High Court Karnataka High Court

Karnataka Neeravari Nigam Ltd vs Dundappa Durgappa Patil on 11 March, 2009

Karnataka High Court
Karnataka Neeravari Nigam Ltd vs Dundappa Durgappa Patil on 11 March, 2009
Author: A.S.Bopanna


E.

?z§A’NaAgi,QREE ‘$559591

m THE me}; 00:32.? or» xARnATA§ié{ ”

CIRCUIT BENCH AT ‘ ‘ ‘%
mrrrsn THIS THE 1 1TH D1§§”§§*’i§§;eaRc:;~i;_’:?.a(§0§’:V”
B m4;0Rfi” _’ ‘. ‘A _
wag I~iON’BLE MR. Ji}’§’I’!CEV.A;8;_ S

M.F.A[.’:!Ii’~9_. 1:?;65’i2}’:;a:£§ ts&.’ (LA¢§”

BET\¥EE§\¥:

§{ARNA’7’£’A{{A -N EE’.R}§V.!sR’E.. 1~;ag:;~AM ?L§.:’m,, CHEKOBI
REP BY.,1T5;L”MA.NA.G:bsG _D?:%EC%’fi;’3’R NO 2,
ac0§”aFEE:,”‘–£3(;’A’32i3″8’im::;;_,¢:’;:G; again FLOOR

DR 3′;.;;R.”»-mg1BE:31–§,. S f;RA*J;1§1<e;é,;;..P2a';fITi;{}=;§jV0cAI'E FOR' Sri. V.Y.KUMAR
5;. Sri. sfi:e:%:<AsJT;~%.AJ.gimr; ADVOCATES)

£'3.;5*§;iJL; _

. i:$U1\%'£:~;APPAV7s:$'i§iRGAPPA PAW,

S1?-EC«E3 ¥Q E;%§ BY His LR$

* :3.-F iégizzéjaiima mzmmppg F':3s,T1L

;%a3E§f}-ABGUT 55 Yaags
R50 EEERAMKHOLI

" 'T;§iLUK HUKKERI, 3131' BELGAUM;

.’ C%{!§NNAPPA I3§.}RG:3xPPA PATEL

AGE ABOUT 50 YEARS
E?/{.3 BEERAIQAHOLI
TALUK HUKKERE, DIST BELGAUM

SM’? 8£XLAWVVPs W,’ C’ MARUTE 8 PATEL
RG3 ABOUT’ 45 YEARS

R/O BEEZRANAHOLI

‘I’ALUi<. HUKKERI, DES'? BELGAUM

L

'U

SMT NENGAWWA W] O KALLAPPA AGARAGE
AGE AEOUT 43 VISAS

R] O BEERANAHOLI

TALUK HUKKERI, DIST BEZLGAUM

SHEVANAGOUDA DURGAPPA mam "

AGE} ABOUT 41 YEARS ‘”

we BLTEERANAHOLI A.

TALUK HUKKERL Dim BEL<;;~;u;-M

BHARANGOUDA {)URGAPF'.A PA'FI:{»
AGE ABOUT 38 YEARS L' . ' _
R/Cs BEERANAHQLI -.

TALUK HUKKERL, “$13”.-‘f B:E:{g{3~§_aU_1¥2I.A

BALAGOUDA Du:§;{3A9P;é__”P}xT~£LV.’ ‘ ;V .,
AGE Aiaofmias §rEAks ‘ ‘ – ~

R..,i.;<:) Bs3:,'E;:é;-.:,:qAg+1.:3:..:i"" * – :

;I'ALU§~';,;¥!_11}¥{I§EZR1','»§§¥ST ;B E:'LE:;AuM

?Szvz*:'..sH:VA1%:};A' GQPAL SANDER
AGEABOUT 3:) yams
we ';3EI::saA;seA1–1’:;:

