High Court Karnataka High Court

Pramodkumar vs Spl Land Acquisition Officer on 26 March, 2008

Karnataka High Court
Pramodkumar vs Spl Land Acquisition Officer on 26 March, 2008
Author: V.Gopalagowda & Nagaraj


III THE HIGH COURT OF KARNATAKA AT

mmn ms mm 26* my on mncn I Y A

‘|’:I’l.’! ‘l:N”\’I5’£:¥
1313!!’ KIIWJB

‘1’:-m Howsw m2..JUs’r1cn: ;?
ms HON’BLE hIR.JUs’1w’f(3E__

. «
AGE:llAJOR_,=” %
occ: Aonxcunwag 3

[Br sRLH.l?.1C&LIP’AT1E}§’fi1f&’J§§fi(?;ATE]

mmwmmmaoun

GF¥’££}EP.,.,H .& £90.’! .J’.’.L2 1

-.- 2. RE%%P.!”.1’EI’.’.”‘1′

~ « %. % ~ L n BRiV.Lafi’ @DL.

_ “»23.§’J.iat’J<'J:Ta passed mm: i1'o.i1§i%ofi the file éf' '
' " " Addl. Civil Judge (Sr. Dn._). Gulharga. partly allowing th

_ _

I

_,t_=£@

.-E
re-

real

0

\m/

‘II&-7

claim petitinn mr enhanced compensation and

filrthm-_ enhanoement of compensation.

“I11”: lppflfll oamn:g’ on for adn::I’ union

£flN. 1″1.I’\’I”I’I’\I. .l…._..;.uJ 1’A–.-in-.-n

uuwun J… ciahvmuu ‘I’i’u’a ~ .– .. p .
This appeal in aupoa¢d%%?kikk§n’ in Wthe
imam pas-ed :~m§9::.ss7I¢5J dated

21. 1D.1’2D06.