High Court Karnataka High Court

Vimalabai Shivaji @ Jivaji Chavan vs Thje Additional Special Land … on 12 October, 2009

Karnataka High Court
Vimalabai Shivaji @ Jivaji Chavan vs Thje Additional Special Land … on 12 October, 2009
Author: N.K.Patil And K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 12'?" DAY OF OCTOBER, 200$}

PRES ENT

THE I-I()N'BLE MRJUSTICE N.K.PA'1T§IIg if   "' 

AND  

THE HON'BLE MRJUSTICE  

MISC.CIVILV_I"Z2V342/2(i3G9_   
IN M.F.A. CROSS oaqccfrlom No.249/23303

IN M.F.Aj réoc. 5356',/2%GVG3c'1g3_Q1

BETWEEN:

1. Virpalabéi §}}hivaj_i"@ JiVaj_i__ Chavan,
AgeiVMa;i0r, 7* "  
OcC__: Houschcid Wo_1*i«:._.__ - H
R,/'o shivaji'Peth',v._.  
Dhebale Ga11i';"Bija"pur.

 *    ...C1a1'mant/Cross Objector

 <  _ (B;7:L_'t'§ri:  Baiéira;;.;...Advocate)

.  Thefidclfitional Special Land
 Acqzxissition Officer,
Upper Krishna Project,
falzirnatti Talukz Bagewadi,

AA  Dist. Bijapur.

  Sangamesh G. Patil AGA}

Respondent

This Misc. Civii. is filed by respondcnt--clain1ant~Cr0ss
Objector under Section 151 of the CPC, praying to direct

.o-"°é54,"9gv"=""_~



I
to
u

the office to draw the award by modifying the earlier award
as per the judgment of the Hon'b1e Supreme Court thereby
determined the market value of the acquired _y lands'-._ at

Rs.32.10 per sq.feet in Civil Appeal Nos. 4163;.4+_i'S5/21009

dated 8.7.2009 and etc..

This MjESC.Civi1 coming orig for ord'er--$:'_i. * it

N.K.Patil, J , made the following:
:0rderEeVd

The instant Misc. Ciyi1..cjiéi.fi1edV'by. rprésponaentwoe

c1aimant--Cross Objector un'deri'e_:.'§';ection i5'i*of'V:the CPC,
praying to direct the   award by
modifying the"eariier::A__avqai5d judgment of the

Hon'b£e Siipredinhefl determined the market

va.1ue"-of the at Rs.32.10 per sq.feet in

cm: Appeal  i¥ie1v63:;..ii165/2009 dated 8.7.2009 and

     ..... 

fife’ —have heard the learned Additional

Advocate appearing for appellant and

1earned”;.counse1 appearing for respondent–c1aimant–

cross objector.

3. For the reasons stated in the affidavit filed

along with the application, the instant Misc.Civi1 is

/in/~

L

allowed, directing the ofiice to modify the award,

accordingly.

With these observations, the instant A

stands disposed of.

5- ‘A L

tsn*