High Court Karnataka High Court

Sri Sangappa S/O Basappa Patange vs The Special Lac Officer on 28 August, 2008

Karnataka High Court
Sri Sangappa S/O Basappa Patange vs The Special Lac Officer on 28 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH coxrm OF §<ARNAT;fiN'BL1f«: MR. ;Im§':*1c:E:¢ SR E:§;mVAsE GOWDA

%  :g*0t:3gL§Ac)

1.

Sri. Safigappa ,. J
3/ <1 B?1S3FP?1.'P3'33Iii§€:

_;:’jxg”e~::1. 51130231; .55 years,
_ ~ AgI’i(3’l.1ltt11’E;,’
. R/_Q.V.KQiha:: Village,
_ ‘Basa:Vat1~Bé2geWadiTa1uk,
‘ –.1″)i$t; :”_1¥__agélkot.

. Efviflli, Yallawwa

W’/,9} Dundappa Gaddi,

” ‘ «Aged about 55 years,
* (300: Household Work,

R] 0. Koihar Village,
Basavan BageWadiTah1k,
Dist: Bagalkot.

Sumitrabai

W/0. Nagappa Talawar @. Gaddi,
Aged about 59 years,

AK

Occ: Hmuschoid Work,

R/0. Koihar Viliage,

Basavan Bagewadi’I’a1uk, 3 * A * _ A’
Dist: Bagalkot. T

(By Sri Jagadcesh Patii,
AND: A’

The Specia} LAC Qfiicéi, “

13.3.1′->. A1matti,. _ A

Bagalkot. …§2csp0i1dent
(By Sn’ for Responrieni)

*Thi:s’ !;%AiSt:e!1é:..*1es:~;is– __F’i3.”~st Appeal is filad U/s 54(1)
of LA «Act “t.1__1’€:»._»._-Eiticigncxxt: and Awanztl dated
i8.G2.2(i’i0_3” §)aS’3e€§iE1VLAC No. 1412/99 011 the file of the’:
II Arid}. Civii ;mdge’%gsr.’Dn), Bijapur, partly aliawing the
:’6:;.>%:r€:nité: pefitian for enhanced compcnsatian and

. . _ séalkirxg fmthcr eiiilancement of compensation.

– comixtig can for orders this day,
RAC1. J, delivered tbs f0110wing:-

JUDGMERT

The land cf the ciaimams is acqtiired for UKP.

V’ “The {and bmring No.66?/1 measuring :25 acms 30

guntas :3 heki in be a dry ianci, The 133516 is on the Bank

<1-f Krishna River. The discussion in the award of the

i'/

LAO Ciisckrsés 'that the cIz~3i1na1_1t:s have g1'0$§*fii

31161 Qnieri. But (331116; tics thfi (:«:)I1:3iusi03;'1 Eaxati'

subjfi:c:t.t:¢:'i to t.e1"1a1'1c_v (1iS'_[;3L1t€: a3;1¢ii"'t;i1at iiht:_.;:y§3?€,é_r:i.1};é;'sL"{;f

eiectxieity' meter is net. f<;s1"tI":<:oIf;.i¢r;gfg'T ~'1'hé':r,ef0_1f£~:,fr_E§£:..E;*xO

categwizezi the 13:15: as €113? fiaml. Tfie 0}j:ai»:'1'i£*;;ix:4_a:*1'i'§:<:<3' L.

by the LAO is i11C()I'I'@Ct. "<:t1aim£~m_'fi$- ;§§i'"0ci:Ta<:ee:fi
RC}? E11 1"@fm*&r1<:¢5: C':,m11*t. 't,'fia*(… fi1?§~~..}afl(i 'Q i$-,,g2-*~.vi:'d€1"1 iarnd

with f':rI'igati011 faci}ii;é.€iis._' ¥'_1'.?;";2.€:f<:"1'_LjV’1:_r€:”‘€fl_1jTié2a%’::v;~”:t:i as W6: iafld fi:;:r the Qllfpflfifi
Bf fixiitig €:.:”:n;’1p(::I_’;-..’;?.3;«:fi~t;¥3;E*..ZV 1111 the Cannecteti cases which

;:><=.::"3f;.:aiI1:* ta aC:}=z.zi§iticI'1 Gf Similar lam} fez" $31126 purg:-es<=;

«this a_Wa:i'(icE:d ezzailipensatjen gr Rs.2,{1{L3,£}Gi)/-

;:.'s€:.rV R H¢}7;i{3fi, 3:11 thi$ case aise the: €.iajma:11:s 3:6

E:Ifiij€}€ci 'R-"3j'._"_ sfoznpensatiori 0f R3.i2,{)€3,(}ij}€}j -» pa' atsret wi'::E1

S1;éiil1f3Z}3'§r7 Eseiaafits. Dfiiafv' hag b€:€1"1 camféazafiii £:i{i fifif:

.' $1113 ":3? admissiotz. On the c0nd<::§1ati£}3"1 that' fhifi

£;:}$i£naI1t.$ WEE Iifiii zitiaim i11"§€i'6s:t 9:} {E16 Exlfxanciéiii

'g_{:0fi':§j3fi11Saii0m, A{:(:C:I'c.ii:':g]j; rm ii":t:€:1*{~:sE. £3 a'sa;'m's:.i@d.

4.».

£3111}? s::3iati1.1m and Kiarkst. value to bfi”pa§%:i~..

thfi comperxsatimi.

Agspeai ailraweti witja V. q’ ‘ i

Judge