High Court Karnataka High Court

Hanumappa S/O Shivappa Sulikeri vs The Spl Land Acquisition Officer on 24 November, 2008

Karnataka High Court
Hanumappa S/O Shivappa Sulikeri vs The Spl Land Acquisition Officer on 24 November, 2008
Author: K.Sreedhar Rao& Gowda

J!’}’DGMEN’I’

The 1. A.I is auewed, the delay of 137 eteteoeaeeee

subject to the condition that the c1ajman.t.is not for intereet

for the mriod of delay.

2.’E’he land of the 2 is
acquired for the purpose of ‘z§:e_z.’es.’1fi;’?svvg11r:.i§i:as, there are
pomegranate trees and in coconut trees are

gown. The is enhancement of

compensation. ‘ ‘C7 V V. % pp

3.’I’he A “é.war::Ied the compensation of
Rsv.2,25,Cf'(}G’v per poxoegrante tree and Rs. 1,50,000 per
far’ A ….. 14x

kt “I’z__.’_£V.reepectVA’.of:’simflar1y placed lands, in the Lokadalath, the

haécortceded and granted Rs.5,25,00{) per acre in respect of

t égatden and Rs.3500 per coconut tree. The pomegrante

coconut trees. are fruit bearing trees. Therefore, the

V are entitled to compensation at the rate of Rs.5,25,000 /-

as against Rs. 2,25,000 p.a in respect of pomegrante and

Rs.35(}O per coconut tree as against Rs.1,50,000 p.a. awamied by

%

3

Rs.1,50,000 p.a. awarded by the Trial Court wit11’T’.s:;;fz:1.§:uto1y

benefits and interest. The appeal is anowed in part _

%yfuc1q’é

§’z::&§@