Karnataka High Court
Basavantha Rao vs Spl Lao on 30 May, 2008
_ 1 _
IN EHE HIGH COURT 0? KARNATAKp,A:»BAN3ALoRfi;"I
DATED TEES THE 30*" DAY OF Max 2Q0é:_ {"'
PRESENT?-_
THE HON'BLE Mr.JUSTICE kz{Ifigwv&AIfi-'
AND " * *«
THE HON'BLE Mxs.J¥SIIcE BjQ*3gG§RATHNA""Vx
M.F.A.No.2580f29Gi (iACI &fII
I aAsAvANTHAVޣQ_
sxo SIDBAPPA V _ - "»w
Maaoa, Qcc:»AG3IcUL_Ug3_ ;
2 GURANNA_@ Gukufirfisagfifiv"
SINCE DECEA$EDIBY'LRf,
I_ VTMALgBAIn ______ I
. RGED ABOUT 45 YEARS
*_'HO;GURULINGAPPA
"_ctg;"HoUsEH¢Ls WORK
"'_3 REVANNA-SiDDAPPA
S/Q ~SH;?5§NTHALINGAPPA
' x?~{¥.F\JOR',--- OCC: AGRICULTURE
"_4,'vEfiRASHETTY
}s/0 SRANTHALINGAPPA
gMAJ0R, occ: AGRICULTURE
_ 2 _
5 MALLANNA
S/O SHANTHALENGAPPA _~m_
MRJOR, OCC: AGRICULTURE
ALL ARE R/O YELMAMADI VILLAGE ,:
TALUK CHINCHOLZ * *
DISTRICT GULBARGA 'a r_..{.A§?mL:Afi?$"Ws
(By Sri R s s:DHa9URKA§,fAoV;,)
THE SPECIAL LAND ACQUISITION" 3,v _
MAJOR & MINGR ERREGATION PROSECTSN"
GULBARGA i ;,'"*; 'ay,*,f_'g .'
DISTRECT GULEARGA > A 2 "' g... RESPONDENT
M <Bzmr%.2f. %vIJr':»'!:i<2m'HM. V 2-xsm
MFA FILED U/S 5441; GE THE LAND ACQUISETEON
ACT AGAINST _THE 2JUDcEMENT AND AWARD DATED
02/02/2001 PASSED IN LAC NO.1368/97 ow THE FILE
OF wag ABEL. CIVIL' JUDGE (SR.DN.), GULBARGA,
PARELY V~ALLow:NG 'THE ____ H.REFERENCE PETITION FOR
ENHANCE3"COMPENSATION.
', yars RPPERL COMING on FOR FINAL HEARING THIS
DAY, MAxJuNATa; J;, DELIVERED THE FOLLOWING:
JUDGMENT
‘» ‘:jHéar§ tfie learned Ceunsel for parties.