High Court Karnataka High Court

Shivalingappa S/O Sharanappa vs The Chief Engineer Id Ip Zone … on 5 September, 2008

Karnataka High Court
Shivalingappa S/O Sharanappa vs The Chief Engineer Id Ip Zone … on 5 September, 2008
Author: Huluvadi G.Ramesh
 60%'??? CW WflfiN%WWA HEQH CQUW" 0? KflflNfik"&"&KA WQH CQUW

 £79? fi$W?%mI§"fil£{& Wififi €@i3RT.@'F;: KfiW«éfie."W%K& Wlfifi fiflfifim' KW %fifiRN&"§'°fi'%é%'% 

IN TIE HIGH COURT OF KARNATAKA   H V
CIRCUIT BENCH AT GU_LBA_RlGA_--' "  " ~ T 'V .
Datedtkis the 5" Day of sepégmgr, .. $20453.  f l
Beferé;     ._
'HIE HONBLE MR JUSTICE :2;-gD1"(";'.'~2V;%4_;§}Esli;r
Miscellaneous First    :',»."._  _ (LA(2l H
Between: T  lb   'V

Shivalingappa SE90       
63yrs,Ag1icu1turist,I-'J0I_{1:tik§3t2i' _;  "    V .
Gulbatga Tc; &Dist:i'i§:£ .3   . « Appellant
(By 53'}: s s  1VA§i{;i)"  

And: V l' V In

1 Chief_EngiIle%:; ID 3? ;2?,olé'e:_ S  
Gu1¥:gar'ga, " V

  " H,:§e'c:uti~§s§fE;§"ga:1¢e:, KNNL
 ' Gaxidorfinala I}ivision, Mahagaon Tq
  *1  

'3' S§3i;.._Lan;i~2tc£1tsi§ition Ofiicez

M &  Guibarga Rssponéents

,  GA)

 Miscellaneous Appeal is filed under S.54(1} of the Lané Acquésition

V V __ T la;;;;:"prayi;1g to set aside the judgment and award dated 2.9.2005 in LAC 27/2305
  Allie m Add}. Civil Judge (Sr.I}vn), Gulbarga.

Mb./'



imim" W Wtéttmtm WW $@i3m",€.i?%'§_; mttmmm mete tzotzm" oe mwgtmm   W mmmfim mote mom' M mmtmztm mom ootm

fo1lowing:--

JUDGMEENT

This appeai is by the iané iosers   ziwarct :i*r;:1tie:i'ii>jgi'i.*ie

Reference Court in LAC 27.0095 éated 2.€'§;.Z{ii1.§  seekizzg tbiieiitimeeirientiof  L'

compensation.

Heaté the counsel for the  ztfiiiviiilie  Advocate.

The claimants  iggaékfif   of compensation to
Rs.7G,GO{).»'- from iéy ittie Reference Court for dry
iand. The clagiitetote    of this Court by the Bivision
Beach in MP'  to the decision of this Court in MFA
5773:2001 _an_.:2 ioiiiiitilifii ,3',;=.si7f2i0o~1'iiV dated 9.3.2005, white tzpholciing the
 otf.ic:ompensietion;***ti1e Division Bench has held that awarding of

Rim, pet iieifiiérg land is valid.

 In titre... case, the land in question is situate at Kurikota Village,

 Acquisition is of the year 20131 and award is passed in the year
  2(}f§3. ii iteference Court has awzzréeé compensation of Rs.4}.,4G0f- in the case
i. V ' w. of:i99i acquisition which is disposed of by this Couit in EVEA 602i'20{)'7 wherein

  Court has enhanceé the eozopensation {torn Rs.32,()0{}r'- to Rs.62,{)(}0!- by its

pr/"

This First Appeai coming on for Hearing this éay, the court deIiveife;:I"'the



'..'0uRI' of KARNATAKA HIGH couatofi KARNATAKA men COURT o1= KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH coum

i

order dated 10.4.2003. Further, this cam in MFA 51323566 "'5%¢g;éc_ie--'cz

16.1.2008

has awarded Rs.1 lakh compensatiqp for ‘é’c qui1fed. f€;’r:’ .

Gandofinala Project. The compensation ciaimégi by_-t!1¢;3cIa’§t:1.£IIit:é’-is; be

appropriate $31 View of {he judgnent of the Divisiofi Bgefiah of 3

Accordingly, appeai is aliowezd. to

Rs.’}’O,{}00f~ per acre for dry Iands with stamtcggy __¢6sts.

An