E.
?z§A’NaAgi,QREE ‘$559591
m THE me}; 00:32.? or» xARnATA§ié{ ”
CIRCUIT BENCH AT ‘ ‘ ‘%
mrrrsn THIS THE 1 1TH D1§§”§§*’i§§;eaRc:;~i;_’:?.a(§0§’:V”
B m4;0Rfi” _’ ‘. ‘A _
wag I~iON’BLE MR. Ji}’§’I’!CEV.A;8;_ S
M.F.A[.’:!Ii’~9_. 1:?;65’i2}’:;a:£§ ts&.’ (LA¢§”
BET\¥EE§\¥:
§{ARNA’7’£’A{{A -N EE’.R}§V.!sR’E.. 1~;ag:;~AM ?L§.:’m,, CHEKOBI
REP BY.,1T5;L”MA.NA.G:bsG _D?:%EC%’fi;’3’R NO 2,
ac0§”aFEE:,”‘–£3(;’A’32i3″8’im::;;_,¢:’;:G; again FLOOR
DR 3′;.;;R.”»-mg1BE:31–§,. S f;RA*J;1§1<e;é,;;..P2a';fITi;{}=;§jV0cAI'E FOR' Sri. V.Y.KUMAR
5;. Sri. sfi:e:%:<AsJT;~%.AJ.gimr; ADVOCATES)
£'3.;5*§;iJL; _
. i:$U1\%'£:~;APPAV7s:$'i§iRGAPPA PAW,
S1?-EC«E3 ¥Q E;%§ BY His LR$
* :3.-F iégizzéjaiima mzmmppg F':3s,T1L
;%a3E§f}-ABGUT 55 Yaags
R50 EEERAMKHOLI
" 'T;§iLUK HUKKERI, 3131' BELGAUM;
.’ C%{!§NNAPPA I3§.}RG:3xPPA PATEL
AGE ABOUT 50 YEARS
E?/{.3 BEERAIQAHOLI
TALUK HUKKERE, DIST BELGAUM
SM’? 8£XLAWVVPs W,’ C’ MARUTE 8 PATEL
RG3 ABOUT’ 45 YEARS
R/O BEEZRANAHOLI
‘I’ALUi<. HUKKERI, DES'? BELGAUM
L
'U
SMT NENGAWWA W] O KALLAPPA AGARAGE
AGE AEOUT 43 VISAS
R] O BEERANAHOLI
TALUK HUKKERI, DIST BEZLGAUM
SHEVANAGOUDA DURGAPPA mam "
AGE} ABOUT 41 YEARS ‘”
we BLTEERANAHOLI A.
TALUK HUKKERL Dim BEL<;;~;u;-M
BHARANGOUDA {)URGAPF'.A PA'FI:{»
AGE ABOUT 38 YEARS L' . ' _
R/Cs BEERANAHQLI -.
TALUK HUKKERL, “$13”.-‘f B:E:{g{3~§_aU_1¥2I.A
BALAGOUDA Du:§;{3A9P;é__”P}xT~£LV.’ ‘ ;V .,
AGE Aiaofmias §rEAks ‘ ‘ – ~
R..,i.;<:) Bs3:,'E;:é;-.:,:qAg+1.:3:..:i"" * – :
;I'ALU§~';,;¥!_11}¥{I§EZR1','»§§¥ST ;B E:'LE:;AuM
?Szvz*:'..sH:VA1%:};A' GQPAL SANDER
AGEABOUT 3:) yams
we ';3EI::saA;seA1–1’:;:
” _;’ TALUK P{§}_KK.ER{, DIST BELGAGM
§m’.V%mGAMAwwA xs.:’; BLERGAPPR PATEL
_ ?a..§}E. Ai3C*IJT ?’G YEARS
-_ « :<:e;'<),"Bg;:.:-'mwaxaogr
* TA1Ai§'§{.HUK§{}3R§, DIST' BELG2XUM
" ..*m_E'S?L LAND ACQUIS;§T'£{}Z'€ GFFECER
§~z.;'m«:AL QAM, TQ HUKKERE
RES§~"*G%'~é'£§EE'€"E'S
Szi: §%,?vi.}{£§L§{ARE~§§, A§Kf{}€?§FE §+"OR Rfla} ':0 E5};
B: N} KU'L§{ARE'~§§§ ECG?' FQR R2}
J
4'
MFA 123,33 U/S 54(1) 0? LA ACT AGA§N $T_:"T_'HE
JUDGMENT MD AWARD 3513:) 21/was PAS.S_}_3}{) '1*§£V;.LZ%C
N0.11s/99 aw THE 911,3 0}? THE cgvig, Jtm._G£:"
HUKKERE, mmmv ALLQWING THE} REFERH';3'N'£?:§::v_§ffn'1f£'FI£}.i\§
FOR EEJHANCED COMPENSATION".
