IN THE HIGH Conn? 03 xnnnnmnxn AT BANGALORE*
nxman ']"'£-SIZES THE rrth mm or 1*-ml-7.CIE-I 2095.": ~..' j"~ -.
BEFORE
THE HflH'fiLE HR.JUSTICE"N;K, EATiL*T_"
C.P.Nu.242«2G0? Cfw'C.F.Nm§g2§5"foZ24§fi§fi$?m ji
MEFEA was leflflfiffl? fig zadaaxzoov
ifififiiiii
1.Praka$hgauda;~2i yaarsf
sEa.Virupaxag¢nda--Patil.5
Gcc:Studant.§ 5" '«'a 'W
£.Frama, Agsrfiinar '
D{n.Viru§mxa§mud&'Pati1
Hy Mf£:mqtherssmt.3uvarna_;
w!ai¥irupaxag¢ud3_Bati;'
43 ynars, Dcc:Hcuae hala'
Rio.Eidn3i Viiiaga; HQfili Tq
flharmfid Hiatrifiti V ... PITITIOIIR5
.¢' u. ". g 2
IE ޴.2#E 3 243 5 $3?
V_.$u£q$ififiagga,_i5 years
'_Sfq.$ak:agpa_mpaxv1
Dc¢:&qhi¢ultgre,
RJn.D¢5aiVfini, Huhli Tq
n1aam.aaV niaetrict. . . . rwzvrxouan-'.
~ * IR ¢P.244 0! 200?
fig L anagfiwwu -" _- 3 ,
Afi gm ,ncc:ngricultura,
R€m.E 5; vi§lag%,, Hubli Tq
Dharwafi nlatrlct. ... plwxwzolunz
IE $?.2fi5 3 23¢?
(fly ari.V1gnaahIara fl.fihaxtr1, Adv.§
i3 '$ervefi and unserved.
Alb :
W
1uThfi Epacial Land Acquisition
efficarr Hubli Ankala Hraadggga
Railway, Rnkmla at Kumta
HiSt:U.t3Ea Kannafla
z.:ha fiéputy Ehi*f Engifiaar
tflanatructianh Smuth weatarn
Railway Emma Club fioad T.¢.A' 3:'=
Huhli, Di£t:Uharwad. ._naangiaaa%a
mmi7.A§ha 1-9:.Kxnmbargmf.'1 uutlp'-aces 1.; ~afl--1; V,
lotiae tn R-2 diwpenhgd uith'ufa;dated 17.3.08!
These civil patiti§nw,§£a_fi1ad
" 11
his?
under Order
Rule 1. {sf _tG'1_p$%rnf';it 'the "titioners to
file M.F.&.Jas;1U44fi,¢t0. 104§fl[G7 filed against
the judgmaut sad flaczaé-fi3féagEG.6.2fifi?
'E and Blflfi an the file
paaséfi in
Addl.:ivilT*§quflgs[5:;Qn}, . Hubli, as indigent
gersqn3.*' *5F.",'\T*.'-
Thaaa civil yatitians caming an far ardars
thi5_fiay, the Cgurt,@a3sad the falluwing:-
--r¢ow--o------
.. -'I
¥[¢3 fgal1-*
difip¢n3ed_with.
dun
In E.P.Hm.Efi2fG?, the first respondent
Learned AGA accepts
“”hatica fa: H-1,
W
:.~s. Tim patziticmers in all thasa faur cases
have gnramanteu thaae civil getitions
them to gzerwecute M.F.A.tias. 104145 V’
preferred against the: judgmmit’ »-and-‘_” a§..§ a’£.9d
:-2a.’;e.a.m::a’r passed in L.sum:.Nos}fr,1 9~,’ 5’~.a”n.;1
cm tm fil.-a -sf tma 3.’i.:\_._§”::.1(masci A’Ixd:iitié;r$.éa13;’«-v-..crL¥.ril
-Iudgau:E=r.nr4}, 1-Iubl_i_, sa¢a_i§in_g’V._v_ ariha«n§:;_am§nt of
:r::::-.’.t.9-3:1″.-s.aa+,:;’:,»::.:~: g.1.s:*-_f’c:=.::’j r..a:us.EJ-.?i4:’i.s; ‘%_
+5.. §§%i§;i.tionar5 that)
the lam-:15 ant Biidnal Village.
