High Court Karnataka High Court

The Assistant Commissioner And … vs Srikanth Vithal Naik on 31 October, 2008

Karnataka High Court
The Assistant Commissioner And … vs Srikanth Vithal Naik on 31 October, 2008
Author: D.V.Shylendrakumar & B.Adi
1N'mE HIGH COURT 011' KARNATA1iYLENDi§§V 'VKU}NIAR' %

AND  V'
THE HONBLE MR;-«'iB'S'I;1I€E..SUBH2§s.S}{B. Am
 ' %ffi:'-'.:i:i'nA:v:.N0_o 462%s'}%2'e0%1&i{LAc)

BE";'wEE.§I;     

The Assistant, 
And Laxjgci' Acquisitiafi-~(}fi'1Cer,

Eélarwar. v, 'V . ._ Appcliant

e;§s§.,sz§,_:;.":~;. Kf1lk'&:12.i,___{3m«"£. Adv.)

 s1~3gmq Vithal Naik,
,. S.f.nce deceased by LES:

LL ~  Nanda Sfikant Naik,

age: 42 years, Occ: Cmpenter,

 15, Kishore Srikant Naik,

agfi: 35 years, Occ: Pvt. Senricva.



1C. Smt.La1ita Srikant Naik,
age: 38 years, Occ: House wife.

Ail are r/:) Sanlquwada, Baad,
Karwar.

2. Ramacias V1313} Naik,
Aged about 45 years,' 

3. Kamala Vithal Najk, _ 
Aged about  -A 

All are agicuiturists,  VA ,
Residing at SaI1_kruwada,.  V
Baad, KaxWa;a;'4.n_  ' 

4. '1'1*ieE;§;:cu€i-;ve Ex,;gine:gf','"" 'V
:Kar:1ata;ks:'t.. __E!o:mil,
Elibli I3hs'isii3:1;'   , 
Hub1i..~   .  .. Respondents

(83% Ravi”L’}.V_,VS’abf1ahit, Adv. for R2, R3;

31’i..1:L£’2.g-~.?I’a§haI1th”‘£’;VPandit, Adv. for R1 to R8))

. *1*i?;i,s,r»a::«?;s; is filed under Section 54(1) of the Land

A<:guisi§:.i.Q:1- Act, praying to set asicie the juégxnent and
awardfiaied 16.3.2001 mada by the ieamed Additional

C7113! " Judge (Sr. D11), at Kazwar, in LAC
' Ni:;-..29/ 19991, 3316,. etc,

' This appeal coming 01': for hearing on LA, this

flay, Subhagh B. Adi, J., delivemé {km foliowing:

JEEDGMENT

Though this appeal was listed for ordéf

impleading, with the consent c$fWb;<}t;h._ the-:

matter is taken up for f1na1Vdisp<:)Sai;'–._.

2. This appeal byAV_td>fi¢:.._Sta§te,..’que:sf.i<i3r1i11g the

enhancanlent of comfienmtidrz , t1::¢ leamed Civil

Judge: in afld award

dated .":.I"'9V;'.{…)'¢..:'V'.2:.',:.k':?'i(') d t

3.” ta 3 ciajming to be owners

of t1;1e” landd by the State sought for reference

lief to the Civil Court under Sectien 18(1) of

Act. It is alleged that their lands

Wei’: in pursuance of a notification dated

for the purpose of constnzction of houses by
Kaxnataka Housing Board and in pzzrsuance of the

Edie} riotiiicatiezz, an award Cams {:0 be passed on

15.13886 fixing the market value of the iands acquired

at Rs. 1625/ ~ per gunta. Claimanta; being not satisfied

with the determination of COI11p€I1SatiOI”£ by
Acquisition Officer, sought for reference of
the Civil Judge (Sr. D11), Ka1wai’,”‘m3deFl
the Land Acquisition Acfi.

ieagmed Additional Civil thee’
reference as LAC . adduced
evidence in support of
e0mpez1satir:1er% ‘d;-.V_1te;:3 .= V ig%.%§;2Mo03)§kk
modified the award iifiurt inter
aiia fixing the :markct%_ at Rs.7,000/ –

per gunta StafufC1{°§’:–ben:éfits like additional
mar1§et%’va1:§;, “ir3;tei:*est on the same.

5; learned Government

Agisgbbate, for the State submitted that in the

:1é§1Vr1t decision of the Apex Court in the case of

Vs. Union of India, reported in LACC

2501, the claimants are not entitled for

.. “i1*1f§réét, 021 seiatiurn. I-ie 2:130 submitted that the

Civil Judge ( Sr. Dn.) as well as this {hurt have

‘ not considered tha said dscisiorz.

§>1:%:*2%

6. As already stated, 3. Divisicn
Court while dispe:::s;iI1g of a large x1umber§}f» ‘
out of thr; same
N0.622/2001 & conxzectcd
14.7.2003 (correctd by datcidai has
modificd the cf’ ‘thé iéVa rned Civil
J udge. The fer the State
does not_ Cgnsidering the

submissitm VC0ur1se1 appearing for

the State; Wt: is no error committed by

the _ far as granting of statutory

———- under Section 23 of the Land

As the Division Bench of this Court

alrérrfiyil disposed sf large number of MFAS arising

out “of__3;he same notificafion, and the said judgment is

‘rmeiiher modified nor set aside, when the State has

A. iaccepteé the: juégment and award of this Court in

respect of the other similarly placed ciaimants, we do

.r

not find any justification to difier with ..

judgrnent-

7. Accordingly, in t.hr~:””‘1ight ‘pf :::é:’:.sic;1

Bench judgment of this

connected I{l3.fLt€I’S, dated .. by ‘ ordef’

dated 12.9.2003), afl.$f_ing ‘oii1:: t”i1.c;- sa¥ne”*n6fiflcation,
these appeals are Ciaimants are

entitled fozj» .. other statutory

benefitég as -by – this Court: in the abovxa

referred V .

V’ _ ;’}XC,C{}ré1′;;I1glj5x%V,’E§£ate Appeal is partly ailowed. Parties

cost in this appeal.

Sd/-%
Judge

Sd/-1
Tudgé

Sufi’