High Court Karnataka High Court

Sri Bettegowda vs The Special Land Acquisition … on 18 December, 2009

Karnataka High Court
Sri Bettegowda vs The Special Land Acquisition … on 18 December, 2009
Author: N.K.Patil And Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 18TH DAY OF DECEMBERJEOOQ

*PRESENT*

TI-IE HON'BLE MR. JUSTICE  % J   

THE I-ION'BLE MR. JUSTICE  %

MISC. cVL.'23Q36     
M.F.A. mi; 692.s3}kef%2o%Q7 (LAC)

BETWEEN:  S  

Be_ttego\_ivd:«:;,_ _  _ 

 /0. 'H:«nf1urriar1:heg0wda,
Sanaba_daR"eppa1'u,_ ~ ' '
Cifin'akuruli  
Pand.aVa.pura '1'_ai11;1§.

. * M_E1I1dy£*.., Districi'.
 " " V Appellant

 '   X1'./Iaharltesh S Hosmath, Adv.)

 A.  am others.


 Sp}. Land Acquisition Officer
Respondents

(By Sri. Zaheer Ahmed, AGA for R1, R2,
Sri. M. R. C. Ravi, Adv. for R3)

L.

I

/’T

IQ

This Mis. Cvl. is filed under Section 151 CPC praying
to direct the respondent to pay or deposit the”-.»aWard
amount of reference court.

This Misc. Cvl. coming on for ord_ei.’_s’,’ flay,»

N. K. Patil J, made the foliowing:

This Misc. CV1. is filed a directing
the respondent to payuor ._amount”awarded by

the Reference Court and pay the appellant.

We ….learn’e-d Counsel appearing on

both s£_des.. it

p_Afterf”~icVareful A”v_pVe”r”usal of the award and the

it of ‘th’e””lVearned Counsel appearing for the

is that the beneficiary is Cauvery

Neer_aVari’l\l’4igama Niyarnitha. There is no justification for

beneficiary in not satisfying the award amount In View

clarification made by the Horrbie Supreme Court while

passing interim order of stay. Therefore we deem it fit to

3
issue direction to Cauvery Neeravari Nigimama Niyamitha
to pay or deposit the compensation in terms of tt.1.e,award

passed by the Reference Court within from

today before the jurisdictional Reference

made clear that if the compensaytiorrbis.”-zo.o’t’~..tpaidf orig j

deposited in terms of the.a’w_.ard Vpassed
Court within the stipulated the sppdeilnsntfgis at liberty
to take steps for execution “the”award. With these

observations Misc. Cv\’}’.”ST.:a’I1d’Sp disp’osVéd” of.

t_tpL;yystt totw§ yyyy Sd/_
t “”RV”&’u JUDGE

” …..