” _;’ TALUK P{§}_KK.ER{, DIST BELGAGM

§m’.V%mGAMAwwA xs.:’; BLERGAPPR PATEL

_ ?a..§}E. Ai3C*IJT ?’G YEARS

-_ « :<:e;'<),"Bg;:.:-'mwaxaogr
* TA1Ai§'§{.HUK§{}3R§, DIST' BELG2XUM

" ..*m_E'S?L LAND ACQUIS;§T'£{}Z'€ GFFECER

§~z.;'m«:AL QAM, TQ HUKKERE
RES§~"*G%'~é'£§EE'€"E'S

Szi: §%,?vi.}{£§L§{ARE~§§, A§Kf{}€?§FE §+"OR Rfla} ':0 E5};
B: N} KU'L§{ARE'~§§§ ECG?' FQR R2}

J

4'

MFA 123,33 U/S 54(1) 0? LA ACT AGA§N $T_:"T_'HE
JUDGMENT MD AWARD 3513:) 21/was PAS.S_}_3}{) '1*§£V;.LZ%C

N0.11s/99 aw THE 911,3 0}? THE cgvig, Jtm._G£:"
HUKKERE, mmmv ALLQWING THE} REFERH';3'N'£?:§::v_§ffn'1f£'FI£}.i\§

FOR EEJHANCED COMPENSATION".

TEES APPEAL CEOMENG 9z§i’V_.§5 AE§2xr§IASE3i€)§q*:.”.’£”!}§’i’Su

DAY, mg COURT DELiVER33_B—-.’}’HE }r{>L:.0vsf;z~:c;-.;…,_VV

‘»

The appfzilant Nigam E/:.d.,
{Zihikocii is Qihe judgment and
awarcl daféei 1,;A.<:. M1 :23; 19993. The
Rafeffigzca 'C9iii<'1":}1::a§{i the market vahm cf the Eandss
in qugstibgxétav jzézr aims in raspect fif RS Ne.2"?; 1

aL3.;:3{$tLARsk;2,83SVV[§ yéf acre in respect sf ianés in RS i\I0.1f3;

the ieazzaefi eounsei far the paifieg and

” p.é’m$éé «–€ftj;::¢ .é{V1g§’§e3l papfirs.

” Tbs landg balanging ta ‘ms resps:>nde:1’z herein

acquired 33}? the Gmsammeni $3; Pmhlminazgz Netfificat:-£031

Ezxxzfier Sac. 4(1) under tbs Land Aazrquisitian AC: 011

21.1{}.396:”fé. The award vsgeas. passeé an 3Q.11.}.€}?1. ‘E”hs
Land, Acqzgisifion Qfficcr is saifi £0 hava fzxfié thfi markei

vahzs at RSs13:$2(}fi!_ gar acme Tbs £a;}.d-E0semg’ mspancisiztg

J

3

we

E3. E5 the Eight Qf vaghai has been <:o11t';€%r;§i_<"5:§:"1»V,V'V

0f the papers Wfltlld izadicats that the aspect =

limitation with ragard to 111:? ref::;fe1*:ca:i;’::.£j

N6. 1. Tbs Refemnce {§0urtV ;1oti<§7£:{i__ €13.31 "?;E*.1V1t"«_._:v";};':'=,~1'i'ifcs'i%<~:sz;:{:g\$é'

had centended that {£1-.;~: :10'ii§%c—-"1.§i:1i%:%%c.:§fVa5t%::g..V:’L» 131:: 3 Contantieng the

Referezzca _.{Z’~:§’az4;”ti?Qjf’éfia_s ;:;0tiCt;%;iv that, as against {ha said

z:’£§;:;it§c5f;” }3¥jiz~ii,jV £91931, _tf£::€ mspofident before it haé not 13::
zmfg evéflenzte to ._§fhat”the patiticm was barred by time.

