High Court Karnataka High Court

Gurusiddappa S/O Sakrappa Noolvi vs Special Land Acquisition Officer on 17 March, 2008

Karnataka High Court
Gurusiddappa S/O Sakrappa Noolvi vs Special Land Acquisition Officer on 17 March, 2008
Author: N.K.Patil
IN THE HIGH Conn? 03 xnnnnmnxn AT BANGALORE* 

nxman ']"'£-SIZES THE rrth mm or 1*-ml-7.CIE-I 2095.": ~..' j"~ -.

BEFORE

THE HflH'fiLE HR.JUSTICE"N;K, EATiL*T_"

C.P.Nu.242«2G0? Cfw'C.F.Nm§g2§5"foZ24§fi§fi$?m ji 

MEFEA was leflflfiffl? fig zadaaxzoov

ifififiiiii

1.Praka$hgauda;~2i yaarsf

sEa.Virupaxag¢nda--Patil.5

Gcc:Studant.§ 5" '«'a 'W

£.Frama, Agsrfiinar '

D{n.Viru§mxa§mud&'Pati1

Hy Mf£:mqtherssmt.3uvarna_;

w!ai¥irupaxag¢ud3_Bati;'

43 ynars, Dcc:Hcuae hala'

Rio.Eidn3i Viiiaga; HQfili Tq

flharmfid Hiatrifiti V ... PITITIOIIR5
.¢' u. ". g 2

IE ޴.2#E 3 243 5 $3?

V_.$u£q$ififiagga,_i5 years
'_Sfq.$ak:agpa_mpaxv1

Dc¢:&qhi¢ultgre,
RJn.D¢5aiVfini, Huhli Tq
n1aam.aaV niaetrict. . . . rwzvrxouan-'.
~ * IR ¢P.244 0! 200?

fig L anagfiwwu -" _- 3 ,

Afi gm ,ncc:ngricultura,

R€m.E 5; vi§lag%,, Hubli Tq

Dharwafi nlatrlct. ... plwxwzolunz

IE $?.2fi5 3 23¢?

(fly ari.V1gnaahIara fl.fihaxtr1, Adv.§



i3 '$ervefi and unserved.

Alb :
W
1uThfi Epacial Land Acquisition
efficarr Hubli Ankala Hraadggga

Railway, Rnkmla at Kumta

HiSt:U.t3Ea Kannafla
z.:ha fiéputy Ehi*f Engifiaar
tflanatructianh Smuth weatarn

Railway Emma Club fioad T.¢.A' 3:'=
Huhli, Di£t:Uharwad. ._naangiaaa%a
mmi7.A§ha 1-9:.Kxnmbargmf.'1 uutlp'-aces 1.; ~afl--1; V,
lotiae tn R-2 diwpenhgd uith'ufa;dated 17.3.08!

These civil patiti§nw,§£a_fi1ad

" 11
his?

under Order

 Rule 1. {sf  _tG'1_p$%rnf';it 'the "titioners to
file M.F.&.Jas;1U44fi,¢t0. 104§fl[G7 filed against

the judgmaut sad flaczaé-fi3féagEG.6.2fifi?
'E and Blflfi an the file

paaséfi in

Addl.:ivilT*§quflgs[5:;Qn}, . Hubli, as indigent
gersqn3.*' *5F.",'\T*.'-

Thaaa civil yatitians caming an far ardars
thi5_fiay, the Cgurt,@a3sad the falluwing:-

--r¢ow--o------

.. -'I

¥[¢3 fgal1-*

difip¢n3ed_with.

 dun

In E.P.Hm.Efi2fG?, the first respondent

Learned AGA accepts

“”hatica fa: H-1,

W

:.~s. Tim patziticmers in all thasa faur cases

have gnramanteu thaae civil getitions

them to gzerwecute M.F.A.tias. 104145 V’

preferred against the: judgmmit’ »-and-‘_” a§..§ a’£.9d

:-2a.’;e.a.m::a’r passed in L.sum:.Nos}fr,1 9~,’ 5’~.a”n.;1
cm tm fil.-a -sf tma 3.’i.:\_._§”::.1(masci A’Ixd:iitié;r$.éa13;’«-v-..crL¥.ril

-Iudgau:E=r.nr4}, 1-Iubl_i_, sa¢a_i§in_g’V._v_ ariha«n§:;_am§nt of

:r::::-.’.t.9-3:1″.-s.aa+,:;’:,»::.:~: g.1.s:*-_f’c:=.::’j r..a:us.EJ-.?i4:’i.s; ‘%_

+5.. §§%i§;i.tionar5 that)
the lam-:15 ant Biidnal Village.

