IN THE HIGH COURT OF KARNATAKA AT BANGALORE DA. ED .!!!S 14.2 24.5111 my 9!? nnnnnn £!.£.L¥..fl...H BETWEEN : M1-.Donat J.A.Fe1_:nandea. at- ca I n n_...._...I__ El] 0 DuI.J'uD-l'I'u'-l1lfll.l.|l.l7'.~'3'g é8°'_'_'_"°°"' §4_!.°°""r e e Reaiaingatc-37, " NeetiBaah.NewDelt;iV._ ' ; co....pm-monm gov Si2'l'.'3gd}'-"a'fl!ivl:'!\|I..%.-3.i':I'l-'i"i_'§l'I'§§l"aa..K;N;JAYAPRAKASH. . A .j_..c_A!.)VC¢\':5ATVI3S.) I AND c ' .Rc1»1}1~*9¢n.c".byfis gov $i~?_I;8Jfi8HWA.Jl'l'H snmnr, ADVOCATE.) Qiii %V ' ?:*s;a-ioipeuuon in filed under Article: 226 and 227 of intiia praying in direct respondent
in compensation at the rate of Ra.6,96,500/- plus
intcxeat in respect of the lands. which was
n ‘T by the respondent and etc.
%–c*.i*.£’..*-I-.mm.2*:-.gonw ‘*-infiag-m’_’
Group this day, the Court made the tbllowing:-
“KL.
.a-ya-hi-uliin
The player sought in this is
mandamus to direct the respondent to
and to consider the mp:eaentafions».for
compensation.
2. This Court, on as under: "Learned oooossiios is
8ran*¢diW°W¢’i1’#i’~’m=ct1s V: awards inmpwt
of wlh ‘_ ; uvis mom,” whm’ ‘*
to for d *…….’– tr-r’…..
in term of the award.
3. Afitiifififl for the r-“”””‘-t ‘I:.I’.’I’Ii|’i”.nii%5 w
of Rs.’2,9fi,266i- {rupees iiwo
i thousand two hundred) has been released
– oos which is also acknowledged.
-10 ;.|__ _.._t4.-.. _._4.I…:….. ….-_.l……
” _ this 01 um ‘, uuuuug uunuvca for
xooii.siie1atton’ in petition” and it is aooomlngly” ‘
0%. ‘EA,’
Needlcssmn;c;:tio:;Lh;a_tLh;gpa_rIi:aa_rc&’ mrt.t_r
-.-.–_–_–w– —J
1111-1111115 1- an nnvn-:1-Inn ..u..-tin!-{lg dun I-3-I.-,r-In nu–an-I-an ‘Ian-w
‘I3 RVfi.I.Z.|JlIa “I M W’ E I .<