High Court Karnataka High Court

Sangayya S/O Late Mallayya … vs The State Of Karnataka on 20 January, 2009

Karnataka High Court
Sangayya S/O Late Mallayya … vs The State Of Karnataka on 20 January, 2009
Author: B.S.Patil


MFA 8153/2006
1

IN THE HIG}i COURT OF’ KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 2018 DAY 09 JANUARY 2009 j

BEFORE
THE HODPBLE MRJUSFICE _B,SfPATfE’L”‘ V 3.111 %
1ut¢.1=’..4s..Ho.s15sz2oo6:a.;\.v_,_H_,,__m,?%_.;T.(TT% %

BETWEEN:

1- Sansayyas –

S/0 late Mallayya Siddayya
Age: 55 years. H

2. Shrishail, 1 _ %
S/o Late Mallayyét “V

Both
Tq: ‘
Dist: Bagalkoh *

S’/’o_Si-:3daj:ya_
?’5_yt’~a’I1*e’ A» V

Sfo ¢
Ase: 76

x V’ 0 Alagur,

« T1’q:’J
mzkot.

xemaenmd by their P.A.Holdcr
‘«._SiiSangayyaMa1layyaMatha.pathi,
‘ _ .. R/o T Tq: d

Dist: Bagaikot. ..APPELLAN’I’S

(By Sri S.P.Ku1karni, Adv.)

MFA 8153[2006

AND:

The State of Karnataka, Ieptd. by
Add}. Special Land Acquisition
Oficcr, UKP Jamkhandi,

Dist: Bfizflkot. ”’;.1z:=;sr’:o:m»fER?if :

This Appeal is filed under.Sn_ction of %%%;.A.A¢:,

pzaying to enhance the compenggéfiwn
No.LAQ.SR.No.’?/97/98 Pam: by omcer; 1;?.K,P.,
Jamkhandi and also in dated’ G5.()8. 1999
in C).S.No..86/89 passed by {Sr.En.) and
Member Judicial omcer, L011′ Aéalais to much
highcr an amount with adequate oasis *~i_1_1t&3’I’l?.St, in the
iI1tCI13StOf,I’1lS&C8I1′.3-.b’}33it3’~”A V *

delivered the folli)wi1;g:_;-

This {Qt eniégzé, day the Court

01. Counsel uvfo3’_ the! has filed a memo seckmg’
appeal with liberty to avail

“b:_:fom the proper forum.

Maggie on mcord. Appeal is d;’smissed as

~ jg;-jghaixawn fifififi libclty to avail such alternative remedy as are

Sd/-

Judge

V_”.i=’i«;s