1:51 Tu 3:63 cx>U1ztr or KARNATAKA AT . ‘
DATED mxs Tm 30*” my 393-” 1»z.=uAr,’
PRESENT
THE HOEFBCLE 1-are. 3
wax HON = B1.:-:: was s .args’.r:z_m’ B_}V.”NJ§GARA’1’H23A
caoss oaazcficx ‘m§’;»e;5,f2ésea”‘
_g_4..E.vA.N¢.32’G4/2oe4VV ‘
BETWEEN :
Suvama …. _
Wfo MalJv.appa”
Age: Maj”r;’
0:342: Ag3:i’c:1;1tura_
R/c: E!a.nga;:*g”:i, Village ”
Tq. & 1,’.-iat: S:’…._’}a’pu’J:’ ‘- «moss–oaazcrm
Adv.)
“v’1’ha La§i(£AAcquisitian offioer
Upper Krishna Project
.. mmtti ,” .J§;9it.st: Bagalkot. nsspmmnmr
-:::fh is Crab. in mm 130.3204/20-04 is filed
zz1.o’v141’au1e 22 of eye, against the Judgment
‘5’~a;;d§_award. dt.6.11.03 passed in wt: m>.1435/99
‘en'”t1’1e file of the II A.dd1.Civi1 Judge
*.__ *~..(8:::.Dn), Bijapur, partly allawing the
referenne pet; titan for enhanced ccwensation
” and seeking further ex11’:a.nc%t at
coapensaticm .
4 . Accordingly , Cross~objec#:VE:..§5riV~V_’ jj _
as/zoos filed. in mm Rq;.,,3204/Q4″””–1fl£3. ‘fze:et§j{‘*~
rejected as barred by 1in:i’#;at;i.c-1;’ . V’ V
5. In View of thé_ra=,;.jec’t1bnVoi’;v:”ti1’xa,.§;I;¥c>$s— :L»
objeation on offim
is directed to rafifnd court fee in
accordance with 1.-ziw’.» : ‘