HJTHEIflC&£COURT(H?KARNATAKA(HRCUYFBENCWiNT
GULBARGA
mama THIS THE 28'?" DAY 09 AUGUST 2003 " H' 'A V
PRESENT
THE HOWBLE MR. JUSTICE K.sRE:féDI{iAR§1,RA0¥'AA- * V V
AND
THE HONBLE MR. JUSTICE B.SR'E§§§i!VASE'*(3}O*.£f.§32\* "
M.F.A. No..*"s..;6/296*?"
M.F'.A.CROB.NO~;1Sj'20(38 V
gr: u.1a-.4_. no.3;61goo7:« C
BENNEEN:
THE SPECIAL LAM) ACQUl€:%.l'ITICi\{ TE.v,F§t£cER,
U.K.P.ALMA'I"I'I, . .\
BASAVANA BAGEWAi3,I"1'ALUK,'~, ~~
13131': BIJAPU?-R." _ '
..... APPELLANT/S
(BY SR: ..IAGA£'>ISI{1 MUNDARGI, ADV. ,)
ZAND:
I0NGRIsAV__A'1'rAR,
V' mo.
""--..'VN0w'm"- ;2sTm';c:.~.t_s: F'OR;
ENHANCED COMPENSATION.
IN M.F.A..CR.0B. H0.15(2008:
BETWEEN:
SMT. KHATUNBI
W/ 0. DONGRISA ATTAR,
R/0.BALU'I'I, r
NOW AT KOLHAR, '
TQ: BASAVANA BAGEWAE41, 1
9:31': BIJAPUR. '
" _ APPELLANT/S
(BY SR: JAGADISH MEjIP€.DARC§J,' ADvj.,} "
AND:
THE SPECIAL LAND AcQU.1sI'rIoN -.QFFICER,
U.i.ALMA'ITI, " _ j
BASAVANA BAGEWAEJI frALuK,
D1s'r;B1.5APU1.i§. 'A
_ RESPONDENT/S
(BY SR1 JAL'}AubESl-L1-'--'z.\<fI"i--L_ FOR C112.)
: V THTS m§fAMFA 816/()7 FILED U/0. 41 RULE 22
<:1§?i;:"v.AGA11~:~.-3: '1fHE_V%',';UDGMENT fin AWARD BATED 10.8.2006
_APA}:3s1';:1:xi?:N LAG, No. 32/05 on THE FILE 012' THE cms, JUDGE
(s::»,j," §ASi&\{ANA BAGEWADI, PARTLY ALLOWING THE
« -I"5E'I'I'I'ION FOR ENHANCED COMPENSATION ANI)
EURTHER ENHANCEMENT OF COMPENSATION.
%/
These Miscellaneous First Appeals coming on for
this day, SREEDHAR' RAG, J, delivered the fo11orWit1g:-
JUDGMENT
By typographical error the cmss-objectiOiis’is«1:}d–t
entire judgnent is recalled and re~dictated.
Both these appeals pertains to ‘ foe; UKP
Project The division beach of 180/u(AA)3 dated
7.1.03 has awauied as.5s,sso/- acquisition
of lands. The 4(1) is “‘f’i1:.=….:=«scA:qu1′.sit:io_1:1 is in
question is in the Court awarded.
compensation, off _ *
The State is the compensation granted as
excessive. ,, _ filed (moss-objection seeking
e11haneeIne11t,of edmpeixsation.
awarded compensation of Rs.99,0I6/-
_» The State an appeal against that award in M.i3’.A.
the grant of compensation as excessive.
Z 2 ~.ap1§eai§is dismissed. The lands in question an: acquired for
and similarly situated. Hence, the claimants
herein are also cnfitled to a compensation of Rs.99,016/ –~ per acre
with statutory benefits.
The appeal of the State is dismissed and
Objficztions of the ciaimants is allowed »« V’
“W L ‘ ‘
Rbv*