N THE HIGH COURT OF KARNATAKA
CIRC.'-U 1'1' BENCH AT DHARWAB
DATED THIS THE 14% DAY 01? ocroaaa ' V1-Ii _ 7
PRESENT
THE HON'BLE MRJUSTICE DF,EPA§{. V':
THE HowB1..1=; MR.JUSrl.CE.__$UB
AND
:34.
BETWEEN:
1.
The Executive Enginmg _
No.1,T.R.Divisi::>n, ‘ ‘
Munirabad. .. 2
The Land
Koppel-
” . AGA)
AND:
1.
S/QR _
.APP
3. Mudiappa,
S10 Hannmappa daddi,
Mayor, Ooc: Agiculture,
Rio Arakem,
Yelb aTa!uk.
K0 – 0%.
This MFA as fibd ufs 54m of LA rm;-*’%
award dated 16.1.2006 passed in LAC N0,5*§[20{}’2__o:i–3;h€_; fifipbfthc
Judge (Sr.Dn.), Koppal, partly for
This is an Land Aeqmsmon Act
against the Q passed by cm: Judge
(Sr.I)n.), Ei:3. l..’.4’L(.V3 2e{;%;, hy the sum and its mes’ .
2. A may-.-mg: 5: instance ofthc ma ownms unam-
“18 Act (for short ‘Act? to the Civil’ ‘ Court.
3. made a prayer in the-‘n’ application, under
18 ofthe c nt of compensation %ed to them
Ofliccr. Thcix house and hut wen: acquired by
issuance. of ‘ ‘ notJfica’ 3mn 1mdcr- Suction’
A;(1) dated 13.5.1995, the house bcarmg No.41 m::asunng’ 74
meters situated at Arkcra Vilhge was acquired under the
Notification. The oompcnsafion of Rs.1,48,S63/- was worked out
6.Afierhavingheanithebanmdoounsel&rtheappeBantant!
afierperusalofthemcosdmwehaveoftheeidemd ogfmim that, were
is no substance in this ael. As mentioned hmembove,
had not led my evidence on their behalf to show or eeizme
of the house and but acquired by them would not
has been fixed by the t Valuer. K
and rebuml, in our considered opinion,’
assessed the meme: vaiuse of the it ea fixgcigac
Notification under Section 4(1) ofithe & L
Ammmtxmgamu§;£ng$}§$$$w@$;@emmmishmdw
Sd/–
Judge
Sdi-4
Judge