High Court Karnataka High Court

Basavareddeppa Ningareddeppa … vs The Asst Commr And on 29 May, 2008

Karnataka High Court
Basavareddeppa Ningareddeppa … vs The Asst Commr And on 29 May, 2008
Author: Ashok B.Hinchigeri
   

 V Talukand Dis:g::c¢J::KoppaL

   Assistant Commissioner as

   The Executive Enmtzcr,

IN THE HIGH comm' as KARNATAKA AT  ~ 

DATED THIS THE 29%! DAY 01? MAY,__   A} %

THE Ho1~:'BLE MR. JUSTICE A§H__C) i'+é', B.  " .

BETWEEN :

Bhavikatfi, 553; ywms _ , v if . V
Since dead by L_,.R§ ‘ V/

la) 3
W] ‘j ” –

11;) Smt vigayalaksijzaig
d/o ”

up mm A j

_ _ APPELMNFS
H ” [By Sn’ Laxman ‘I’.Man1ngani, Advocate]

Land Acquisition Oficer,
__ ? Koppel.

No. 1, ‘l’.B.Watcr Division,
Munirabad.

…RESP()NDEN’I’S
[By Sri M. Narayanappa. AGA]

3. Now this appeal is filed seeking K V ‘V
the ecmpcnsatian amount. H u

4. The lcamui counsel for thc:4’apjacA.1la:1t ‘sf;x3§1nitsn
lands in the same vilhgfl.
purpose and in the same are r2’a.5;1,ba,ooo/– per acre in
M.F.A M5554/zoo: and other dispoaedofby
thcD1v3’ ‘a1a3′ Benn’

5. jj order’ dispose of this appeal
enhancm’ ‘ 1319.000/-pemcxe.

631.1; to Imam” the add1taon’ ‘ al

ctcimaocmdanccmth’ Law. The

omcc” is d1mc£ed’ to draw up the modJfied’ award in

.– V order.

“sf This app;-axisazmedin pmt.

501/:

Iudg5

bvr