High Court Karnataka High Court

Manik S/O Saibanna vs Spl Land Acquisition Officer on 18 August, 2008

Karnataka High Court
Manik S/O Saibanna vs Spl Land Acquisition Officer on 18 August, 2008
Author: K.Sreedhar Rao Gowda
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED THIS THE 13TH DAY 0? AUGUST 2e~e$f   

PRESENT

THE HONBLE MR. JUsT:cEV.K..4_sREE::) HAR 12.»;¢:3  "  

AND  
THE HoN*3L1:«; MR. Jus1*1' :E 13.  Gc>?m:5A
M.F.A.N().   

BETWEEN:

1. Manik 
Gee: Agicultllre. 

2. Raghavendriz,  9  ' ' V.

 BotE.L amR,o 



Disma  302. APPELLANTS

(BY 3:?!' HAR§§£§?§VARDHAN R. MALIFATIL, ADVOCATE)

'--  * Sp}; Acquisition Ofiiccr,
"  Q' Mfls 'MiP,~Roon1 No.2},
5   man' axaa Soudha,
T Qutbazga --~ 585 102. RESPONDENT

(BY SR1 JAGADEESH MUNBARGL AGA) 1

Cg/..

THIS M.F.A. FILED U/S. 54(1) 0;: LARD AcQU:s;%r;QV§:«’%I’vV;. ~ ‘A
ACT, PRAYING TO ALLOW THIS APPEAL WITH COSf1’£~3 *
MGDIFY THE JUDGMENT AND AWARD PASSE;¥3*”.1i%.”f~..’f’P§::f:3
CIVIL JUDGE (SR.DN.), ALANE) DATEE§;§.t§1′.2Ga_5-:
No.33 OF’ 2003 AND FIX MARKET LVA1.§:iE’T Fdpf LAHI3
ACQUIREI} IN SY.NO.629 0? ALA1vi)*4’9§eoPxER”AT fI’i%1 §:

ore RS.1,00.000/~ PER ACRE TO AN EX’I’E_N’I?’ :3? ‘Aci«:Es
21 GUNTAS op’ irrigated’ ..__LAN,£’)”‘ LAAi§:’I;$”‘FA..1AwA1é’i:)’ “ALL
STATUTORY BENEFITS. % % ”

This M.F’.A. on Cfor. this day,
SREEDHAR RAG, J,’ fo11o§\;Vif;g:¢ A

The €)f« the’ for the purpose
ofAma1ja has held that the land of
gay h1v avj1<i';"' Thc ROR extract at Ex.P'7 is

the year 1991 the sugarcane, jc-war

The land is shown as Wet land.

“-r1f1:;e’fzfz~1a1 ciozxxfiaices the View that the ROE’ is issued in the

c 3ré§a;;. 1′}96:«..Th<§mfo1c, that the land to be considered as 6137

taken by the 'I'ria1 Court is illegal although

' iséucd in the year 1996 and the crultrivafioxn, particulars

fm.'ui.hc year 1990~91 are shown that the land is a wet land.

2. The Reference Court has awarded compensaticrn

of Rs.36,99{}/- per acre. This Court in M.F.A. No.

8964/ 2605 in respect of acquisition for that same

under same notification is heid that the value for A’

land is to be assessed at Rs.1.€)0 lakh per acne. I1;

also the claimants are entitled to the c§fi:i13_§fi$éfiOn’A _

rate: of Rs. 1,€){),0{}0/ – per acre with 311 stafiitéizz bcnfifiifl. ” ” V

Accordingly, the appeal is fiéith

Sri. J;-egiagijiemiig. Miii;da§g~.=,;’1e.az§ijéd”}$GA is permitted to
file Memo of :§=¢iihi:1:’isv§>V..months.

Stil-

Judge

3d/-}
Iudg:é’