High Court Karnataka High Court

Sri Siddaiah vs The Commissioner Of … on 12 June, 2008

Karnataka High Court
Sri Siddaiah vs The Commissioner Of … on 12 June, 2008
Author: V.G.Sabhahit & S.N.Satyanarayana
IN THE HIGH coum' op' KARNATAKA AT  

DATED THIS THE 1213 DAY or» JUNE       "

THE HON'BLE MR. JU$71'_lCEv'AV1{§;$ABfl;'i§ifr " a M
ANfi   % 1 _ a  &
THE HON'BLE MR.,Ju.s'r1c:E"'s;§I;4s}§1?yANARAYAivA

W.A.N0.  

BETWEEN H   
1 SR! slfifléiéfi  J 3  t' V


AGED A3023? ms'__ ~
00:; AGRiGUL'lf'J_R~E__   

2 SR]   
gsio. SHAf€KARAYY'A MUKKAL
 -    ABOLVF 
'A  "!)CCA(§R!CUL'I'URE

:3.  SR! SHARKARAYYA
'3 +310 snavawn MUKKAL
'--~..__AG_EE'  51 ms
AGRICULWRE

.. " * .ALI;ARE R/AT P.N..}AL!HAL VILLAGE
=  %.F'»:9{Lz E N     

This appeal by  5758/05
is filed against the  wherein the
learned snggleg  Vt:i)"'i;11tcI'feI'e with the
endorsexnefiii ' -V"    fespondent mfusing to
refer   18 of the Land

Aoquisitiofi ifér.  Act) as the award is mead

       

 _  belongng to the appellants herdn
H VV .  by the Iuspondents by issuing n:ot1ficatian'

  17(4) of the LA Act for the purpose of

sufiifiérgmm of back waters of Upper Krishna Project

  and in view of the oifcr maéc by the Land Aaoqttislflorl'

\9U?-

 



Omcer and which was accepted by the   

consent award has been passed.    " = 

petitioners made an application  A.

0&1" to refer the matter mtzder    

before the Civil Court as   been
awarded for fruit  aégppiicatzion was
rcjficted by an   award is
passed by    the matter to
the cm er the Act does not
arise.  'the said endorsement, the
appelIanA1';'s"e.    and the learned Single

 Judgedof this  hearing the leamed counsel for
      __ °1'dcr dated 17.4.2007 following. ' the

jijmifinm-;zit_tIV1ie"Viioz1'ble Supreme Court in the ease of

 d esTA19"E .()i"§fV.I{A"'I2NATAI{A AND ANOTHER ---vs- SANGAPPA
dddddddddiimvepee BIRADAR AND OTHERS reported in Am
 Sc 2204 held that as the award is passed by

 '  " and the compensation has been emecepted,

\V>

 



reference under Section 13 of the Ac:~€~-- .'

maintainable and further in view of ma  thej . 

said question raised in the writ   

the judment of the Honble      L.

the learned colmsel   pegiuoncrs
insisted to argue the  'Of _Rs.- has
been imposed     with the
Legal sewicg.§    by the said
order, this    appellants.

appearin_ 'fax; the 

    counsel for the appellants
 the claimants had consented for

 _ pas:§iz1g.--._ §;fv axvard, no compensation has been

 "for fruit bmring trees and thaefore an

apfincafion was timed for reference undar Section 18 of

[  the Act. In support of his contention, he submitted that

\w

 



   has no more ms intfl in View

 the  made in paragragm 14 of the
V K  r;=:fc:rrod to above, wherein the Horfblc
Court has clearly held that me claimants

6
since the compensation under award was 
under protest, the application for  
maintainable in View of the L :  & 
 h 15 by the Honhlié

Sangapm Dyavappa Bi1~adaVrV's'  A 'V '" ' V.

5. We have   to the
contentions made by   for
the      

6.    contention of the
learned comaséi  'the appellants that the
  Section 18 d' the Act is

 though the award is passed by

\5.)

 



   Therefore, the mdorsement issued
 A ._the    respondent-Additional Special mm

% Oflicer has been rightly uplwld by the
Single Judge and we do not find any error or
in me said amrmg, Having mm to the

having accepted the award Without any
estopped and precluded ” ‘V
appiication for reference in ternis
Act and it is also u-its that *
the right to receive wuvaya 1 or
interest etc., can u obscured ill
pl1 13 Q£’=t1;e under the
Act is P911135 01’ 051

adjudicationof owe, it is

not disput<§d§At}1:a£' by confit $141

wherefore, ":si"':;%é'a1*d is msm by consent

thfi COHIPCWKI1 filfihflfity.

“of reference undm’ Section 18 of the

\§Kjs

} . V 1 ‘~21;

illegality in the said finding. Having the
conduct of the Advocate in persisting
matter even after the decision of
Court applies in all fours to
and though it was broug,h1;..to
counsel the iearned matter
and Wherefore havitig said” éonauct, the
learned Single Judga; discretion in
do not find any
the discretion of the
learned Sfiglc cost. Acoondmgty, we
hold that the not sufier from any
gxfror ‘V this intra Court appeal.
appeal is dismissed.

Sd/-5
Judge

5d/-E
Iudgé