H:.m.].:i. are acquired for
true _;:_§zvL;arr_;:n~r:sa~r§V .,§vi’¢3-1’Vr.a:_§*i=”:”,ru§::ti:an rsvf Hubli-Ankola
§rga¢3«ga{@’afL._’_4 by the first rasgaandant

.f=:2.’£f,_§:*:.’.’V1′.*’.:*..h%I1£’=-;fl’:i_,t -:.=«.1′.'” the !3;Q_£:£::.l1<.1 :1-smpondent, after

:a..=:5u.§.r – ..,_';'-'r«.:-:3'.:..:ni'r;a "3-' natlf 1'.T€£t1¢I: fGll!.'."'.9'%'J E;-3,
'AV'V""' — — ——– -…a an '
:::.m~u. :1l.'fi1I-~J.'£.a.EIat.iE:IrL. T".u:.L uuftm. , the 1' Mat

K '"'–._ V'"w;"aJ.ué. the rate car F|.5.'i',,5€l£1.u"- par gunta. Being

".'Aci:Ls§at:i5sfiasr:i by the mark-at value determined, the

gaiatitzbanam filed applicratirznns under Se-zztian 1803

w:.:;E time h.}%.Pu:':t before the learned 6'/fl'/'.-/. Judge

9/-

wsaking anhanc-amant :15 the compensation on the

VHF!’

—-‘–“”‘:”–

graunfl that tha amount detarminafl is inadequéta.

The laarned Civil Judge after apyreciatiqn qf”fh§g

oral and documentary avidence on re¢ord,”fia3flT’

enhancwd the markat value to R31%,DO§fj §€:_§uhtaFéV

and aa.3UB§~ gar tree 33 par hi% hbmha@ judgfi§fiE

and wararczt. dated 2n.es.2c:rj'”L V..V_ Tné” gat:;£5i._afi_§rVa=VV “hot

being aatiafiad sigh tham §a:agmingtian ,5f the

1. +- -1- ” – V ‘
marnam. va¢ue my’ the ~ke£ereace timuzt. are aeeklnq

furfiher fifihan¢EmEfia”-: fif_f_ tue f ccm§a1sa
2:’-‘mtr:L-:ti.n.g” giaim . an, anw– to
Rfl.25,GOflfi» ‘§%;h §uhfé;f;t Hafgfiér, thay have no
SflUEC%yfl£ ihEgm§:@a,ég?.théwfiflurt fee and as such
thay hfiv§’filEd £hi$r§ivil petitions to prosecute

tha agpealé as ifidigefit persans.

‘n, m,w_.1″; nava heard thu learned eaufisai

aagfi§arifi§,_f§r” the petitioner and the learnefi

Gcfi%rnmeht3Pl&ader fur the reagonfient.

?fi. The laarnad Gavarnmant Plaadar

E” umafipaaring far tha raspandants an the written

instructimna from the first reapundent aubmits

thaq the firat rfispondent has already uepoaited

/7
/?1——«

U:

the anhancad campansation awarded by ;*the

Eaferanae court in rampant uf L.A.C.Nos,T}tB;p§~

ans} <3: on 11.12.2007 before the I "

.:ruuge¢s::.Ian>, Huhli. It is V-a’1’w*a3s –f§::;,::_e;§4i:j’t~’I;t%;_=..§ [1-,~;:e§._ V

patitianars to withfiraw thét fiéid tafiuunt’tEfi3t

grasacuta the appaala fig pgayingV that figceashry =%

Caurt Fag. Thareforg, it ié auhmittafl that these

gtigsed ag having

1

getitiens axa liable 7te7.b2′;§’

1. Jifi tfie9;ight as tfit guhmissions made by
the laarneajééfigsnmfihttéleadér and after careful
gwrusét at tfififwtififififiwagfimunicaticn forwarded by
tha Sfi;,Lapfl’ ttc#fifi§ttimn Ufficar, Hubli,

Ankfilafflumtafiufiated 31.1.2993 baa in

bearing mu. éfifififi uf varada

Gramawna.,3ank, Karnataka Vikas Grameena Bank,

u'”;:”arandh:fiumta{u.K.§ fax having deposited the

ttammfifih mf R3.3,E5,Tfl4f~ on tha file of the

.t=t _;fiarnefi 1 Rfldl. civil Judqa¢sr.nn3., tawards the

enhanced mompanaation awarded by the Reference

Court, the prayer aeught far by the getitioners

/7
j%E1__t__.

irm th-mm patitiuns cannczt be sustained and”-_as

Eu-::h these petitions are liable to he 2

aa having hecmme infructumua.

IE: . Aaccnrdin-gly, them; 3;;¢;t4iTTtii¢;’ns4′ f

dismisaed as having l::-ac:;m’1!.a’_ i£’l.f3′:1.l’lf:”5;u£:-1.13′ ‘ .tj’El’S飔lJ;i;i.Ii.Q
libert:-.r to the petitiofieffi tta ‘~.a5§3pi’oa{c:.jh the
jurisauriictiannal cn’u.rf.’~~.,fux:_<' §}i't-fiéityiiwing t'na% amount

far ;_:::~'.-vyinug 'the Cau.rt Fafif. I

*3. £,;al?4rr;%a!ti":__.1ié; ;_:§:§:w;if:i:¢s.'&:i to file mama

mi apv;:«."aar.é:*;V¢ei:._1§;ithi.n«,1i1a.*%3 ..1.&-a'él-csig. V

sd,/-%
Judge