High Court Karnataka High Court

The Spl Lao vs Amjadullakhan on 16 September, 2009

Karnataka High Court
The Spl Lao vs Amjadullakhan on 16 September, 2009
Author: K.L.Manjunath & Swamy
m 135: mcm 001112'? QF KARNATAKA._BAi\§'C}25;VLC§}§'E " '

DA'{'ED THES ON THE 25% SAY  'MA? f2€'?§39 '  '

PRESE'fi'§"'--~....V _ V Q
THE HOWBLE MR. 3JUs'r:ciE_u_%: 
THE HON'BLE ?fJH§.   'SWAMY

   of 
cm 1s:_:~>g.'%:::s¢on-.23*z*%9s* 200.8 (L.A.C)

MFA No. 50811.')?   M

BETWEEN

1 THE s.ir>£r:3AL LAND» ACQUISFFION OFFICER,
 V. 3% mizgofi, v.v. "I'0W,E3_R.§
, 'PQD'i'LEM:'*-BLCKZK,
"._VA:x§'BEDi5:3g1a01.  APPELLANT

  (33: SR1 $A4§:GArALE_Lé:,}{G PATEL. ; ADVOCATE)

~ --s§:?Ei7) 

  "~L;sf;21_Ab¢1JABULLAKHAN,

 A13:-ED'AABGUT 3:2 YEARS

V"  30%»: 0:2' LATE FAZALKHAN,

 

g V' 'RE53IDING AT' NO. 9, iSHAQ¥ SAHEB %REE?T,
 J.C. NAGAR, BANGALORE ~--~ 560 006.

 2 THE ADDiTi()NAL CHIEF'
(3(Z}NSRUC'I'i()N ENGINEER (man)
DEFENCE RESEARCH AND DEVELOPMENT



ORGANISATION, CAMBREDGE ROAD,

OPP: ems. OFFICE 

AGARAM POST, BANGALORE 560 (2:07  "   
 RESPQNDENTVS _

(By SR1 MUSHTAG AHMED FOR {3fR'1~,-._  M  " . =

SR1 SHIVAPRABHU HIREMATHQFGRR2,  *  '

SR1 AYAZ AHAMED KHAN FOR R1 :':.A13voC;§*r§«i§;)'."  

MFA FiLE{) U/S. 54(1) LA "nc1',_ ;r%.(:§}'a1_§'Nm 'I'I~{I:;=. 

JUDGMENT AND AWARD ;:)'r.24;ff;'2003 "PASSED iN LAC
130.202/95

ow THE FILE}, OF’ *if_HE_.’~-11’a_AnDL.4::1TY}czvn, 8:.
333310515 JUDGE, BANGAL0RE,_~” ((3{3i~§.+}V?)’,..«ACCEI’FING THE
REFERENCE PETITEQN FOR ENHANC;Fi:’) CQMFENSATEQN.

THIS APPEAL CQMINZG’ §*0«R%,1H’§é;AI;é’:g’~:'(§ BEFORE THE
comm’ TODAY, ;Ai”?*§fE’R £JA\_!”IN’G’~.H”E3AR_D,f’ K.L.MAN.JUNATH,
DELIVERED ‘I’HP§..Fy’}LE’§Q1§IIN§?v;

_n_Is__Fa. CROB li0* 237 “G3?

8 BEN _ .

SR1.?«’AM1§A{)ULLAKHAvN
AG<EDi.2%B<3UT 52 YEARS
. SQN c;)1=,Lg'rTE1 9525; KEAN
A "R§*,s:r)'i:;{;, A3? z"-$9.9, is:-{Ag swag STREET
~J;':":_, NA'(}}:-£2, ' V "

BA_¢N::~A;.,{:i~zEw 550 00s. c:;=,o.:,s z9a;T%%

(By S§{‘NiUSH”i’£§G« AHMEB : ADVOC:;¥§’E)

?i’HE SPECIAL LAND ACQUISI’I’i{)N OFFECER,

.-1339 FLOGR, VKVITQWER,
PODIUM BLOCK,AMBEDKAR VEEDEI,
BANGALGRE —- 5360 001.

2 THE A1:>mT1::}NAL C§¥IE§’
CGNSTRUCTION ENG£NEER {Ram}

3
9E::*Ez~:cE RESEARCH AND DEVELOPMENT
ORGANISATIQN, CAMBRLDGE ROAD,

opp; C.M.S ()i?’I+’ICE,AGARAM PQST,
SANGALORE «– 560 00:2
RESPONDEi\.i’I’S”‘-_ .’
(Ev )

MFA CROB IN MFA pm. 5031/2004 F1LEn..LiAj~1Q%.’4l:j1i;uL1: g2’~___
0;? CEPC AGAINSE’ THE MBGEMENT;A’N:)4._awAR{> m:24;’:»’.2:}03: ‘
PASSED H»: LAC NO. 202/96 ON THE”~.F1:;l_§:i ‘*ii}i3<'1'*I'i_4%Il?2 1i §{_DI§i»C§TY "

CNIL 8&3 SESSIONS JUDGE, 3AreTGVA_L0R3″§:,_ “(£:c:~+1+’1′?2}:,._,§<;:<j;Et*r:r§'G
mg REFERENCE PETITIGN FOR EN§§é;NcED"<:(m.PEr%:sAT1oN AND
SEEKING FURTHER ENcHANCEME»:eT–.ts§«* CTQMPENSATVION.

P   m&m.V ~.  V' 
"(A    vv  

#3949} cw .   .  _V

THIS AP?EAL*Q’OM§N(‘}_ F’ §”{EAf?..ljNG BEFORE THE

comm’ Temyg _£a;;?*1f’B;§§V.’:4i~;e;fi;12~é’7G HEARS, K.L.MANJ{INAT§{,
DELIVEREB THE;4.§«*QL;LgQ,w’x§:{s~:

JUBGMEHT

Appeam<.1.F.A N0. 6681/12604 is filed by the Special Land

' _'_' 'figcqiiisi:t$5:_% Sfficer, Bangalore challenging the judgément afid

V. passed by the Second Addiiicmal City Civii and S6SSi$1;".tS

V …;:,jf'41J.t:".igf:, Bangaiorc in LAC i'¥0«202/ 199$ dated 2419'?/2003 whemin

{ha reference court as dctelmmed market waive of the land

acquired at R's.3,QO,C3(}0[~ per acra. The Special Lam! Acquisitien

5

impugned Judgement and award are msdifiefi, b

Registry is directed to draw ‘£31? modified ‘V J

1:: – ‘.

D d’ ‘

kAIudg’5