MFA 39.12591 (‘3? 29136:
BETWEEN
:4A@sHEm’
$30 LATE SHAMZREPPA
AGE MAJGR, sac; AGRIL,
R/O AURA3 (3;
TALUK 3.. DISTRICT BIQAR
(av SR1 LQKESH MALAVA; £u§i’;’-,§gDV_QCAT’E«}.
AND STATE THROEJGH V .V
SPECEALLANDACQUISITIONC3F§F1{CER, _
KARANEA PROJECT, BIEAi~?;._-‘ i _
‘V .. RESPGNEENT
“”” (afsafjz; §q.§R,€=§r;A5:A??AA,[i%AGA)
THIS MEA FIE.;;ED.._U,fS’ECI54{1). OF. LA ACT; AGAINST THE
EUDGMENT &A’ir%fAR£) GTEZQ/€33;’2G’36 PASSED IN {AC NG.53/2381 ON
THE FILE OF THE A{){)'{.. “Ci’f_IL««._b3’UDGE (SRJDN) BIDAR, PARTLY
ALLOWING THE RF,FERENCE’., PETITION FOR CQMPENSATIQN 8:,
SEEKING FURTHER ENH.A?\iCEMENT OF CGMPEMSATION,
“‘?BES:EC’M–FA ARE gamma 01:: FOR HEARING THIS QAY, THE
COUR_T»¥3:iEi.{fii:ERE£>j *r:j1L=. EOLLGWING:
_Thesé’4.app_aa§é«:é§’e directed against the «mmmen iudgmant and
‘ “3f’§4éa”r<,§ éat{ed 2§*?..":August, 2385 passed by the Addiiionai Civil luége
V 5i'%§ar in L.A.c N953? of2;6G1 and 53 of 2991,
T 803:1": 5:: Lgkash Maiavafli, the learned ceunsei and 5:: M:
1 '=+L»_4"!'sé§':9é§ranappa:, the Eeargaed Adéitéenal Gevernment Adxsacate
fl.I5?.H
A ;i§§é£LéNT 1'
aaagaearéng for the aggeiiant and the respendent re5pef;f;§'§i:..=§.y; A;;L!Vé{?:Et. .:
that the iands, which are the subject mat?'-:-bE'V¢§' the}-'31&-;a§;§$@§,Va:§§dVL ".
the Iands cmxered by MEA' NQAQQZ Q? 2;i§Q$:"a9§'e
same viifiage, atquifed fer the same 'tpgf-;z,e5e 'za:f§:'*:-¢eVVéV":'.V2:'4'<V§V:r':'1 ' the
same preiiminary nctificatien, V 'h ' A 1
3, In M,F,A. !'*1e.1G§?v:'%;:f V2f}LCvé j%aas§5§A-3-:§ _::.r an 4% AWL
2098, the market vajl.ué .£i_s{ _'-red§te;;§%é.EnedAA:"$§_"-R$_,§I)#G00/– per acre.
Te maintain unifé'§r;;E't§é.""' 42$' determinatien :2?
::ompensation d'n"'afi§§:iL¥n£:15??'tséfiis-:;!I$<:$é'f;I"'ati¥:guisition of the lands, 1
enhance the !'%IV'§j'!'§t'*'.5.'-jl;_*.' in qzsestien ta Rs,6G,Q9G/-
gar acre. Further:§t..§Ms mggd-§4V:§j¢'a':;::"fhat the a;}pe¥Eants are erztifled te
statutpry efifis and ' p"r'e99{_tir:nate costs.
'' £5 directed to draw L39 the mcdified awaré $11
1/iggryns ef't!i§'s'§;tvdLg:%i;2~h%;V
Thgappeais are aliowed in part,
sa/-4
Judge