High Court Karnataka High Court

The Spl Lao Hidkal Dam Project vs Baburao Balu Patil on 24 November, 2008

Karnataka High Court
The Spl Lao Hidkal Dam Project vs Baburao Balu Patil on 24 November, 2008
Author: K.Sreedhar Rao& Gowda
    

. IN THE HIGH mm? or KARIVIATAKA czncurr Bxfléfifir

DHARWAD _ 

DATED THIS was 24th on or novmmg§'r_¢_2®é_ T'   A 

pnmsarrrf I

"mm HOIPBLE MKJUSTICE 1Vc'.Vsm;mDnm ma'   

THE HOIPBLE MR.J¥§flGE”B;§F§$ERWA$E”Gfi5WDA
M. .A No.4′ ‘

Between:

The Spe_c1_aI Acquisiijori « .. . .
Officer, ,’Hidka1jEDaHi.4Proje;t, M
Hidkal . = _ ‘ –

~ …Appe1la:m;

(By S1j1,. C.S.i5a3f_§l, Adv. for appellant. )

. ‘V Bait}. Patti,

I .

2. ,B2;piu’TBabura0 Patil,
*3

81:2.’ ‘Shamarae Hari Patfl,

” ” ‘ Sri. Gajanan Bapu Patil,
.$ Ganapati Tukaram Patil,
Sn. Yeshwam: Dhondiram Paul,
V 1.2.’. Sri. Jaysing Ramachandra Patil,

Sri. Appasab Ramachandra Patil,

V

10.

11.
3.2.

13.

14.

15.

16.

17.

18.

19.

20.

21.

22.

23.
,_ j” * «.24.

25 _..,

26.’
_ L 27;

Sri.

Sri.

Sri.

Sri.

Sri.

Sri.

Sri.

Sri.

Sri.

Sri.

Sri.

%%%As1~1.

3:1,’

Shivaji Ramachandra Patfl,
Anand Hindurao Patil,

Ran Laxman Vaimt,
Sadkaram Laxman Vair_a.£,

Ram:-achandra Laxman fl

Bayu Rama Mang,» _

Ganapati Rama

Maruti Rama’_.MangV_..-«— _
Shankar .MAa_#1&; ., .__ ‘~ K . ,, ,
Ran Laxman , ,
A

. _:H§rwade,

.é i’-ierwade,
. Bééi*1:jAAI{a.re1$pei”‘.I.>ie1\va&de,
‘v’ith1;1 f{aI*eppa Heerwade,

» ‘ Surappa Nikade,
T Santu Patfl,

Bagoji Patti,

Tflhima Bhagoji Patfl,

V’ are 19/0. Kurali village,
Tq. Chikkodi,
Dist. Bclgaum.

% ‘:9.

The Managmg Director,

The Karnataka Necravari Nigam Lt:d.,

W

Bangalore through its
Executive Engineer,
KNNL, GRBCC,

mvision No.4, Clnikoéi.

‘J .Y., .i2espef1dents’

(By Sri. S.N.Hatti and K.T;eKiwad,’A¢dVe foIe.’R.’f?,.4_v_
Sri. Ramesh N.Misa3e, fof’R.29, R4 ‘t.o_’_6, ”
R3 to 10, R33, i?.}6,”R.17, R..2’L},_ R21 to 24 and
R26 are sewed…) ”

This MFA is rnéa U/esf5:4(;)_eeo?f:x Act against the
order dated –‘3vO~9-2Gf}4f’ passed i;§:7LAC N.150/1996
passed by; ‘th,c1’- tffiivii –Judge{_”«(S_:f,fDI1.) Chikcvdi, fiamy

ai1owi13g__ t1u1e5j _ _~.’I’€f¢I’¢I1§3e application for enhanced
eompensfiaiietxf ‘ ‘ ‘L —

for Orders, this day,
K.SR’_EE3DHAF’. ‘RAG, J,,”‘de’§;ivered the following:

Vegygegggr

MFA No.954/2006 has awarded

at the rate of Rs.1,90,000/~ in respect of

A1:’h_.Ve Ajeimflarly placed and acquired for the same

AA The lands in the said decision have the

pefientiafity of grewing sugarcane like the lands in

aL£<7a3v€ .

questitm andggr the same purpose. Therefore in this case

also the claimants are entitled to compensafien at the rate

4

of Rs.1,90,{){){)/– per acre as against -per

acre awarded by the Referencg

allowed without costs in the 1{eriI1S”.. é;bove.”‘ J

Ciaimants are entitled f<):4V__e'1"x1..stat¥;:tc:)r3z