High Court Karnataka High Court

The Asst Commissioner Belgaum vs Godawwa Kallappa Kurani on 3 October, 2008

Karnataka High Court
The Asst Commissioner Belgaum vs Godawwa Kallappa Kurani on 3 October, 2008
Author: V.G Sabhahit S.N.Satyanarayana
IN THE HIGH COURE OF KARNRTAKA,
CIRCUIT BENCK A? DHARWAD

mmn 'fills on FRIDAY, 03 2*}: may or oc'roa2sz$..._.i+Ejéii§3§"',;~ 

BEFORE

new BLE MR. JUSTICE v,G';'siAB_HAt411', I I
AND = - V -- "

HON' BLE MR. JUS'§'ICE s.N.é'A:_1'fA§iAaAiA§iA., «.  

MFA N0 47o3'»€$§*~'~.2oo$"' .
BETKEEN 

1. was ASST cc>m~:zssz£j+i:'éRA   I   
BELGAUM --   j  '.v..'.j'V'~m>.'.;=1'-:1.1..a:x:es'r

(By Sri: c.s.pA&*;;;, 

1. GODAHWA' .2;  I 
smcn:  BY. L'.

 _ 1A) .. smivaeax  ~

'*3?/0.i..D.EVAGOUDA ' ""921€r:L

    Bmwsou

3. I ,1?':PpAvv'%g_ :§A'rYA9PA mm:
SINCE'.  BY L.RS

 __NE}-EEIJAVVA BALAPPA BANDUGOLA

Q'   §§:.L R/O.I<AMA'.1'NUR. HUKKERI

BELGAUH. m RESPONDENTS

 5:1 : MALLIKARfl'£.a~i.C.BASAREDDY)

THIS HER IS FILED U/S 54(1) OF LAND
ACQUISI?ION BET AGAINST THE JUDGMENT AND Aflfiflfi
DRTED:17/12/2004 PASSED IN LRC NO.130/200% ON
TE FILE OF CIVIL JUDGE (SR.DN) HUKERI, PARTLY



A£LOING THE REFERENCE APPLICATIO FUR ENRANCED

C(}4PENSATION . _ T.

THIS APPEAL cormxc; on ma HEARING Tniisllfjiégg'; "' 

flfififlhflli 3., DELEVERED THE FOLLOWING: HH";V'l

This appeal by the Vfitétg is _fil§§ 7§éin§
aggrieved by the judgentlafid.éwardAbaase& by
the Civil Judge,   ts:§'.t_:J§;gi,  gym-geri, in

LAC.No. 130/2001 _w§z_ereih''''tli:e '  awarded

to thé vfilalmafitt ,]h§s_ -Stan enhanced to
Rs.2.O0,§39/-V'p§r@V#c:§~»along with statutory

benefits. n X_1 W
"Z, The essential facts of the case leading

Vt_u§'t§utHlt_tppeal with referenca to the rank of

thé'9pértie# fbéfore the Trial Court are as

ll" follos:j"l

l=n jThégDland belonging to the claimants in

l'-S§,N9{305/9 and 395/17 measurimg 20 guntas ad

x"»fi27'guntas respectively was acquired pursuant to

Vll',_ the preliminary notification dated 29.12.1994,

final notification was published on ?.3.1996 and

WE.



an award was passed on 13.9.1993. B$ipgfl.h6tf:V

satisfied with the offer made by th§'.L&fiHh"w'u

Aclquisition Officer, the claimants tsog¢ht._fot} 3

reference to the Civil Ccurt. "Qn7£éfe£é§§e.:t:§ahh

same was numbered as LAC.Né.i3Q/20$1.w_ h

3. On behalf of the_éla;fiéfit$:Ex$.P1 to P5
were got marked and on Séhaif pf théiréspondents
Exs.D1 and D2iQ§£t_q§t hétkéfi.hhTh€ trial Court
after consiégrifig the t5ntéhti§fi of the Counsel
for the fihftigfi théhthéheviééhte on record held
that tqéflciaimahtfihfiréhehtitled to enahancement

of compensatioh. to 7R$:i,OO,00O/-- per acre and

~"a;soj§rahte¢ stétutory benefits and accordingly

hpafitédhthévjufigmant and award dated 17.12.2004.

Be§n§Vag§ri¢vé& by the said judgent and award

the State héé preferred this appeal.

"."é.' we have heard the leérned Govarnmnt

'_fidv$cate and the learned Counsel for the

AA""iespnodentswclaimants.

\9~3



5. The land comprised in Sy.N.309/1.3»

measuring 17 guntas and 309/27 measuring":V:24"t:'*.t "v.

guntas were also acquired for the same 

under preliminary notification.-dated  

and final notification dated ;*7.3_';t1§9é'~._ap§ 

reference, the compensatir-3_ri*~.... was7 

Rs.2,00,000/--. Being __aggrie_v:é'd.:flbyV_ th.e5 '--s}a::;.;:e, the
Land Acquisition ~     preferred
MFA.No.4770/2005._and Aa..,.iDiViv~sA:§_ipn"x"'Eéi§.C;h':' of this

court by  '_Vdated€    '--«zfisxnissed the

aPPQal   enhancement of
cmnpensatien'  reference Court. In

View of thgzét jfiéigxfient, the respondents,

._.VwhoseV»._§t3'.énds a§re.. é1sc::» acquired pursuant to the

 and final notification for the

éé:ne"-T'_p:érfi¥6:_?§a  also entitled to Rs.2,90,000/-

 awa.rde_d iby  reference Court. Accordingly,

:the aaid jtadgment, we hold that there

'A    merit in this appeal and pass the

 ,.._j' f'ol3.owing:

kw-



Ndf

ORDER

The appeal is dismissed.