Karnataka High Court
The Deputy Chief … vs The Land Acquisition Officer on 8 March, 2010
.1 MFA 2725/2009
IN THE HIGH coum OF KARNATAKA AT BANGALORE
DATED THIS ON THE 08"" DAY 09' MARCH 2:).
BEFORE C
THE i~1ON'BLE MR. JUS'I'}CE ARAVIN3} 11<;.i§jifya¢§i1€é[ «
MISCELLANEOUS FIRST APPEAL No.2jg§g, éQo9"1m,¢j j
BETWEEN
The Deputy Chief Engineer
{Construction}. V
South Western Railway. '
No.18, Miiiers Road, =
Contonrnent. _ . ' "
Bangalore 560 O{L8._ & 'V 'JAPPELLANT/S
{By Srnt. i<.s.,Ai5'i;.g{§;y:i_V'.r5r«.M/s~.._Nyay:am:_tra Advocates.)
AND
1. The Land AC'q§iisiVti.on'~Qfiioer
And Asaiéstant 'cornmisésiioner,
Chiokamagaluixf ' '
- 'V
. W,Majvo1t_ -' V
" i_VV/o".= .K,G;.. Rudrappa.
._ I€1irei"n2:r_;;§3.i:;'t'.'V
' ,_Chickan13agVaIur Tk ea or. RESPONDENT/S
*!iHi5=i€*
A Vitifhis MFA filed u/S 54(1) of the Land Acquisition Act
C eag’a_iVri’:5t7 the common judgment and award dated: 16.4.2008
.__”’passed in LAC No.71/2006 on the file of the Civil Judge {Sr.E)r;..}
ii-»v.—-CJM, Chikmagaiur, aiiowing the Ciairn Petition filed
b 711 / S. 18{3}{a} of the Land Acquisition Act.