High Court Karnataka High Court

Karnataka Neeravari Nigam Ltd vs Babu Malhari Kumar Since Decd By … on 25 November, 2008

Karnataka High Court
Karnataka Neeravari Nigam Ltd vs Babu Malhari Kumar Since Decd By … on 25 November, 2008
Author: K.Sreedhar Rao& Gowda
IN THE HIGH COURT OF KARNATAKA, omD:i£f
AT DHARWAIL).       . 

DATED T1-{IS THE 25TH DAY. .03?1s;oV£§1\z:I:§:§:1é;"D2t2o3D.D_D A x   

PRESEfiT7fl v    
THE HOIWBLE MR.JDs%§fmE K;  
THE HONBLE MR."4§JD_'S'fi'I(§:ED:'B;$£§2f:§Efl1\/ASE GOWDA
: .1; -5  
BETWEEN'   " '  "  %
KARNA*  LTD
REPRESEN'TED~.B"s:7p1'i'SMANAGiN(} DIRECTOR
No.1, f;'.OFFEE B€)ARD""BI3fl.D11\}G, 7

4TH FLDQR, DR.B.R.,AMBEDKAR
VEDDHI, BA§\i'GA,LORE"'0 1  APPELLANT

 *  _ (B§é':"Sr,i-.:SRIKA1\fTH;'J;VBHAT : V.Y.KUMAR)

:;  BAu% _{i;.\IiiALHARI KUMAR SINCE DECD BY HIS ms

 IA) SR3 APPOASAB BABU KAMBAR
AA  Agca: null

%%D;B)  SR1 ASHOK BABE} KAMBAR

Age: Hull

2. SR1 LANNAPPA MALHAREI KAMBAR

Age: null



3. SR} BANDU MALHAFII KAMBAR
AGE: NULL

4. SR1 BANDU MALHARI KAMBAR
AGE: NULL 1 "

5. SRI KRISHNA REAMCHANDREAKAMBARE '   %
AGE: NULL   I   

6. SR1 DHONDIBA RAMACIIAIIDIQA 
AGE: NULL   % 

7. THE SPECIAL LANI5II.ACQ{IIsIfII0fI§GFFICEII
HIDKALDAM  -    

 I   "";'.,_T{ESPON£)ENTS

(By Sri.S__VNV i-II.VIr"":I'Z%E:'.I,VFCPR"I§i{Aj(§)Rf2~R3,R5)

(BY SR1 C;S--. VVGOVZF. ADVCICATE FOR R7)

MFA F'ILEDf-11;'SE{)L"'54{'1) OF LA AC1', AGAINST THE
JUDGMEN'? as AvJ:f?iRVI)."17/3.1/2005 PASSE9 IN LAC
N0. 57/2904-. ON =fI'I~I§~ FILE OF THE CIVIL JUDGE
(sR.I3IsI_I <:I~IH<:():z3I; PARTLY ALLOWING THE REFERENCE

 . t PEf£ITIcjI»I §?OR"COMPENSATION.

 '   'Phi-S  coming on for hearing this day,
 R-A<';), J., delivered the foilowing: ~

JUDGMENT

7~C.S.Pati1 takes notice for the Government.

H * ‘ii-The Respondents’ (claimants) land acquired for the

of consnnctjon of a cane}. T116 LAO awarded

3
compensation at the rate of Rs.25,0{)0/- per acre. The

Reference Court has considered the lands as NA

potential and granted compensation at tl1e–‘1f;;ite
Rs.12/– and Rs.15/- per sq.it;”””i’he’

Nigam Ltd. (for short, ‘KNNL’) has it i

the compensation gamed Vexeessiye’eaf;dVViV’aisd contend
that the land has 110 NA ” i

2. The award -loft’ I,.:A{j_’.jV.vdi.sc1oses that the

opinion of the value of the land

ranges hehVvVVee;’;V-.,- and Rs.32,000/- per acre.
The LAG the sales statistics of the lands

the to 1999 which are prior to the

__’I’he sales statistics disclose that the lands

– to Rs.32,000/- per acre. The
lands lands. The value for the registration of the

it of Hinekudi village is fixed at Rs.33,000/- per

acre for the relevant year.

3. The claimants, on the other hand, have

produced the rmords to shew that the lands bearing RS

W1

Nos.393/3, 451/ 1, 395/2, 394/28, 213/3, es

No.-409 of Hirekudi village are oonxzeifefi’ jsfor

Agicultural purpose. The fjad_io§{xi V

question. The claimants have
Show that RS No.388 is to i..VVI$I:on-‘:I3§;gIie121tura1
purpose, house sites’ __Padaiai1e, each site
measuring 30′ 3340′ The saie deed
of plot as Ex.P.29. The
the land in questier:

is issiied -‘Survey No.30′) is within the
village of However, on perusa} of

the eerfified of the villsge map produced discloses

is situate immediately adjoining Chikkodi-
said land is nearer to Chikkodi than
.’;.I:’he sale deed also recites that RS No.388 is

it ’44i”V.fl:sit’u:=iteVVV”about 4 Lime away from Hirekudi village and
‘ Chikkodi – Mira; road. The lands in question are

” situate far off frem Chikkocii — Mira} Road to the North-

West.

5

4. The claimants have produced record.s.:t0_.l_lsliow

that the lands adjoining the lands in
converted to New-Ag:{‘ieultural purpose. e _
also situate to the West: of Chikkedi

away from West of Roadv,-eAaiiCi”‘tl1ey

almost situate in the and
Chikkodi «– Mira} ma the location or as
No.388 and am] that as No.388
has no in question. The

claimants —.pm’dueed any material to show

that in any plots have been formed

The Court; has mainly relied upon the
EX-..Pe.29 pertaining to RS. No.388 to determine
.: Jthe said document is excluded, there is

fie credible material to assess the market value

‘VA ~ eflthe lands in question.

H 5. There is no material either way to shew

.marhether the NA converted lands do really have NA

potential or that the conversions are manipulated in

6
anticipation of the acquisition. There is absoiutely no

credibie material available on record for this Court to
determine the just and proper compensation. The
claimants have also not let in convincing evidenceettetprove

the market value. Only one witness is e;§;«s-11’1;i:i_ed’

heavy reliance is places on Ex.P.29, the aiipiot

in RS No. 388. in View of the jj.oi’,e€2?.id-ei1ce,s:_’ ido

not feel that it is just and proper to_spee113ateV_Airiv foe.

merket: value of the lands itiie interests of

justice’ and –. the parties. It is just and

necessalfythat the Reference Court is to be set

asi.ée,’VVt11e mé151:ter__teAbe remanded to the Reference Court

for ..£1vesh.tcoi*1sideratio21 and disposal in accordance with

are permitted to aciduce further evidence

in Isietter.

it I 6. Keeping in View the fact that a considerable

has elapsed and that the parties are denied of the

compensation, We direct that as an interim measure,

KNNL Shel} deposit compensation at the rate of

Rs.1,50,0()O/- per acre inciusive of the aWaIfl§”h”}?i§1.€f: ‘Lee

LAO in each case. The deposit to be

weeks. Claimants are

deposited. It is direcied that me..Refere:;eeV&:

dispose of the case within 1 V
It is clarified aeed not be
influenced by any pf made
regarding ._ and the market
yotez1tViVa1_._ ieept open.

It is further reepect 0f each case if
KNNL has of Rs.1,50,{)OO/- per
ac::e,_ .119 fieposit “WV
I ‘fee is allowed.

Sdfié
Tudqe

seiéée
Tudae