A A1*I1I,5:
IN THE HEGH COURT 0}? KARNATA1{A,_.C§C:UI'f:B.ENCH
AT DHARWAI14 , fl % _
DATED THIS THE 25TH DAY
THE HON'BLE MR:JUSTK;E:4I{§"SREfi)éDVHA§ RAO
THE Hommygk MR. SREENIVASE GOWDA
1. THE SP1; OFFICER UKP
JAMK§f]A1\ IDi._ * ....APPELLAN'I'.
_ .%c;a PgxT:i; AGA FOR APPELLANT.)
X ""..SfI1{iV"_BVAix?§'U..MAI.AGOUDA PATIL
X .__AGEII) MAJOR
ace AAGMCULTURE
R/AT ZUNJURWAD TQ ATHANI
v .,_S:HI'\'I APPASAB MALAGONDA PATIL
V AGED MAJOR
TE OCC AGRICULTURE
R/AT ZUNJURWAD TQ ATHANI. RESPONDENTS
[By Sri. BABU MALAGOUDA PATIL ADV R LSD)
“‘3
0%/%
MFA IS FILED U/S 54(1) OF LA ACT*AVG:AiNSTe’THE«–.._
JUDGMENT AND AWARD DATE})>29/10]’G5jvPASSEE) ‘m
LAC No.276/03 ON THE FILE OF ..’I”I~IE’ .A_’DfDL;””CIVIL~.__ ”
JUDGE (SR.I)N) AND Ass’r,sEss~;JUDGI§:, ‘A’rH;aNI, L
ENHANCED COMPENSATI{)I’€_ – V ._ .
This Appeal is “en for this day,
SREEDI-{AR RAG, J., giczivcrecl li:11e”f9
PARTLY ALLOWING THE REFERENCE
The 1-$s’ac~;.11T3:éired for the purpose
of UKP. compensation
at the land in question,
This Court in respect of the
land}; ~ tyhefe crop is gown, has awarded
at rate of Rs.1,90,()0’0 per acre.
Aebmpensation awarded cannot be excessive.
Thceeeeappealeagdismissed.
Sd/-3
Tudae
Sd/5}
Judge