IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED TI-HS THE 23% DAY OF NOVEMBER
BEFORE ' I I
THE HONBLE MR. JUSTICE SUBHA_SH'v:'I3.,VAIfA);I I'
M F A NO.9086 OF ' (LAC)-I 'A ~ .1: '-- 'I,
BETWEEN
BASF {INDIA} LTD,
sURATIIKAL--EAJ1:>E ROAD,
BALA, VIA KATIPALLA, F
MANGALORE574 192, " I . L
REP. BY ITS GENERAL MANAGER f
sEcRETARIALAI\rD,LEGAI;;--J; *
SR1. RRADEEF;:I'IAI$IDAI\I. =: I"A'5"~.......;..APPELLANT/S
(BY SRIK. I
AND
1. JOIIAI LEO D-'SC'UZA";«--
s/O. LATE .1O;:5EF:~I'D"sOU2:A,
1::/O. LIGORY'D'sOUzA.
'~':iRQN SON H'OLIS.'€+3"
A I IDDYA VILLAGE, SURATHKAL,
" ~ _M'ANGALORE TALUK--574 I91.
2". = LAND ACQUISITION OFFICER,
BAIKAMPADY,
MANGALORE-575 011 RESPONDENT/S
if * SR1. VIJAY KRISHNA, ADV. FOR R1,
T * = .SRI.B.R. SRINIVASA GOWDA, ADV. FOR R2]
THIS ME A IS FILED UNDER SECTION 54(1) OF LA ACT,
"AGAINST THE JUDGEMENT AND AWARD DATED: 8.4.2008
2
PASSED IN LAC.NO.108/I996 ON THE FILE OF THE IADDL.
CIVIL JUDGE {SR.DN] AND CJM, MANGALORE, PARTLY
ALLOWING THE REFERENCE PETITION FOR ENHANCED
COMPENSATION
THIS MFA COMING ON FOR ADMISSION, THIS DAY,
THE COURT DELIVERED THE FOLLOWING:
JUDGMENT
Learned counsel for the appellant
of pecuniary jurisdiction, the rnatterhas to bed’
District Court as the valuation is less
also submits that in connected appeal this I
Court has directed the office toAp_ret;urn”‘i’he appeal Memo to the
appellant to be presented”bleforerhthei.onal Court.
2. in MFA 9085/2008
and also consi0Ie’ring’ of this appeal being
less than Rs.5x,O(Ia,IO0.i:3A/’–V, Ethel’-appseal is required to be presented
b’eIoi=’e ‘ a”p.pr’opriateSI”‘C’ourt. Accordingly, the appeal is
of. office is directed to return the appeal for
Iiggresentiiiiglhbefore” ‘:11; appropriate Court within one week from
-. Iijthe date of retuirn.
Sd/’-3″
Judge