High Court Karnataka High Court

Mallappa vs The Special Land Acquisition … on 30 May, 2008

Karnataka High Court
Mallappa vs The Special Land Acquisition … on 30 May, 2008
Author: K.L.Manjunath & B.V.Nagarathna
'This CROB coming on for amissién  '

day, MANJUNATH, J, delivered the £o1.1.g;§2,n'gT.§'~ _

JUDGMERT

Cross-objection     .  '  .   
respondent in  .20fi4'-:....s;se.5e1:ing

ennanc-menu of the by
the Refers-::1r:t:f:4fs’::,'<:~1;rt:. V'V' V V ' K V

2. me’ in
mm N¢…33.9’fij’2d1ag… the aforesaid
23.7.2094 and. he has

engaged % an Adxrocate and the

ha.sV power on 12.8.2904. Four

.__1ai:§:i:v,,__ cross-objections are filed.

delay in filing the Crossw

*Vobje§~.t;.i£§;1.’4′. No sufificient cause is shown to

the lxmg delay of four years .

W3. In the ciraumstances, we have no

than to dismiss the cross~—objection.

only can the ground. of delay and latches.

%/

4. Acucrdingly, Cxossmobject§#n EFfi¢:fl&7
64/2008 filed in mm». ‘
rejected as barred.by limit4t3d$§’ ‘ “‘” u”*””

5. In vmw of the
dbjection on the Q£@unQfiG%3d§%3Y?fithawbffifle
is directed to ::e£uiidt_T.r;§;;:1:§’§’» ‘cguz.-t fee in

accordance wifih law}