TEES APPEAL CEOMENG 9z§i’V_.§5 AE§2xr§IASE3i€)§q*:.”.’£”!}§’i’Su
DAY, mg COURT DELiVER33_B—-.’}’HE }r{>L:.0vsf;z~:c;-.;…,_VV
‘»
The appfzilant Nigam E/:.d.,
{Zihikocii is Qihe judgment and
awarcl daféei 1,;A.<:. M1 :23; 19993. The
Rafeffigzca 'C9iii<'1":}1::a§{i the market vahm cf the Eandss
in qugstibgxétav jzézr aims in raspect fif RS Ne.2"?; 1
aL3.;:3{$tLARsk;2,83SVV[§ yéf acre in respect sf ianés in RS i\I0.1f3;
the ieazzaefi eounsei far the paifieg and
” p.é’m$éé «–€ftj;::¢ .é{V1g§’§e3l papfirs.
” Tbs landg balanging ta ‘ms resps:>nde:1’z herein
acquired 33}? the Gmsammeni $3; Pmhlminazgz Netfificat:-£031
Ezxxzfier Sac. 4(1) under tbs Land Aazrquisitian AC: 011
21.1{}.396:”fé. The award vsgeas. passeé an 3Q.11.}.€}?1. ‘E”hs
Land, Acqzgisifion Qfficcr is saifi £0 hava fzxfié thfi markei
vahzs at RSs13:$2(}fi!_ gar acme Tbs £a;}.d-E0semg’ mspancisiztg
J
3
we
E3. E5 the Eight Qf vaghai has been <:o11t';€%r;§i_<"5:§:"1»V,V'V
0f the papers Wfltlld izadicats that the aspect =
limitation with ragard to 111:? ref::;fe1*:ca:i;’::.£j
N6. 1. Tbs Refemnce {§0urtV ;1oti<§7£:{i__ €13.31 "?;E*.1V1t"«_._:v";};':'=,~1'i'ifcs'i%<~:sz;:{:g\$é'
had centended that {£1-.;~: :10'ii§%c—-"1.§i:1i%:%%c.:§fVa5t%::g..V:’L» 131:: 3 Contantieng the
Referezzca _.{Z’~:§’az4;”ti?Qjf’éfia_s ;:;0tiCt;%;iv that, as against {ha said
z:’£§;:;it§c5f;” }3¥jiz~ii,jV £91931, _tf£::€ mspofident before it haé not 13::
zmfg evéflenzte to ._§fhat”the patiticm was barred by time.
‘E”ha:._ iaggarfg = 3233119.: ‘I-héii ha :1»::v£i:1si€.§€:w”:c§ in Eh: prjeiai apgsfiai iS°W.ifl1 rsigazti ii} ?;%:”:6
W
quantum of compensation, mom pafii<:u£ar1j§""€i§¢«..fi£::~;,ri<ai
vaiufi fixcd in respect of the 1a11V1§”=ah€§.L’a$ siiéié,
the comentian with mgard tgjbtl1¢_A j1im§:t,ai;iQ11 ‘::a»qf:i§;_§3$ ‘
aatcépied by this Cmlrt at astagjéé;
5. with mgaifi 2:0 ti:a:.:§;xa::a;;;’;;£ 1:13
noticad that the “had ‘1:¥ééEA’-:*:2V*V;;:v’ec§ to the
fiocuments which ware’ _i.z:no:ve garti<;tul3r.'i§:
EX.§:'~4 in ,Vt§:f_VTVf:1{v;~tice the zzature Csf
(Z'I't'JpS the said éggflfiifiiitfi it
was 3134:} other craps
wart: “i3cifi’g gait! }and is fertiis lanai, The
s:i<u:1::;'1:t:2;€#§.t""i.,*s:i:i::V}V§f yagdizced at Ex.P–«€iz? xaamaiy, the §;"§aE_r:§
2z2.,¢£{§ii<;*atieVn vs:-'3:-é 'aim' perussé atégaai {he Reffireaice {;'2:;ur€. has?
