IN THE HIGH COURT OF' KARNATAKA, CIRCUIT BENCH AT
DHARW%D
DATES THIS THE 24 TH DAY 0? NOVEMBER,
PRESENT
HON' BLE MR. JUSTICE K.sREE9HAR.--:§éAQ.:' 'V'
AND
HON' ma MR. JUSTICE B.sIé'EEr§ivAs:%~r;gcxi§f:)A5 j--~ff'
m.r.A.No.22o'?¥o§f
%
M.F.A.N0._1947 QF_"3_G€J4 (LA€1__
In MFA2207[04 _
SR1$8}DLINGAPf'AA FAi'¥DAAPPP;"DESAI
(DEAD HESS LRS) =
1A. SHiT.SHAKU£%THAQA W ;'O.SHIQHLJNGAPPA mesa:
VAQED motrr 55
V" 13; . _§:r:%Ar§L.$mSH.£:KAR S/O.SHIDHLiNGAPPA DESAI
= 35 YEARS,
1§:.= W/OVENKANAGOUDA PATIL
._5c;,n;1>vABc3_~;5*3' as YEARS,
Tm. sM'mA_¥AmxM1w/ORANGANAGOUDA PATIL
AA TAGEDABOUF 33 YEARS,
_ 1i§jNDAP9A SHIDHLINGAPPA DESAI
AGED Aacam 28 YEARS,
F {ALL ARE R/OJNAM HANCHINAL. TAL: BILAGI}.
APPELLANTS.
(BY SRI .BASAV{&RAJ KAREDIDI , ADV.)
AXE
THE SPECIAL LAND ACQUISITION omcm,
UKP., BILAGI. _ _--
T
{BY SRI.C.S.PA'F£L,AGA.) T' A"
THIS MFA FILED U/S 54m <3? AcT"R;w.oR3:_E'ré.i4«1...{V1;«»3cPc » '
AGAINST THE JUDGMENT AND AWARE-vL.DATED: 18-/.1 1';Arg1:3Ai>PA SHIDHLINGAIWA DESAE
(ALI; ARE MAJOR, R/O.INAM HARCHINAL,
;BILAGI TALUK, BAGALKOT DISTRICT.)
RESPONDENTS.
{BY SRLELASAVARAJ KAREDDI, ADV.)
BOTH MFA3 FILED U] S 54(1) OF LA ACT AGAINST THE
JUDGMENT AND AWARD DATED: 18/ 1 1 /2003 PASSED IN
LAC.NO.3860/1999 ON THE FILE OF THE LEARNED ADDL. CiVIL JUDGE
{SRDNL JAMKHANHI. MFA 1810.220?/104 1S FILED _.._SEEKING
ENHANCEMENT OF COMPENSATION AND MFA No. £947/94 FILED FOR
REDUCTIOON OF COMPENSATEON.
BOTH OF THESE APPEALS COMING on FOR oR:>’ERs;’ ~’1.*1{;x’s;_.b2aY,
BLSREEDHAR RAO, »J., DELIVERED THE FOLLOWXNG: * _ x
JUDGMENg: ”
‘rhe hmnds of flhe cflahnarés haye acq;§:e¢j;¢g,¢pe
purpose 91″ Upper ‘”ai’€ wet
lands growing sugar Jeane “Ce:4.1r£.’§ in several
cases in respect of placed growing
sugar cane of Rs. 11,80,000/–
per ak;re._– _… of the claimant is just ané
reasona§:)is_% ” the appea} of the State, MFA
_ No,.}§§??47/20054’vvgfisiaissed. The appea} of the claimants,
_/2004, for enhancement is allowed with
.. ceiepensafion is enhanced to Rs.180,000/-
g stéietory mnefits.
Sdfi_
fudge
seii
Fudge
V13]-