IN THE HIGH COURT OF KARNATAKA,
AT DHARWAD.
DATEE) THIS THE 19% DAY :0? }N%0V;§:"M$Ef<, n
PRESE$T_ '
THE HON'BLE L4R.JUS':'i(;:«: K;a:2;o k %
THE HONBLE MR. SREEMVASE GOWDA
MAH1LAwmA PEETATRUST
VIDYANAGAR,' H¥..§BI,I"REi? BY ITS SECRETARY
SR1 I{RISHNA'G0'WD13:..PATIL
s/0 THIMMANNA C-OWBA, MAJOR
R/O Navamezm, HUBL1 ...APPELLANT
% A' - {13y% éri;"M B_1~:ARGt}ND & sow. VAKKUND)
1.' THE ACQUISITION OFFICER
Am) 'mm ASSISTANT COMMISSIONER
DHARWAD AT DHARWAD
CHAIRMAN
" GOVERNMENT EMPLOYEES COOPERATIVE
HOUSING SOCIETY, LAXMI COMPLEX
NEELIJIN ROAD, HUBLI RESPONDENTS
MFA FILED U/S. 54(1) or-‘ LA ACT, AGAINST THE
JUDGMENT AND AWARD ET. 31.1.03 PASSED IN LAC
No.13/93 ON THE FILE OF THE PR1… CIVIL JUDGE
(seem, HUBLI, DISMISSING THE
PETYFION FOR ENHANCED compemsanofi. o * 2
This Appeal is coming Von’ for _ ‘day’,
SREEDHAR RAG, J., delivered the 1{‘elIer\vi.jg:.. V’
Sri C.S.Patil takes 35 if 1
The land in qneefion agricultural land.
Appenam is tj:eV’.land1oedf;:: “;L to 3 before the
Reference V tenants of
the the land for the
of — housing society. The
LAO at the rate of Rs.16,300/- per
_ acre,’ “The sought for reference under
the Land Acquisition Act seeking
of compensation. A reference is accordingly
xnaae… appellant is shown as the 4th claimant in the
‘V V’ * ifeferrenee application. It is alleged that the appellant and
‘ ‘second respondent filed a memo at Ex.R.I before the
‘4 WLAO submitting that the disputes between the apwllant
on the one part and respondent No.2 on the other part,
have settled their dispute and
reference proceedings.
2. The Reference J
tenancy application of the
befoxe the Land K no.._vee§;ed right in
the property to the eommnsation.
The Refereneefileurtiaiso egzpeflant and the
second at Ex.R.1 to dmp
the Aaflneetlzerefore, held that it is not
‘ “Q reference and accordingly
dismissed ieepficafion.
,. The . taken by the Reference Court is
V. In the first place, the finding of the
that the claimants 1 to 3 Irmve no vested
g to enhancement of compensation is untenable.
V. ‘ occupancy rights, they would have right to seek the
enhanced compensation in accordance with Law.
‘:4
4. The counsel for the appellant that
the memo at Ex.R.1 is concocted and
and second respondent have 1
The authenticity and genuir1enes_s:’o_f mei:.ucmo
also a disputed question
filing such memo, rttie r.sho’1i1ié:i” given an
opportunity to explain the dismissal
of the refcifence the just
compensai:io’:};..V Court is bad in law.
if’i:.i.1eéV’o’f_t.’r1e_* Feference Court is set aside.
The mam is the Reference Court for fresh
V. are kept open for consideration by
The appellant is entitled to refund of
Court ffiafs, A
Sd/–
Judge
Sd/-w
Judge
nvb.