High Court Karnataka High Court

Adavirao S/O Banderao vs The Assistant Commissioner on 7 September, 2010

Karnataka High Court
Adavirao S/O Banderao vs The Assistant Commissioner on 7 September, 2010
Author: A.S.Bopanna
HJTHEIHGIICOURTCHTKARNATAKA
CHRCUYFBENC}1AT]HAR"UU3

DATED THIS THE "7TH DAY OF SEPTEMBER, 20':

BEFORE

THE HON'}3LE MR. JUSTICE__,A..S_.4 BQ'PAI\3'.I5Jf§.'V""' "

BETWEEN:

L

ADAVIRAO
S/O. EANDERAO,

AGE. 63 YEARS, , A  
Occ. AGRIcULTURE.__   

BALAJIRAO   
S/O.BAND'ERA'®'--'1'_,__     I

AGE.  ,
Occ.   

(BOTH ARE /O;IvILIDI,A,_RUR VILLAGE,
TQ. 56 DIST"; K_OPP'AL";.. 

 »A(IV§3'Y _SR.I . 'LA§§R1AN.T. MANTAGANI, ADV.)

 I.

 THE ASSISTANT COMMISSIONER
 "LAND ACQUISITION OFFICER,
..jSj~»KOPPAL.

.'  'IA*i:IE'AEXECUTIVE ENGINEER,

 "No.1, TB. DAM DIVISION,

«:9?

MISCELLANEOUS FIRST APPEAL  II3 /200??' ff'.

".APPELLANTS



ix)

MUNIRABAD.  RESPONDENTS

(BY S}\/[T.MEGHA.C. KOLEKAR, I-I.C.G.P.)

MFA FILED U/S 54(1) OF LA ACT
JUDGMENT AND AWARD DATED 22 /01 /2090″-._PAS_SED ” IN_
LAC. NO. 158/99 ON THE FILE OF THE CIVIL”J-i’_JfDGE4_’AND ”

ADDL.CJM., KOPPAL, PARTLY ALLOWING’ TH_E’1RE:F’E;R_ENC§)

PETITION FOR ENHANCED COMPEN«SA7TION ‘AND. ySEEK.I.NQ

FURTHER ENHANCEMENT OF CQMPEN_sATIoN§’–‘.

THIS APPEAL COMING oN¢:FoR FURTHI}}3R’1’;:OI§DERSV

THIS DAY, THE COURT FOLLO.VVING:

The appellant    enhancement
of the market.    awarded by the

Reference ciofirt I§Id’¢1’£I§dcI 22 /0 1 /2000.

2. Si1″1Ce* there “filing the appeal, the LA.

1/ 2007 is fi1ed;«-._dThe’ 1_eVa:jne:d’ Government Advocate opposes

it-l’I€y_ap[1IIf:?:afZit)}’LV_fO1’u’C0I1(iG1″1ati01’1 of delay. However, taking

note’ .Vof*V.the:”IfavCt’—that in similar appeal in M.F.A. No.

has condoned the deiay, subject to
of interest} The delay is condoned, subject to the said

°f’Cond_ition’;_«

Q’
2

-2:

G53

interest for the period of 2495 days as done in the simiiar

appeal and denied therein.

In terms of the above, the appeai stands 9

%%e; ;g&;e<,_»e

Egagfie"

hnrn/–