High Court Karnataka High Court

Abhimanue S/O Swaroop vs The Spl Land Acquisition Officer on 1 June, 2009

Karnataka High Court
Abhimanue S/O Swaroop vs The Spl Land Acquisition Officer on 1 June, 2009
Author: B.S.Patil
:5; 'I'P£§I%l m<T:;2~-5 2:1": as gs-*1' {.3}? :~;A£zM-'rA;{A
<::'§«'2<:z.3:*:' 5-3:::Ne:.:H AT GLm2;Az%GA
§f}A'E'§s3D W33 *5'?-ifs: Em' ELEAY €f)E4\JL¥N}%Z, :2i:*{:':<_;§:«' -f "'~. "'
B§:::912£: 3 

'E?-«zgzz fE€}N"§3£,§':Z M.§%%.JU§ffI.£f.¥if_ ;3.::;1;'§%;£*£*: 

M.§'%'.3'x. :'~sc>;>'  
;a<::c::Avr'§at'E>5 =  '   -

S;*=f") S§WA;R{§'{}f1 ._ '

:'%.€.}E;:;*_3€} 3*i~:;x;<:~;, " , _.
_ §}{EC;}§{}R£siZI.,i*.L'§'L3REE,

 "  _ :_3:f1:c"?i:'*f1fi=§' z3;-E.%§5/ <7: ;é:2§'L;2;s;1::AL V'iZLLA{}E,

, ':'sa_L£_;§<;A 'E3§T{gqL::K§-, f;)§$"§'R§{:'i' i%ffi3AR.

'ill AI-'E'EZ 1.:L~A?~I'§'€':§

" Aggié'? 55$;'

ACQE 3 I Si"§"E 0 N G $6'??? {1§?'Z§4Z ,
KARANJA E1*E%(3*J§%Z{'3'F
i3§§'.§'i': ii-§¥.ii}2*sE€,

12: "'§'%§E:f; E§§}?§{ffi§'I'fVEZ- E%i§€{}§F€§{fIE§¥€,
§II}E1? {SIGN ?\E(,). 3. }3E"I.zk"f':*;Ei'§'9-BE ;'f§.S.E{€§MMAN., €Z'::§§.§}



fa.)

?§§:§w§AafismL§a?R&&NCrm3SE?HNGA$fix5TH5r
§%§T Q? THE JUDGMENT A59 awagg BATES 3Lfi2&X$
?A$$E[>BY€?fi§igafifififiifivfiwfijfififi{SRJ}N}fiT§%H$MflEN
age Né)§9j26§6 ANQ A%Hfi2fi*?H§ C£$éPENS8TR}N5§%§§KE?
vaggagAT?%m:&ATa<x?R31,uxoaG;~?ERsu:RE_mmf=.°"".

'?HK§APP€AL£3®®HNG am F@R<3R@ERs*figs.§§?f?fi§  .

{1E}i.§f<."i"' Mégiflél "1"i~~§E }3'(f)§.,E,€}W§NG:

ORDER

{irfficte has raisitd chjeéztiagls réggirfifilg ;;:1é~:fi;2t;;;1ir12;’i)i!_it5;_

af this apgeafi as the V?11u€”1f;ii)I}::(}_f l}1§i’ stibj-aft.’ fiiffiafflfif of the
appeal ii; 1533 than Esfifihs ,Aii3.§fi;F3£g”;;iu€ regard $0 the

zamen.fi}fié:1’tTA Kaxnataka Cfivil Cmxrts
Eimt, 1§t34:, ._ apportunitgkts wane given to the

agispellami,’£1i1fiIvtji3._I1o,anfsfiet’ E0 the afiice objtictions raiseci

fl(§i”3’«€Jbj__é}t:?ip11s “Ei:’:”€:….C§)’5flp1i{3d with. On 27.5.09, this C0111?

‘ pa;::se<3._;§'n, iznimf as under;

_ “Neat: appears; for tha zappeiiam…

.’ 4′ %£c>vs:(:s;e1′, to give a E11131 €’h3I}(?€, Iist $313.3

:na.tt.{:r on {}1.€I)€i.Q€¥,”

1% ‘§’4;}(i.*:«1y, w§’1t::”: £2115: mattttr is Iifiéféii bt3f0r::= tilt:

.V _{§1:’_>’a11*:., ihfiféi is :10 1’&:prs>:3€:2;1ta£i0i} far 32:? a’pp<=:i1z:m.€3. Nfiithtff

iht: appéiiiazitfi 3:103: "{,i1::i.r Cfiéillfifii fig p."{'f.'.3Et11E.

:3, {En ;)€:'msz~2} «:31? the? pimvisioils c:t9I';tai:1e:d untier

S£:{*i.ir: 33(1) sf {Em Kaxjzzataka {Xvi} C(}1}.1″{S Act, 1964, it is

E

Sfiiflii that appeak from the decreafi 331$ Qrclers pajs.€s :i€i..:¥)L_¥5~a”‘ V.

Ciivifi Lfiudge (ffiériiost fiivision) in erigina} $ju.i*€§j§=. éu’1{i–

pI’€}(‘if:’E{iiI1gS of a civil I1£:3.iUI’€ lie before”i.hc’~;[}istriéEi__CQu§’t,

whexx ihfi ammmt or value of t11e”su:b.§_e:ct

original suit or pm-::t:’:edit::gs {ioeS’~vz%{)%, ttxcrléeei..m§é¢éV’V”3VVb§’V’}a1;hs.
This amerxeriment. to t11<%";+":.g_:&t "i11};o fig-it:{:..avi£b effect
fI'€§I11 28.82007 as per

4. t§i1_é is dismissefi
am; not tea the: appfsllants to
5118 ‘%§1éV’C,ourt of District Judgf:

having jiitfisti ictioxj Iofiicf V “matt(:r.

Cfifiisse te:s s’E–‘:3§_ ta fsopy of this oxtier {<3 the additss af tfmt

» app§:fi3;.1i..s.–.'V T-Eiis artist is 1Ti€(."tCSSfiat€{1 as the: cmmsel for ma

H ':-';%},'n1ait1c{£ absent anii that rights of the pmfies

:&i%'.4'i:3vQi:\§€':i"!V'
% Sd/-3
IUDGE

"ii.