H:.m.].:i. are acquired for
true _;:_§zvL;arr_;:n~r:sa~r§V .,§vi’¢3-1’Vr.a:_§*i=”:”,ru§::ti:an rsvf Hubli-Ankola
§rga¢3«ga{@’afL._’_4 by the first rasgaandant
.f=:2.’£f,_§:*:.’.’V1′.*’.:*..h%I1£’=-;fl’:i_,t -:.=«.1′.'” the !3;Q_£:£::.l1<.1 :1-smpondent, after
:a..=:5u.§.r – ..,_';'-'r«.:-:3'.:..:ni'r;a "3-' natlf 1'.T€£t1¢I: fGll!.'."'.9'%'J E;-3,
'AV'V""' — — ——– -…a an '
:::.m~u. :1l.'fi1I-~J.'£.a.EIat.iE:IrL. T".u:.L uuftm. , the 1' Mat
K '"'–._ V'"w;"aJ.ué. the rate car F|.5.'i',,5€l£1.u"- par gunta. Being
".'Aci:Ls§at:i5sfiasr:i by the mark-at value determined, the
gaiatitzbanam filed applicratirznns under Se-zztian 1803
w:.:;E time h.}%.Pu:':t before the learned 6'/fl'/'.-/. Judge
9/-
wsaking anhanc-amant :15 the compensation on the
VHF!’
—-‘–“”‘:”–
graunfl that tha amount detarminafl is inadequéta.
The laarned Civil Judge after apyreciatiqn qf”fh§g
oral and documentary avidence on re¢ord,”fia3flT’
enhancwd the markat value to R31%,DO§fj §€:_§uhtaFéV
and aa.3UB§~ gar tree 33 par hi% hbmha@ judgfi§fiE
and wararczt. dated 2n.es.2c:rj'”L V..V_ Tné” gat:;£5i._afi_§rVa=VV “hot
being aatiafiad sigh tham §a:agmingtian ,5f the
1. +- -1- ” – V ‘
marnam. va¢ue my’ the ~ke£ereace timuzt. are aeeklnq
furfiher fifihan¢EmEfia”-: fif_f_ tue f ccm§a1sa
2:’-‘mtr:L-:ti.n.g” giaim . an, anw– to
Rfl.25,GOflfi» ‘§%;h §uhfé;f;t Hafgfiér, thay have no
SflUEC%yfl£ ihEgm§:@a,ég?.théwfiflurt fee and as such
thay hfiv§’filEd £hi$r§ivil petitions to prosecute
tha agpealé as ifidigefit persans.
‘n, m,w_.1″; nava heard thu learned eaufisai
aagfi§arifi§,_f§r” the petitioner and the learnefi
Gcfi%rnmeht3Pl&ader fur the reagonfient.
?fi. The laarnad Gavarnmant Plaadar
E” umafipaaring far tha raspandants an the written
instructimna from the first reapundent aubmits
thaq the firat rfispondent has already uepoaited
/7
/?1——«
U:
the anhancad campansation awarded by ;*the
Eaferanae court in rampant uf L.A.C.Nos,T}tB;p§~
ans} <3: on 11.12.2007 before the I "
.:ruuge¢s::.Ian>, Huhli. It is V-a’1’w*a3s –f§::;,::_e;§4i:j’t~’I;t%;_=..§ [1-,~;:e§._ V
patitianars to withfiraw thét fiéid tafiuunt’tEfi3t
grasacuta the appaala fig pgayingV that figceashry =%
Caurt Fag. Thareforg, it ié auhmittafl that these
gtigsed ag having
1
getitiens axa liable 7te7.b2′;§’
1. Jifi tfie9;ight as tfit guhmissions made by
the laarneajééfigsnmfihttéleadér and after careful
gwrusét at tfififwtififififiwagfimunicaticn forwarded by
tha Sfi;,Lapfl’ ttc#fifi§ttimn Ufficar, Hubli,
Ankfilafflumtafiufiated 31.1.2993 baa in
bearing mu. éfifififi uf varada
Gramawna.,3ank, Karnataka Vikas Grameena Bank,
u'”;:”arandh:fiumta{u.K.§ fax having deposited the
ttammfifih mf R3.3,E5,Tfl4f~ on tha file of the
.t=t _;fiarnefi 1 Rfldl. civil Judqa¢sr.nn3., tawards the
enhanced mompanaation awarded by the Reference
Court, the prayer aeught far by the getitioners
/7
j%E1__t__.
irm th-mm patitiuns cannczt be sustained and”-_as
Eu-::h these petitions are liable to he 2
aa having hecmme infructumua.
IE: . Aaccnrdin-gly, them; 3;;¢;t4iTTtii¢;’ns4′ f
dismisaed as having l::-ac:;m’1!.a’_ i£’l.f3′:1.l’lf:”5;u£:-1.13′ ‘ .tj’El’S飔lJ;i;i.Ii.Q
libert:-.r to the petitiofieffi tta ‘~.a5§3pi’oa{c:.jh the
jurisauriictiannal cn’u.rf.’~~.,fux:_<' §}i't-fiéityiiwing t'na% amount
far ;_:::~'.-vyinug 'the Cau.rt Fafif. I
*3. £,;al?4rr;%a!ti":__.1ié; ;_:§:§:w;if:i:¢s.'&:i to file mama
mi apv;:«."aar.é:*;V¢ei:._1§;ithi.n«,1i1a.*%3 ..1.&-a'él-csig. V
sd,/-%
Judge