' .V éo,*:¥.1g" :%§QflC§11Si{II£1 $313? the fgiéizi caulk} ?se {aka} .3: 4&3}
"3_:_iimai;s '§~:;r:«l:cr€5
' .. V in rsspmf {sf the Ianzis in RS ?€e.£I:3, 'trim
" :€§Zé€.§2fi16I1'£ at Ex»P~$ was. noticed ta indicaie ma §)§}SitiO§} 9:"
§?3'<}p gmwzz amd had étams to 316 csncizzsion '£,E3a'£ jswar afici
t}1er Crops were bfiing gmwn in ma ffifififi Eanzi. £2”: r*€$§)ec:E
9′? the? said 133$; ‘ma éxzcrumazxt at EXPW6 has $863 i’3.€}i§{‘.fi'{i
$
‘t
with regard is the jgzieki and, has C{)fl}€: is {has <:<311«:’:_;?”zEV1at
the yisid par acre is 466 quintals.
8, G21 naticing mess as,p:%ctsf0’f matier aléfi
the prim: in {aspect of tine’ saié cri:;:2$’,–._whic}:1.”_:$as “i1::4€§4ic:’:a?i¢§i..
for the p€I”iO{i priiisr ta the 05
{:m1s:ideriI_zg 111$ same,” has <::§iiétiié{ji:§§IL'1;}1e safitdie 'Evy adapting
two metheds far the :bf__ §29&(::1 1a§i9n. ilitimaieiy
noticing tha jciaksisiazi H£.js:1"hla Suprems Court
as wail aséytigig muitiplier 0f 10 ané
91130 iiedgzzfiiiéij_t€3f.!§2::;;::i3»'{::;1€;%vat.i0I1 charges at 40°/3 has '$661:
I1€;3'§iC€{!i' V.}::f§ ,%:§§1'c*. 'fiozirt. Afmr adopting the saiwzi
meifzied f9rVc:2.1f:i11};9;tioV21, the Rrsfemnire £30113": has came is '£115
.C:G'E?~C}'E4§'S§t3§1'~.'_?318t, ms-;p€€t 9f fllfi Iarid gimaiegi in RS
"fi§1?e,fr5.a;"}<z:'£ vaius C3335 'as fixed at Rs.é,31§f~ per
_E};{_%:%~,–s3:§»ec'$: 0f £216 land 3711 Sawfly $30.16, the Refersnce
€m1:~%: __:?:as Gama t0 the conciusimn that {E16 market vaiue
'V{:§§§.id ha fixaé at R3.2,835/ » par acre.
9. The giiscugsion mafia abava wauié izxdiéaze that
ths Rafaranea Smut has not oniy naticsd the avieziance
availahie 9:1 racers}, but me}-mnad the yisiai and $326 “§3}(1′{3§f§€
fmm ths Eami; has adgpieii a§p«mpriaft: rm:tfd3;:}::
J
Q’
towards cost of cultivatien and appmpriatf: ._.f_}:c:
purpose (if caiculaticm has hi:-:c:I1 ad0p{e€:1_–‘zv£};£i§’V.§i%€H§ki:3.g
011 capitalizatian method kssrepingfijz VifiiW:’ ¥;h.+: iégéfzi p<;§$i§.:i:3§: Ain
{his regaxrsti. Hence, sizictc: '!:1;é._vRaf€rea1¥c€iVV&A
appreciatcii the materials a;'Ii§?é'u'_- fxfidmg of fact
with regaxri to that andv h%.s fixed tim
market value in I'€SpE§§'/$9 :10 masan to
interfere tvifh' = pzasseé by the
RE3f£3I'€I1C€€'(:{J1:3-.5 in this appeal.
3Ac<::31f§i1:{:,5:3.§;4V':3::cé"vaiépezfi-in my View is devaid of maxi?
311:} the maméa is"%1iS:§:i:~;ss"éd.' N0 order as $0 casts,
S&/as
fudge