..1i:.()1’y l:)e:’1€:fit’,s.
A’T11é appellaiifs l’1erci1″1 (1lE1il1}]’]’]§2; {hat the c*.e1′;1’é3-51t.i(_)r1
amount. ‘~
This APPEAL coming on for AIi)MISSIC»V–N” ~
N.K.PA’I’IL. J., delivered the followiiigz 0
Jui)GME:$i’1’ 02:,”
Though this; Iiiatter 016-1.’ the
matter is taken up {lie (é(ii1$i:~1’1ii Q-f the
Counsei appeayiiig the learned
Adéiti0I1a1_ for the
responderyit, 5-. 0
._’!’his–“.v:a_ppeé11._V’a1ji;7:.if:g out of the impugned
judgemém}, =a-V11’1’d “‘;iA’\~’z-i:i*ci.n44Vfiated 01.03.2008, in LAC
N920/i2006 file of the cm} Judge (Senior
3; VP’If.}’1″c~. 1~efe.rence Court by its in1pL1§~§I1ed
jUd’§_.§CI’fiE2I”i’i..” and awa1’d. aw2irdu(1 21 sum of Rs.47,000/~
1’eqi.1i1’es C1113i.11’}{_'(‘1’11(fl’11. p1′(*s(31’11(>d this zippm.-11.
AM
3
4. ‘I’h€: brief facis of the (.’.E1$(,’. are U131′. ‘111@sc% two
2
a,pp1i
which has E)e;>.o11 r101′:ii”ied and 3.cc’;1.1i1″ed Ejy tl:’1a*L’St:£;–t’e
through its 1’1()t4ii’icat’i0r1 und:é_1′ bS’c=.::t.i’11-:’4{‘i.)_.. t:ié1teC1
29.06.1996 for the p;;rp()s;a..;{f fi,<3w¢1* E\/Ii.1:}1:2 1111;.;§ri P1'0ject
followed by the Sc'-:c1:i(m 61 of
the Land A(jq.u3: si.t._i<313;:'AC};iii; '
5. passed 6111 award
of Rs.13.80O/A for
dry with the award passed by
the Land 2%.:q’LLi_g;.t,i0;_1 (3′:’1’i:”:c-.1-, i’,i’1.ti’ a_ppc:iIauis In-*-r€:i1’1 111n(*.<-2 in the J1,.1risdi(:tTi0na} Rcferezrzce
C»Ql.lI"t gfor" §?1di1a1'1cemer1t of the c-,()x'1'1pe1'1sat:i01'1. '1i'}'1_c sarlm
nwas ..1']}:.{'111bE?1'€EC1 as LAC No.20/2006 on the file of the
" 'Civil Judge (Sc1'1io1' Division]. Cl'1i11(*.h0li.
4
6. Tlic: Lcar11<=;%d J1.1C1gc in 1'u1".:'1. zilici' asseS$.i:1'1g (1110
Oral and c!<JC.1,.11ne1at.a1*y c\:'ide11L7e and othci' r'(=_1'(4::v21111.
I"I1E1tCI'iE11, E01 1 owin 1'. 1'1 9 capiia1lisat:i().i1;"'" — « .f11ii._c;:i.}T1 ;:;€i~..
d€?t,€1"I1'lii'1€d c()I11pe.11sai.i()1'i Rs.4'?,000./ ._e1(iré,_.,
modifirin f the 'iid ‘i:iV £:iI’1r§:
éza . €73 .. .’ 0 J… . n …__
Land Acquisition Officer f(iHC)__V’£=’i11g”fI.hV(‘f Jiiciggiiieijit,
in LAC No.39’?/2002, jii c)l;fgt:1.”1eé same
village. acquired for sgiiije
7. _1c:a1:l’r’4ié§1* .’;«’:,:;£’3Vii:,03.£:’0,’c1I’i1’1g§ for the
appeliaiitfs’ “[VV1’1:.(#,’0Vv;}’L1C1gT_{I1’1€I1′[ in MFA
i,i1’ei–t.,….s’;;§:nie village xvas notified
for Project, Sec:i’.i0n 4(1)
n0tifiCaii(1nwr21i§ the year 1991, in the instant.
