High Court Karnataka High Court

The Special Land Acquisition … vs Marilingegowda S/O Puttegowda on 18 January, 2010

Karnataka High Court
The Special Land Acquisition … vs Marilingegowda S/O Puttegowda on 18 January, 2010
Author: Anand Byrareddy
IN THE HiGH COURT OE KARNATAKA AT 

DATED THIS THE :3" DAYMQFJAN~UA:i§~Yi:t)i«(i)V f  

THE I~iON'BLE MR. Jt;sTtcE All§l';\llfi\'li) 
REGULAR SECOND A15PjEA'L,t$to;962 tr_5Et$0o9

BETWEEN:    0 A A

The Special L-¢_1_n.»;i u   0'

H.R.P.H,     _     
Hassan»573::" ,     APPELLANT
(By  llilg"h0vC()t1rt Government Pleader)
EQEEL EU 0 ~ . . .

Marigliragegowd-3,' 0" '0

 *  Sofie?" P.mE3.g()wdlélé  EEEEE E «
 :'Res0lding:fa: _H:i_raduru Village.
  iisasetblai:1obIt,.__t 
l'A1':a.l§aléi"gLl1'Llv.IJ__ '"i7'ahjk-5 73 :02. ... RESPONDENT

$$#$$

0 This Re–gula1″ Second Appeal is filed under Section l00 of

0 -C0<ier'l0t" Civil Procedure, 1908 against the judgment and decree
dated: 04.11.2008 passed in RA.N0.I28/2008 on the file of the

-Principal District Judge. Hassan, rejecting the appeal and
confirming the judgement and award dated: 17.4.2006 passed in

LAC.N0.406/2004 the file of the Civil Judge (Senior Division),
Holenarasipura and etc,

5