High Court Karnataka High Court

Chaluvegowda vs The Special Land Acquisition … on 29 July, 2008

Karnataka High Court
Chaluvegowda vs The Special Land Acquisition … on 29 July, 2008
Author: R.B.Naik
IN THE HIGH COURT OF KARNATAKA,  
DATED THIS THE 29% DAY OF J1JLY.__:2OC$" =  J * 

BEFORE~~ 

THE HON'BLE MR. Jusfrmé } 

CIVIL PEl'I'I'IO._I<_I_. New hop  ; %

BETWEEN

Chaluvegowda,

S/0 Bettcgowda, .

Aged about46years, ' .  1  * 

R/o Sm1abad.ak6ppalt1"V"fiLige;  .  
C  Hdhli,"      
Pandavapura;'Tai1;l¢, "       .

Mandya   ~  "    : Petitioner

(By  Advocate)

 V.  1.   'Lan..dM..Aoq11isition Offioer,
" _ Nagtmxatxgala,
'  'Ma_ngiya i)x'1s?1'iCt,

2;   Enginea',

H..L.I3.C, 'No.6, Sub-Division,
Pandayapma,
Vjhdanclya District.

.' 'The Managing Director,
: Irrigafion Board,
 Cauvery Naemvari Nigma.
Saraswathipura,
Mysore. Respendexlts
(By 811. K.S.Bharath Kumar, Advocate for R2 & R-3,

R-1 Served) Qkgma/€%___



This Civil Pefition is filed under order   nos'
C.P.C praying that for the reasons stated 'this
Court may be pleased to permit the petitiouzer to' «file 

MFA.9330/2007 as an ixidigent.   em: to 

Judgment and Award dated 155-3-2'os7'._  
510.244/2006

on the file of the Prl, Judge{Sr,Dtn)
JMFC.,S ma ks % ‘

This petition eoming oirsfor oi’deifso,*i’ the
Court, made the following:

osnrrm i

~44»-,-mum Innvm~m.;n~u-qu

afiidavit accompanying
LA. 1/ in filing the civil petition

is oondonedg –

petitioner has filed this petition seeking

‘ -{ifosecute the appeal as indigent person and

he that he has no objection to deduct the Court

deducted from out of the compensation at the

mtg: disbursement. Similar petitions which had come

it before this Hon’ble Court have been disposed of on

21-11-2007 in C.P. 101/2007 and other connected matters

and the Civil petitions are also allowed. The petititmesr is
$2,: ,Q,LI..-‘\.£1}_.¥%«!/-~»»»—–»«

permitted to prosecute the Miscellaneous –.—es.»

indigent person subject to the oonditiqn ‘ s.

payable by him would be dc<'ia;c~ied':' as e%%o£Lke

compensation amount df

disbursement of the émourit,'

Judge