4}_r( E}?iAi’oi.ivfi.<:<«1i.icm was issued in the year "1996.
.."1i"}.icé'*.. !eai'i1ec1 CO1.l1"1S€1 appemiiig for {I519
a;74pet1lani:s–_.11Va1s also miieéd on i,}ieJi.1dgn1e1'1i, of 2.1 I)ivisi011
B€I'}(§1]J};)i" t.1*1i.~3. Court: dt. 22.01.2009 passscd in MFA N0.
2006 filed by one Mai1ika.rj1.1ri 81 a1'10i:1ac:1* wherein
iiica {.)ivision I'%mi\-‘idi1’ig;2; (‘?5’~§(.f2″1}.£E1f.i{I)11
at 253% for 11136 12151 5 ycéam i,c.. i1″ii(‘,l’\»’é:1!S }:)c-:*1’wc:c1’1 two
110t.ifi(*2’1i.in1’:5;, m0(iil’i<==:d the-* _j€I("1§_3;(.'11'}{%1"lf'I a1"3<'f z-1wa;11'('.1 pzizsscd
5 w'"""__'__,.-«A-°<<O/~ 'per e1(ifr{\.._iw'ii:l'i:'; '#21172
consequeiiiiiai be1'iefiis.
9. We have i;.VeAaiur’;2_e£2i ie0imse1 i_113pe211*ing
for the appellants ‘:’G0vt. Advocate
appeeiriiig V;/\\\/f::’-aiiieiderelblca }.er1gth 0f
time.
1-0. ‘I30:-mg’ of SL1bIHiSSiOI1S. the learned
CO1.1B’:}(i’.1 Vt1′?1:(:°.’.–. gjariiies. fairly siibrriitted that. the
s11bjVec1?~.m’a11t.er ifivdlived in this case is directly covered
by.ihsgjj1.i{i;g§i;1_ei.i1: zmci E1\V.’:1I’C.1 of the Divisioii B(‘:’.1′](‘.’h in the
ordjer 22.03.2009 in MFA 120.200/2000.
ffherefqiie, iliey siibmitted 1:111:11. following the said
A’ j’i1dgge,nicri’1t. e;u’1(:1 zwvard pz1s:s<'-:c1 by this (*01.u't, t.l'1(': ii'1st:ani'_
._..:=ippea} may be (:1is1.)(.):~:e(:3 of £;i\-'\'2'il'('Ei£'1§.{ Rs.8E.2?_S()/~ per
a(::'(:*. with 21]}. (.'()l"1SC({':1('.I'l1if}? be1'1efii's. 'E"'1'ie s1.ii.'m1issi()11
6
made by the 1ear1’1ed (‘.()1mse.’}. as Sl}IH.E?(1 supra, is plzmed
on record.
11. In the iight of the db()\-‘L ‘. s1.1bmissi(_:–r1s fimfgiri .
the Couttsei appearing for the pz21rt:_ies and
to the fa1ct:s of tiller case 21l)()ve-1, t1’1_§;§ ‘§–n§3_t:a1i1t» app_¢€é1Eh isé
disposed of foilowing the j1,1(31(.f;(“‘f’1’3f1(‘.}:’»”‘._1’A’é1VV3I’d .p2tss’C{J_1″,1.t_-‘1pCI3.’$E3.f,i{)I} @
Rs.81,25O/”3-it ‘%1A(:1i’§,=,”.”; Rs.47,000/–
det;ermine7d’H it-Ej{ef*eTrff¢.1Ai’cs:7 (5 L}rt;-. ‘
feelstnns as st.at:ed above, the
inst.ant:’::;p’})Aez1I in part’. The impugned award
pE1S;;.r{(i titecw.Ret;é31’éf1’fi3e Court: r11(‘)ciif1′<:d awarding
» pAéf'2;{*c::r'¢rV with all st.atut:0ry be1'1e'fit':s.
X
W
With these modit'ic21ti(.)13s, the a]3peaE fiiecl by the
zxppeilams Hands; cii$p0sed of.
$
JJ