1 MFA 2734/O9
iN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS ON THE 04"" DAY OF MARCH 2010
BEFORE
THE) HOE\§'I3LE MR. JUSTICE ARAVIND Kugx-:iAR..' .;. A'
1\/HSCELLANEOUS mas'? APPEAL No.2734_,.z2.eC;9 (Lg./1-jg_<;)_ 3 7' "
BEIIVVEEN
The Deputy Chief Engineer
{Construction} ,
South Western Raiiway.
No.18. Millers Road.
Contonment, p V . _
Bangalore 560 048. _ L"-..f.»._APPELLANT/S
{By Smt. KS. A1j1,1S;L1ya :i's';:»I\§y_.213/V'aIis1iV;Vtra Advocates.)
A Mn "" "
1 . The':La"n'd 'C)_fl"ie_'e1*.
And As S'isVta§e:ie_ Coin m"i--s__s'i:;her.
Chickalnagalur. A '
2. Ssri';Chand1*e1.s_f1eka1'é..
Q..__Sri__. Chah11vab«a'sappa.
A Agef fvlajor,
"E-Iir'e.r41iaga11ir.
-IjChivci§ama.;;-a.1'L1r Taiuk 3: District. RESPONDENT/S
*****
7..irhis.-M'_:'?jA'fi1ed 11/S 54(1) of the Land Acquisition Act
'against '.t1"i'e«Vjudgn1eni and award c1atec1:16.04,2008 passed in
'"'~___LAC No.9Qi2006 on the file of the Civil Judge [S1'.Dr1.] and
2 MFA 2734:/O9
CJM, Chikmagalur, allowing the relerence petition for
enhanced compensation.
This MFA coming on for Orders this day. the'
delivered the following: v ' A'
JUDGMENT
The Registry had raised certain Qffice ,.oli3jeeitti«o:ns_aVn’d’onY
account of non cornplainance. the niatteiwvas listjedlon lG;~(3.1;~_
2010 and it was adjourned by twolrweelis office
objections. Subsequently: lltlpthe llearned counsel
for the appellant has filed return of the
appeal papers topvenaole /Pefore the District
Court. the present appeal
is less tliaii
2. Merrie-list aL¢¢e;:i;ea__;mc1 the appellant is permitted to
.-v..withd»l’awv the View of the Memo filed for seeking
V’:pcrrr1i_ssion*.toflvithdraw the appeal and same having been
accepted llh§:ll.’thisp;;.Clo’urt, appeilant, would be entitled for refund
of fee, which has been paid on the appeal
_ V A rne’mo.1’andlurr1.
3 MFA 2734/09
3. The Registry is dircacted 10 return the appeal papers to
the learned counsel to enable them to file the same
jurisdictional Court. The Court fee paid on this.~é’:1:Ig-)}9r3a.V1:
ordered to be refunded. –