IN THE men COURT OF KARNATAKA CIRCUIT BENCH.fAfi" '1 u
GULBARGA
DATED THIS THE 19TH DAY 0}? P;UC%USfIV'3_3i{){"§V8_
PRESENT
THE HONBLE MR.
A ».a,ND.VA""%L V'
THE HONBLE MR. JUSTICE GOWDA
i*;rA»'E«;..1:+'_'.~.I\. :'_N'O€;'1'06lA"2€)i}6V'. %
.V fl :}%%%c¢$f ; AV
.;:.1V'£..F.A.NQ'; 1'1O,!2QO€3
IHM.F.A. :-:o;%[1mme %
BETWEEN: %
1. 3A1<AsHUMIYA.N, %
%~S/0-R%J"?SAB,~«%H«
Aagzso YEARS,
2. ;;«s:hm,AA%A \
S/0. RAJAKSAB,
_AGE:"-48
. sf/o.% MOULANSAB,
AG§::43 YEARS,
S/O. NAGORAM,
'AGE: 39 YEARS,
W
1 " '»..,.{BY Si4éI,__3AGAE)§§_ESH MUNDARGI, ADV.,)
5. GUNDAPPA,
S/O. ERGOUNDA,
AGE: 35 YEARS,
6. RASOOLSAB,
S/O. NAJIRUDDIN,
AGE: 40 YEARS,
ALL ARE AGRICULTURi_S'I'S,
R/O. W'ALSA.NC'r VILL.A(3fE~,.
TQ: BIr{ALKI, " ' "
DIST: BIDAR.
_ R ~, ;#.PPELLAI\I'1'/S
(BY SR1 C.H. 5.Dvj.,)i
AND: V
1. THE sP;é;c1Ai; Acgtilsrriom OFFICER,
KARANJA,'PR_Oa}E()I",.. %
TQ/DIST:BIDAR.=. ~ *
2. THE EXEQUTM ENGINEER,
.....
BVHATAMBRA;-.._v
€#QrDIs1°:%}B:I:mI<.%
" V * RESPONIDENT/S
THIS MFA IS FILEB U/s. 54(1) OF LA ACT AGAINST
, mpammm Arm AWARE) DATED 31.03.2005 PASSED
'IN 'LA€i3_N"o. 27/2003 ON THE FILE OF THE LEARNED CIVIL
JUDGE' (SR.DN.) & JMFC, BHALKI, PARTLY ALLOWING THE
'VTVVREFERENCE PE'I'IT'ION FOR ENHANCED COMPENSATION
ANE3' " SEEKING FURTHER ENHANCEMENT OF
' F 'CGMEPNSATION.
<:~E/
IN l5!.F.A. NO. 1 16£2006:-
BEHWVEEN:
LSRIMANTH,
s/0. RAGHOBA,
AGE: 45 YEARS,
occ: AGRI.,
2.GANESH,
S /0. DHARMAJI,
AGE: 30 YEARS,
occ: AGRICULTURE,
3.PARVA’I’1~IIBAI,
W] O.LA’I’E *
AGE: 55 fl % H
OCC: AGRI. ,
4.LAxUMAN,, .
S/0.RAGHOBA,~
AGE:4OY_EARS”,”~ *
occ: Aqm, a
TALUK: ,BHALKI..4 ‘ ‘ «,
‘ (BY {IADE~:AV, AI)V.,)
%
%j&k’kj1;§?;:E SPECIAL LAND
‘—.A’CQTjEVS3’I’Zi0N OFFICER,
_ KAFt’ANJA PROJECT,
v 131S’_I’;__BIDAR.
EXECUTIVE ENGINEER,
_DI\11SION No.3,
Gk
APPELLANTS
BHATAMBRA
TQ/DIST: BIDAR.
(BY SR1 JAGADEESH MUNDARGI, ADV.,)
RESPONDE§NTs~
THIS MFA IS FILED U/S. 54(;1}””0F« LA t°k5′.”31’V:’}#’x(V3A;’§;f~lS*1′
THE JUDGMENT AND AWARD DATED :_-3:-;8.e5A..PAS$E1:>=:N’
LAC NO. 8/03 ON THE FILE’ 0;’ ‘THE LEA ?A.NED ~::1v1L,
JUDGE (SR.DN.) & JMFC, BHALK1, PAR 1*eALLew:1§e.:THEVe»
REFERENCE PETITION FOR ._CE)MPENSATION
AND SEEKING FUR’I’HER___ “=.vEIs{HANCE1\_dEI§iT OF
COMPENSATION. ” 1″
These Miscellaneous on for
hearing this day, ;..de1§ve r”ed the following:—
Botlzi’-filiew eajét of the acquisition of land
for Karanja. jérejeet i_1i:e= notification.
2.’, Refefeizee Court has taken into consideration
Vfizgtii “j,3__.war are gown in the land. The yield is
taken. toordal per quintal for the year 2000
ivs –ta}cer’1 at;’ / —. The average yield ofjawar is taken at 6
.1 rate is considered at Rs.1,000/~ per quintal.
_ Claimants have produced the price list issued by
marked at Ex.P2i. The price of toordal for the year
19984939 is at Rs.2,827/— per quintal. The Reference Oourt
4?/
was not justified in fixing of price less than Rs.282′?
quintal.
4. On re-appreciation of the fact:’-3613.6′ u
that in a crop year only crop of
gross income from turdal =
Rs. 16962/-. If 50% is de§i:u1§V:ted’V.*;::¢.V=;z.£;;..**(i1:~*.»?. goéta ‘0f~c*uj1tivation
Rs.34s1/- would be the n%e£ turdai. The
claimants are entitleg .for V’ x§s.86540/– per
acre as against; are allowed with
costs and st;ev1tu_tofjz ;’:r;§zf1§fits;._ “-…___ _ ‘
Sdf’
‘Judge
Sdf-mi
TucIg3