High Court Karnataka High Court

Khasimsab vs The Assistant Commissioner on 18 August, 2008

Karnataka High Court
Khasimsab vs The Assistant Commissioner on 18 August, 2008
Author: K.Sreedhar Rao Gowda
M 
Tq-.V as Dist; Guimrg.

 %   333% R. Malipaiil, Adv.)

 Assistant comisasona and
  Land Acquisition 0&1',

 

IN THE HIGH covm' OF KARNATAK§i:        K
cmcurr BENCH AT Gtmégmg ,    % AV  %
DATED THIS THE lam 95?  1 A   
PRESENT; . % T' %xV k 
THE HONBLE MR. JI}:Sf1fICl?2 .fV{'{' 
THE HON'BLE MR; 35%}.-iENi\EASE GOWDA %
1)  L  '

3/0.   % A 
Age: Abo;ztV5Oyea1fs'-V" ' "

2)      ..... 
Sic.' 
Agé a'bc_>:1t; ygazjs V 

. . Appellants

Gulbarga.

 -

2) The Executive Engneer,

FWD Gulbarga. é ” % *

(By Sri Jagadish Mundargi, Adv.,[*for=»R1 &R2 )-~ _ A. ” V V

This Miscellaneous ~Appeé.},is’ files} U/554(1) of LA
Act against the Jutigment AWaI’d_dated; 15.07.2005,
passed in LAC No.832j2000–onothé-.f11o of IE. Additional Civil
Judge (Sr. D11), allowing the reference
petition for enhanced’ ‘%oom;;1é11s.ation and seeking further
enhancement for oompellsafion. ”

This ‘V ” coming on for
admission day, I{..;.__ RAO, J delivered the
following: ‘ ~ii__ ‘ ‘ ..

I.A.I * for of enhancemont of

.fro1.’o ‘Rs–.~~}5’/~ to Rs.28/–. LA. I is allowed.

the appellants] petitioners are acquired

” for of formation of Ring road around Gulbarga

x fIfl’1is”Court in M.F.A.8022/O4 for the lands acqu1rod’

“ciijfferont notification for same purpose has fixed at

_ V[ 28:/~ per sq. ft. considering the lands have got commercial

residential potential Rs.28/- per sq. ft is assessed after

ganted after deduction of 20% for developroeiiigifl

also the petitioners are entitled for _

per sq. it. along With statutoxy iv A

3. The appeal is
above. The appellant to fee within
one month. The regis’V»fi”y:tI_;otii~ until deficit Court

fee is paid.

4. learned Government
Advocégte, file his memo of appearance within
two » V h

set!-

‘Judge

Sd/<5 %
Iudgg