Karnataka High Court
The Additional Special Land … vs Hanamantha Erappa Tholamatti … on 5 March, 2010
(by Sri 1938;' Adhy%apaR,t;A.G.VA.) IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT DHARWAD. I DATED THIS THE 5" DAY OF MARCH I THE HON'BLE MR.}USTfi:Ij(5t3:::I_'\TII_»iI'}?If'§14fIIII: ' s. , THE HON'BLE MR. w.A. I I k Between: 1.
The AddiIionaIs;;ecIaI We A’eqiI}1is’itiven~i Officer,
Upper s}1rI9;_Proj’ee1 (j_L§._1{.,P.)”
UKP at B}I_ag-i;_,_ District
2. The Genereil’ Manager,’ « – _ _’
Land AcquisIIIorI;IrLIKR, I C I
Navanagar at Bagaikot. é
” ‘ A’ V’ ” — Appellants
Rand I ”
….’.I
Erappa Tholamatti
A Since deceased by his LR Mallavva,
IW/0 Hanmantha Tholamatti,
V’ H” about 38 years,
.R”/’0″Beerakabbi village,
V’ “Ealuk Bilagi, District Bagalkot.
/’