High Court Karnataka High Court

Indian Council Of Agricultural … vs K Krishna Bhat on 27 June, 2008

Karnataka High Court
Indian Council Of Agricultural … vs K Krishna Bhat on 27 June, 2008
Author: K.L.Manjunath & B.V.Nagarathna

m 1 w

ZN ram HIGH CQURT 09 KARRAEAKA 3im§§flQ#L§3Ea_”

DAmEn Tnxs THE 2?”‘nézVé§*du§z 2§c§7},fj

pafiséwx
THE HGR’BLE Mg.JU$m1¢a K L gaflauflfimn

THE HOfifELE gfié}sés¢r¢mxB¥vf$AGARAmHnA

,*;iA”u¢,3sa!2éa4cLAc)

xND1Am_counc:L.¢E*,”~”
AGRXCULTQRAL Rxsgkgga
RE§’B¥ Ira DIRECTOR
HAEIGNEL Rzsaaggfl

fi”‘c2mTR£ fog CASHEW
;’,KEMMIRaE,VILLAGE
v P¥TTURaTAL3K

§[K}DISTRlCT

. . . APPELLANT

‘”n(BY”afiI Asaox HARANAHALLI, AflV.,)

‘W gy§

-._.ma~n,u…

3. K KRISHHB. BERKS’
S/0 ISHWARA Bi-IAT NAITHADY
KEEMINJE VILLAGE

_..3..

No.84/90 dated 6.10.2063 pas$ed__I:;y__ ‘

Judge (Sr.I3n) . Puttur, enzmnamg

value. deterrninefi by the LAO”f§1é$..21–‘1’/-1

to Rs.3,200/— per cent._ V A V H H

3. In a similar’ 1; out of
the same notigf.-;;¢é$f;: ig;n.v;:~. we
have J reference
Court sizx.g:Vfi'<'a'–V' ..'WE3vuz*t arid not
consider ‘Seation 51A of the

Land Acqq.is,i_ti$nV.,’A¢t”.

‘.’ VA ‘cgounsel for both the paxtias

‘t” ,j!§}1at_ facts and circumstances cf

case” %,%am the evidence lei: in by tha

fij.$a;ri:f5§_e.*.s_ ‘.5a;3:°e similar to the matter invtalvead in

V” 571 /2004.

6″

..4..

5. Therefore, following’ the rea§bnifi§§M “M

assigned by us in MEA fi§C5?1/3OQ#; _fihé;H

judgmmnt and award of the “xeféEenée *Cuur§x ‘

dated 5.10.2003 in LAC 33%;’.-.:§{2i.,(9o “am’
and the mattar is :egam¢a§&§§’;héaiefeéence
Court to dispase of ghé §eféfi§fi%e in terms of
the directiofi$~%fi_M£$W§§;5fii;§Q54; All other
aonditions;i@§m%€& kg #3 §fi:§he’aferesaid MEA

are also madéffififiiicabié té~tfiis appeal.

Sri UfiaEanthan;s1§arnefi ASA is permitted

.*tp filéimemp af”ap§aarance within é weeks frcm

Sd/-5
Iudgé

Sell-

Judge

“3a1c¥»r