High Court Karnataka High Court

The Assistant Commissioner vs Ningappa Gurappa Badaradinni on 27 November, 2008

Karnataka High Court
The Assistant Commissioner vs Ningappa Gurappa Badaradinni on 27 November, 2008
Author: K.Sreedhar Rao& Gowda


IN THE man COURT 0;? KARNATAKA, CIRCUIT ;13EVéaf;~.,’:T::mT

DHARWA9 % Q V
DATES THES THE 27TH DAY OF N0VE«M :$ifi~i§;:VA;?gQ£)S ‘
PREsfi§@ 1 » v .

HON’ BLE MR. J{ISFIC:E l§”A¥C)n
% . V _ _
HON’ BLE MR; QJESTIC§”vBL§§.i§VfivE3§iVA$VEA Gtfwm
41aa,3.A.m’e;z37$ igigscy

a, 4%a5;;_1;-{xA~.,r§{>_.1;97e {Jr 2006 {LAC}

snwwfixgj _

THE. A-$’;E3′{‘. C£:2§2;:s4iss’:0r€’3R Ana
Lgzm ACEQUESIT1-0_N OFFICER,

” A Ga_::émc:f._ ..$U§3~§3iVES§O”.:——–GABfiG

A’ “:A._ 5
23
1:3′

EU.

‘ ggri ;S:R’%’«V’lVCV’-‘K.A”%’3’L’uv.’#”‘.fil–‘V:~1″”! ma.)

H z~I’Ii”:’ \.

” Niigqsapva aumypa aamsaamnrex

VSJNCE BECEASED BY HIS LRS,

RUDRAPFA $fC,3.N1NGAPPA BADARMDENNE
AGE: 3% YEARS. OCC: AGRECULTLERE,

GURAFFA S{<3.NlNGfiP?'A 3A§AR.flDEi"iN§
$.63: 28 YEARS. QCC: AGRECULTURE,

SEEEBAPPA SfG'N§NGfi;PP£5. BAEEARAEEINNI
ACEII: 2% YEARS, QCC: AGECULTURE,

ASBQK S;'CJ.I'vIiNGAPPA BM)ARAi3ENE"5';
ASE: 22 YEARS, (ECG: A{';RI'(f1iJ'L'§'URE,

APPELLANT.

EE. VESRWANATB S/ONENGAPPA BADARAQENNE
AGE: 21 YEARS, OCC: ACBRKJULTURE,

31?: KiI}«§ARi.SHARABfie. S/'{3.NEN€’3APFA BADARA_L«mN.i’:”~., V V’
AGE: 16 YEARS, occ: }%QUSEHQ§;13″WQI?£K,–_’ ‘

§$I}:~ICE MENCJR, MINOR GUAREJEAES.
REPRESENFEEI) BY HER NEXT Fasazrm –
Aim ‘NATURAL “MOTHER -+”<E;'s.P<3Nm";3;:T r~:<:2.2a' "
SM"£'.LAXI*e1IBAi '&';O.NiNGAP!?A'*F3ADARAD§¥fi?§i, '
Am: MAJOR, QCC: 'HOUSE%i(}£,fC}' 'J»'QRK.§ ~. . ' ? ~ -'

2. mxmzmx w 10.N§E*{C&APPA «23;é;i3A:ég9.n{:’1~.<z§s:
AGE: MAJGR, <:<::":a1<7;£3s2:_HC3Lfb V;'f__';RK;n _

3. ms EXECUTIVE EN<:;::\IE.§;Rv {ELE<:r'"*:~ra:c::x_L3,
1<EBI}:v1s:0N_,.{;Ar3As;'», 1.'

" _ RE$PONI§EN'I'S.

gm SRi.F.V._P,¥E’i’1L, 31:19., ~:-“em: :?.1(A._’%_”:’)<F} {£23.}

{BY sR1.B.s:KAm'su*E:;' 'F92 E,jau":sRAV., FOR 12.3.}

Ti-11$’: ¥41F’1\_vFlL?;I) U/’:3._s4{1; QF”LA AC’E’, AGAENST ma .J’£}D€3I%iEI\}”l’
ANS RWARED ;DA*:fEvr;;’~3.s;*9;:2.Qe€.» PASSED 1N LAC.N<3.83/'I995 09: THE
mm <3HT:«1.f::. Civii.'-«J'UiZ3QE If-:fsR.DN} & cam, GADAG. PARTLY ALLOWING
THE REFERENCE '?E"f§_'i'–§€Z3N-..FCéfi ENHANCED c:0M?£:NsAT:<:2N'

:Ji;:mi.no.1197a or 20% (LAC;

;a::r§«:§-minpa £’.}’UR*:§?’P,P. 8ADfi.R:%.§i)iNN§

‘*~f3iNC3E BECEASED BY’ HES LES.

.. 3.5. *é;fRmL5§§AP§>A$;’+::2.1~zmG.APPABxmafiamlmm

AGE: 4} YEARS.

{Bf Samziizgwa S;’Q.NING§.??A BABARAEXNNI

ASE: 3§ YElAR$. GCQ: AGRICULTURE,

SRLS1E’)3A?PA S }’ O.1’vIINCx1§PPA E&}C§ARA{3{NNE
AGE: 36 YEARS. OCC: AGRICULTURE,

,.m.

{“3

III)’ SRLASHCJI-1 S/'<I).N'iNG:A?PA BADARADENNE

RGE: 33 YEARS.

