IN THE HIGH comm' or KARNATAKA,
AT DHARWAD. ' '
DATED THIS THE 25TH DAY__QF_NOVENifi§§$!§;"2{§{)8- ' *
THE HONBLE RAG %
% %
THE HON'BLE GOWDA
% g M.p.A.gg.mzmas.
FAIG1?,APPA.S]vf3-IIANAMAPPA JALI
AGE 6'? Ymresk, '01cc:.gGR1cULTUR1sT
R/0 M1IT'.I5A1,ADINI*§}"
TQB.{LAGI" -
.....
% :(VB*;tVSr§.”B;g\.d :;A2\IGADI)
% ‘AND
THE..SPE§1AL LAND ACQUISITION OFFICER
IJKP B.i;AGI. RESPONDENT
«M .(B:y’–A ‘Sri.C.S.PA’I’IL, AGA.)
MFA FILED E}/S 54(1) 05* LA ACT AGAINST THE
JUDGMENT AND AWARD DATED 11/8/2006 PASSED IN’
LAC No.60/2005 ON THE FILE OF THE PRL. CIVIL
JUDGE (SRDN), BILAGI, PARTLY ALLOw:N:C’u ‘OOLTH1s:
REFERENCE PETITION FOR _..E1’%I*iAI§I(3’ED
COMPENSATION. L ‘ ‘
This Appeal is coming 011…, for
SREEDHAR RAG, J., delivered age fo’IioWi1_1g::’ – 4. M
The land of HiAnV quest.ion is
acquired for thg: of Project. The
evidence ‘V afti ” -flaat the land has
pomeggranategmxfek. stase, in the Lok Adalat in LAC
Nos.31¥}/.£2:O01′,’=.i75iA;’§Gf§Q; 1520/2006 and 147/2006 on
thgjile Of Add]. Civil Judge (Sr.3″,)n.), Bagalkot,
and awarded compensation at the rate of
Ré*s;.5,A7’5;’f;{V)Qf-“”.. per acre in case of land having
V -V gove. In this case, the pomegranate trees
” are I’S old and fi’u1’t bearing’ . Therefore, the clam’ ant
‘Ontitied to similar compensation at the rate of
V’ Rs.5,75,000/- per acre with statutory benefits and interest
on the enhanced compensation as against Rs.2,00,000/–
per acre garlted by the Reference Court. the
appeal of the claimant for enhancement.
with costs and statutory benefitge. j;
”
%%%sd/.
nvb.
*