High Court Karnataka High Court

Smt Kamalamma vs The Special Land Acquisition … on 17 July, 2008

Karnataka High Court
Smt Kamalamma vs The Special Land Acquisition … on 17 July, 2008
Author: R.B.Naik


rw ‘V .

subscribed & sig1ature on the acknowledgment’ If

the concerned Ofiicer has not pu_t…tho

claim of the petitioner cannot be:”def%§atod J

In View of the law laid down’oy:”the fiiil “;Hon’bio

Court reported in 1.Q99(1 A’ ‘ in case of
Hanamappa and otheroa Krishna Project,

1 hold that mg oofdcr by the trial
Court I’Gq1Iii’ét-;*~ . following:

The o is anowed. The order of the

, datéd~9.3-12~2oo5 in LAC No.60/2002 is set aside

.23. the trial Court to order for securing the

rofofefzco {ho Deputy Commissioner and deal with the

‘ T1_1:1atter ..oi1«:_rfi.erits of the case.

Sd/-3′
Judgé’

Sbb/–