Karnataka High Court
Karnataka Housing Board … vs Shambha Venkatesh Shet Shirodkar … on 15 October, 2008
IN THE HIGH COURT 0!? KARHATAKA
CIRCUIT BENCH AT DHARWAD
mm}: 1-ms THE 1578 DAY or oc'rom1;.v { _j: .
pnEsmnr_
Honrnm umwsflcs ng£p.m %' jg « J--T 7
A an
Honrnw
.nI_I_ Us fia;m {
BETWEEN'
'
Housing«§308Id. V '
Baaga1om--5aoc'ao9,;:.« = '
Rcpzesentw by _
Acqmsifion omc¢r.1_ " A ._
t Ve£il(;:1t1:_s 3;¢Shet Shirodkar,
by his L.Rs.,
"1g@x':§.j:iw5;¢i§é::a:VS.h1mdkar' .
'-Wfo M6-h_anV Shirodkar,
and by her L. £29.,
1(a)(i}_Si1ri.PraInod Mohm Shirodkar,
" r Aged about 48 Years.
1(aj(ii)s1m'.suni1 Mohan S]:m'od' kar,
% Aged about 45 Years.
1(a)(iii)Sh:ri.Raju Mohan Shimdkar,
Aged about 43 Years.
1(a)(i:v)Shri.SIaarad Mohan Shimdkar.
lib)
1 (<2)
1(6)
Shri.Surcsh Shamba Shct,
Aged about 57 Years.
All the above an:
Residing at Baad,
KAKWAR.
Shri.Snn' ivm Shambo Sh1rod' % kar,
Aged about 54 Years. '-
Residing at Baad, Kaxwar.
Shri.Vijya Shambo -
Agcdabout 50 * "
Goldsmith,
Residing at Bgad, '
U.F.M.
Shct Shi1!9di'€;3$"; ' . .%
of
u.F.'M. Ramcsri"'Shhra'mm«. ' -
Legal beg; 'ass ' '_ azam 'Venkamsh Shet.
Rés;spondcn£'No§,2 8; 3 an:
t ' ....
...-_--.--.u...-,--u.uu..------.-,-
" _ "*T*rV%h§%'A§s5st§Am"commisa:oner and
% Land _.Acqég:isifion Oficer,
x 'T033; vS_£i.V&1ghncshwarS.Shasui,
Axiv. for xmagx and 2),
' Sri.I).S.Sridhar, Adv. ibr rm,
Sri.C.S.Pati1, AGA for R-4,
Respondent Nos.1A(3 and 4),
R-103), R-1(0), R-1(d) and.
Respondent No.3 ---- Served)
-a\~__uu_*__*,,*_-1r_,*_ in
7 if
.. EHT8.
This "Appeal is filed unger Section 54(1) of the Land
Aoquisifion Act, against the Judgment and Award dated
20.03.2091 passed in LAC No.29] 1991 on the file of the Addétional
Civil Judge (Sr.Dn.), l{ax_war, mrfly allowing the Rcferenc_s::~
for enhancement of compensa5mn. ' ' ' A4 '
This Appeal coming on for V' " 'V
Applieation this day, nwmx venue J, de1_i;§¢»gac1_pptr;».'¢ _ T ]
.1 u :1 9 n;g_;I_:n:
Sri.S.C.Jai11ar, A liq:
Sri.Vighneshwa_r S.Shastfi, iv. appeamed for
respondent '_1Af!.'{.1 learned counsel
appeared for *Sri.C.S.Patil, kzaxned Additional
GeVernment.,Adveeat_e for respondent No.4.
appeal is barred by 1248 days.
I.A.'iip-,' seeking condozzzatybn of delay.
_ for apmllant submitted that on earfier
" M "y petitions, touching the issue involved in this
come up for hearing before the Eeamed Single' Judge
disposed of. Against that writ appeals were pzezfermd,
this case was left out and appeal could not be fihd. it has
Division Bench on earlier occasions. Respondent Nos; 4),
1-8», 1-43 and 1-13 and respondent No.2 ---- land
permitted to Withdraw the amount onlyMto_'t:hc Rs§_7,0{)Qu/'..» _
per gunta.
13. Appeal stands disposed Vwsfomsafi
observations, but with no order as-to
" sax...
_ R ,_ ,_ %% _ Tudqe
sa/-4
.....