High Court Karnataka High Court

Karnataka Neeravari Nigam … vs Jyoti Appa Savakare on 27 November, 2008

Karnataka High Court
Karnataka Neeravari Nigam … vs Jyoti Appa Savakare on 27 November, 2008
Author: K.Sreedhar Rao& Gowda
 v     »

IN THE I~ij{{}I~I COURT' 0:? MRNATQKM    _
CIRCUIT BENCH AT DHARWA3} V ' T' -

DATED THIS 'FEE 27TH DAY't);<' NQ"vErs.a§§V§:s:_, @063
?3EséflT   VA.   n

HON' BLE MR. Jl}S'f f€E K..SR.EEDHv.A§*':f§A'O
AND' _ . ._  
HON' BLE MRJUSTIAGE .B_;SR§§ENIVAS--E Gowm

  MA 1~r9A[42&%°F:r»A;_Jc
}3E'£'WEE_N~  4'  *  _ "" H
KARNATA1<:A':I~ei3:.§+;_:1§A$gAR'I7NmQ§M 3.1 MITED
(A Ctf)MPAP{Y, INCIQRPORATED UNDER
T:~1E'=<_:m.1pAN':.e:«s Arm, = 

4'-FH moon, COFFEE'B(}z%_R.D BUILDING
DR.AMB.I3UKAR--VEEDI-fa
BANGALORE4560DO.~1. -~

(REP av yrs "-!;_OMPAi\EY SECRETARY

 "(BY Ts1§:;.$;r§,"EC~.'7AL%VLAIIIBEAQQUISITION OFFICER,
HHLIKAL DAM' _  '

... RESPONDENTS.

. 'I .(E§YV;'f$R'1}S.VVN.HATFi;"'§{.T.KIWAD, S.H.MUR'I'HY ADV., FOR R.1(A
 I V.%I'0.c3}--,VIIII2'«A:sI1) 12.3.)
 (BY ;~;I21;«<f;.sIjIé.IxfrIL, AGA., ma R.-4.)

TIIIEMFA FILEI3 U/S 54(2) OF' LA ACT, AGAINST THE

 JUDGMENT AND AWAR9 DATED: 97/01/2005 PASSED IN
 "LA.C.NO.?1/2004 ON THE FILE OF' we CIVIL JUDGE
{SR.}'.)N.), GHIKODI, PARTLY ALLOWING THE} REFERENCE

 Ii"E'I"ITION FOR COMPENSATION.

THIS APPEAL COMING ON FOR HEARING, THIS DAY,
KSREEDHAR RAG, J., DELIVEREE THE FOLLOWING:

AV

 



JUDGMENT

The lands of the claimantgare ‘§’Vr::.)r’-

dam project. Sugar cane crop is gI’:§fi’J.I:1 i:1._thé”1ari§ig_T ;’;’his

Court in MFA No.4208/2033,. réspéct fiiacfifii
lands, acquired fqr granted
compensation. at th§e””1;:§te /— per acre. In
this case alga’, to simiiar

cc>131p€;I1S._.’:1tTAi{;vVTi’1-“,e~f R$§;«I_;9Q,3O0/~ per acre with statutory
be11efit’S,”~– _’a5 “” f?’s;’.3,00,000/- awarded by the

Refgirézice V

T. is ailowed without costs.

sa/§__
Judge

Sdf-3
Iudge

MGM] ~