High Court Karnataka High Court

The Special Land Acquisition … vs Smt Pramila Devamma on 28 January, 2009

Karnataka High Court
The Special Land Acquisition … vs Smt Pramila Devamma on 28 January, 2009
Author: K.L.Manjunath & B.V.Nagarathna

mg ,mg; urea cous~r1*um«;A:<NA*mKA M ;5A;w»;§p;§§e£:"

m're:9 THIS 'THE 28%! DAY 09 JANU'AR$';.: T'

pxusguw"

‘rue; HUMBLE!) MR.JUS’l’lGi§4E:<,.f.;;.MA!'idi1'iFsiA'l'£-3 '

'l'Hi:*.' I-i()N'I:3LE MR'S: au$'M:*ic§;'3§'v.paAGARA*sm:A

M.F.A.

3g1’w.m:;:sc:

‘m:«; svt_~;c_:mL }§c;;(,§t}’i’:si’i*:«.t;.§:u “<;m«'1(;1:;re
MANDYAW i:.,, _, V * "

‘ T’ – APPELLANT

(By Sri ” .

AND; 2 %

. « 1 _~ 9:¢AM:1;A..s._1.g«;’vAMMA
A wiu 3.5 t)i:;VANNA
» _AGE<M'AJ'€}_R
' R,f,{9;"~£f DESHAHALLI MALAVALLI TQ
' =.MAND YA'DIST

2 ":~sM*–.a§ KAMAMMMA
' ww. KA!'AN£(}0Wl)A
.. AGED MAJOR
_ F?/AT DESHAHALL! MALAVALLI TQ
MANDYA ms!'

' CAUVERY NEERAVARI NIGAM um

REP. 1.-sv ms GENERAL MANAGER

(FINANCE) SR1. m::.vA1.)As

No.1, CUPFEE BOAR!) BUILDING

4"-*3 FLOOR, BR. AMBESKAR VEEDHI
!:3AN(iAL()Rb~5b0 001 RESWNDWTS

(B3? Srii : SR1 ii 8 BHARATH KUMAR. ', ADV. )

*rm:_~; MFA mm) uys. 54 (1) on LA Ami' AGéL:.?~és':: V'

THE JUDGEMENT AND AWARD DATED: PASSEQ

IN. mc.N0. 21/2005 ON THE FILZEMOF' T_H–E Q1xrIL.,{1}BGE".
{SR.DN) AND MACT, MADDUR, P_AR'£'-LY.= ALLOW5NGf'»'1fHEj
REFERENCE PETITION FOR ENHAN'£;fE'D COMPfENSATI()IVE~._

This Appeal coming fog?' éiay, 'V

Manjunath J, deliveregi the

The Ixlatiz':-':«£ _' 'wais wv:a?z';'1.2<x)9. The
fiom morning till
evening; """ opportunity to the
Govemlfizcxit it-mable him to address his

argunV1¢vnts, "'w¢' matter for hearing today.

v ,.,§:,fve*si we dé Afiétsee any assistance from ham' and

1 vzgé – no reason to adjourn the case.

T – .. «._ 'pmsacu£:§i11.

'fghe appeal is dismissed for non-

Sd/-»
Judge

Sd/-_»
fudge