IN THE HIGH coma": or KARNATAKA, BANGA§_ORE_ .. _:
DATED THIS THE 11*" DAY OF JUNE, 2003 _ % A; : f
aerorze % _ V X
THE HON'BLE MR. JUSTICE ASHGK B. _ I9f1'1f.-!('2'!:lbIC'a'_£Ri' . J T
BETWEEN
AND
«_MANDW&,
BETTEGOWDA
s/0 MARISWAMYGOWDA _
AGED ABOUT 56 '(EARS 1
Rm SANABADAiui;2.AF'
MA'i'é_DYe5' ' ,
.__ *THE MAMGING DIRECTOR
..I'R¥2IGA'l1ON so/mo
__c:Au'_JERY NEERAVARI NIGAMA
SARASWATHIPURAM
RESPONDENTS
(BY SR} M. NARAYANAPPA. ASA FOR R1 8v. R2;
SR1 K S BHARATH KUMAR, ADVOCATE FOR R3)
10
“ms MFA IS FILED U/S 54(1) OF LA ACT AGA1§lVS”F:44eIIlfE
3UDGMENT AN9 AWARD DATED: 16.3.2003!’ PASSES
234/2806 ON THE FILE OF THE PRL. CIVIL JUDGE (SR.Di’i)’A!.*iAE). 3M’FC_,_’ ‘
SRIRANGAFATNA, PARTLY ALLOWING THE REFER.ENCE—-»PEf?ITi*QN«.FOR’ 2 V
ENHANCED COMPENSATION AND SEEKING.-VFURTHER EVNHAFJCEMENT
OF COMPENSATION.
THIS MFA comm on FOR AhMiSs1oNm’s’eAY, ‘f~;+lE’cCiuRT A
DELIVERED we FOLLOWING: _
srl M. Narayanappa, Government
Advocate is directed net.lte”4VA’fe–r’~V.th_e§’respondents No.1
and 2′ w’fl” A f h’! 1,’ ;”x@§ .
2. ThlS”‘a’pVheel the judgment and
award, dater.;l”‘.l1:6?’ paesed by the Principal Civil
Judge (Sr._ 1Dn.)”lén§’ .1l%l’l?’Cf,”v_»Sril;angapatna in L.A.C. No.23-I cf
%%%%%
S. Hosmath, the learned counsel for the
l”l»appella.ht.__’§ubmitee: the lands, which are the subject matter of
«–j..thls’_’a,ppeal the lands covered by M.F.A. No.8544 of 2007
‘.]dlspa#se<::} ¢lft«on 23"' January, 2003 and M.F.A. No.6924 of 2007
V. Vkillelpeseld of on 22"' February, 2608 are situated in the same
fiEH.