IE. SRi.V{SHWAI\EA.TH S/{).NINGA.P?A BADARAD§’N:’Ni_.” 3-
AQE: 32 YEARS,

ALL ARE’. AGRICULTURISTS. j;

§z;<1a1:'rAGE,R;,Trg: 55 513?: <;Am,m:;. ~

?'47

sMT.m:<:M1Bmw/<3.N1NGt<PPA EADARASINNI " ' ~
AT 35 ?os'1':£>ELLAm3.

{BY S§LF.V.PA’1’iL,.ADV.,.}

2. “me: ASEETL ‘:_:r.jV§~.z:~.t:1ss1<::_;q;é.¥2 mi§ '.i_"– .. V '
LANE) A.c§2w.;s:T;:;N'<;F;?1cER,,
C3-ADISLG 333$-"x)i"i{N.,€};t{)1§{3. V

2. ‘3,’I~iE~ EX¥~:cm’IvE% §;I’l{3IE¥l’§é_E3?. -(ELECTRICAL).
I<::~:B DN._, $A'I'.2t@iGV. _.

. _ ‘ RESPCENDENTS,

[BY $R:.c.s.LPa3T:v:.. A{3v_A.;.FG§§.~R.1.)

{BY .E3.S.i{AMA’l’E :s<3R'-BRUDRAGGWM, ADV" Ffififi 12.2.;

'."b'E"1;:–AIi»":'v« §i"E'.'A FELES U/S 54{1} OF LA ACT, AGAINST THE JUBGMENF

:AN1;"';'~« A1a;A.R;*34-.a;str;3ns: 15:9/22906 PASSEEI} IN LéC.NO.8;3fi9*95 02»: THE

?z_m'; '(:3 'aim: c;:~:%x_LL JUBGE {SRDN} :55 CJM, GADAG, PARTLY ALLQWENG

'-132%' RE?§:vR_Eb:é.€:'E ?E'1*m<::N ma ENHANCED COMPEEESATEON Am
.SE_EK§NG .;~*U*€<_f:'H ER amaawcamawr OF CQMPENSATEQN.

.. ' fHESE AP'?EALS ARE COMPNG C3153 FOR ORDERS, TEES DAY,

xKT.SREEE'}P{.AR QAC}, d., DELXVEREI} THE FOLLOWING:

JUDGMERT

Thff. iands sf the claimants are Within the iiztnits of
Gadag-Betgeri Urban Agglameratian. The Raference Ciourt

in its jilldgnetnt has obseivsd that 32% KM. away from the

land in qxiastzien the Karnataka

residential layrmt is fanned in 1983, res:§¢:1fia:MTV#s.¢1§§o§4:'T

established in 1993, Handkm; »Aiiiétitmgioxasfi. }i1;71_: 535 Etna

Gavamment is established.

Quartem 3. away. in
prafient case is iss11e;gfi’~-._in Claimants
have reiied upqn the the year 199}
where one Béfagtszri Vfiiagc is
sold Kzetping in View the.

phase: a1*om”1d the vicirlity of fiefgeri

‘u’i11;g:g’e i:11e3.§’a;t5_V_$fi%a.teV(i2 in Ex. F’ 3 can be saffiiy relied upan.

._ Advacate strenuously contandad that

t;hé”!an§is”éituated away from Bctgeiri, village the rate: fixed

f»:,:;*..4Ba:}tV;g<:rri viilagc cmmot be 3. compariscm fax" thci: land in

l£§i_y'€L;§,'fi§.'~;,1Ci():"1. The Eiefamncfi Court has made mfercitnca hi) the

fiecision in MFA 3428/ QGO4 and awarded csmpcnsatien at

the ram of R52 iakhg per acre. The (i<:":{3iSi(}l'1 in MFA

E'~E0.3428/2804 is chaiimzgasd in S.L.P. befora the Supmme

Cmxrt. The jucigment stated in the said MFA :E'.he

cempenfiation whatever awarded is high]yv_7excé_$siycT'

that the campensation awartied

'.0

canfirmed. Sri.B.S.Kamat€,.* C{)mi5.:~§'1, 4 fo19j'; FZ _.;,x
aciopted the arguments craf Q8. fl£*at«_§fi,' ieémed Govt.
Advocate. I A . VA L

Kéftpillg vifiwfiié' «if lands in question

and the stated abeve and in the
light Qf P at Rs.30,{)0O/–~ gar gunta if

conggidszied ua;:1;1' ié deducted tmvaxwds developmtentaji

vaiéé 0f the land per acre would be

Htzawever in this case the ciaimants are

seékinvg éniiancemcnt in a sum {sf R5.3,?'5,{}O0/- which is

R less than haif the amaunt 8.SS6$$ti¥d in MFA

;?§fi$.3428/2004' 'I'he1"€;ibr::*: an overafl mnsideration of the

ifiateriai, We find that the }'6(}L1(°i':S§ cf thc siaimants for

anhancement is just. anti rfiast;-rlabie. Accardingly the

appeai of the Siam is dismissed and the appeai ef the

tzlaimants is a110we.c;1 granting Compensatienéfiat ratfi 'cf.

Rs.3,75,06{)/~ per acre with coéts ;é§$;;f{t:,itt3Ij¢" V7;.2§11€:fi.€Ls '

as aghast: Rs.2()OOO0/' ~ per'a:::*e aiivrartirzd L.

mum.

M]@T # § E$flf€’

Sd/we
Iudgfi

%Vw- {%”