‘E”ha:._ iaggarfg = 3233119.: ‘I-héii ha :1»::v£i:1si€.§€:w”:c§ in Eh: prjeiai apgsfiai iS°W.ifl1 rsigazti ii} ?;%:”:6

W

quantum of compensation, mom pafii<:u£ar1j§""€i§¢«..fi£::~;,ri<ai

vaiufi fixcd in respect of the 1a11V1§”=ah€§.L’a$ siiéié,

the comentian with mgard tgjbtl1¢_A j1im§:t,ai;iQ11 ‘::a»qf:i§;_§3$ ‘

aatcépied by this Cmlrt at astagjéé;

5. with mgaifi 2:0 ti:a:.:§;xa::a;;;’;;£ 1:13
noticad that the “had ‘1:¥ééEA’-:*:2V*V;;:v’ec§ to the
fiocuments which ware’ _i.z:no:ve garti<;tul3r.'i§:

EX.§:'~4 in    ,Vt§:f_VTVf:1{v;~tice the zzature Csf
(Z'I't'JpS    the said éggflfiifiiitfi it
was  3134:} other craps

wart: “i3cifi’g gait! }and is fertiis lanai, The
s:i<u:1::;'1:t:2;€#§.t""i.,*s:i:i::V}V§f yagdizced at Ex.P–«€iz? xaamaiy, the §;"§aE_r:§

2z2.,¢£{§ii<;*atieVn vs:-'3:-é 'aim' perussé atégaai {he Reffireaice {;'2:;ur€. has?

' .V éo,*:¥.1g" :%§QflC§11Si{II£1 $313? the fgiéizi caulk} ?se {aka} .3: 4&3}

"3_:_iimai;s '§~:;r:«l:cr€5

' .. V in rsspmf {sf the Ianzis in RS ?€e.£I:3, 'trim

" :€§Zé€.§2fi16I1'£ at Ex»P~$ was. noticed ta indicaie ma §)§}SitiO§} 9:"

§?3'<}p gmwzz amd had étams to 316 csncizzsion '£,E3a'£ jswar afici

t}1er Crops were bfiing gmwn in ma ffifififi Eanzi. £2”: r*€$§)ec:E

9′? the? said 133$; ‘ma éxzcrumazxt at EXPW6 has $863 i’3.€}i§{‘.fi'{i

$

‘t

with regard is the jgzieki and, has C{)fl}€: is {has <:<311«:’:_;?”zEV1at

the yisid par acre is 466 quintals.

8, G21 naticing mess as,p:%ctsf0’f matier aléfi

the prim: in {aspect of tine’ saié cri:;:2$’,–._whic}:1.”_:$as “i1::4€§4ic:’:a?i¢§i..

for the p€I”iO{i priiisr ta the 05

{:m1s:ideriI_zg 111$ same,” has <::§iiétiié{ji:§§IL'1;}1e safitdie 'Evy adapting
two metheds far the :bf__ §29&(::1 1a§i9n. ilitimaieiy
noticing tha jciaksisiazi H£.js:1"hla Suprems Court

as wail aséytigig muitiplier 0f 10 ané

91130 iiedgzzfiiiéij_t€3f.!§2::;;::i3»'{::;1€;%vat.i0I1 charges at 40°/3 has '$661:
I1€;3'§iC€{!i' V.}::f§ ,%:§§1'c*. 'fiozirt. Afmr adopting the saiwzi

meifzied f9rVc:2.1f:i11};9;tioV21, the Rrsfemnire £30113": has came is '£115

.C:G'E?~C}'E4§'S§t3§1'~.'_?318t, ms-;p€€t 9f fllfi Iarid gimaiegi in RS

"fi§1?e,fr5.a;"}<z:'£ vaius C3335 'as fixed at Rs.é,31§f~ per

_E};{_%:%~,–s3:§»ec'$: 0f £216 land 3711 Sawfly $30.16, the Refersnce

€m1:~%: __:?:as Gama t0 the conciusimn that {E16 market vaiue

'V{:§§§.id ha fixaé at R3.2,835/ » par acre.

9. The giiscugsion mafia abava wauié izxdiéaze that
ths Rafaranea Smut has not oniy naticsd the avieziance
availahie 9:1 racers}, but me}-mnad the yisiai and $326 “§3}(1′{3§f§€

fmm ths Eami; has adgpieii a§p«mpriaft: rm:tfd3;:}::

J

Q’

towards cost of cultivatien and appmpriatf: ._.f_}:c:

purpose (if caiculaticm has hi:-:c:I1 ad0p{e€:1_–‘zv£};£i§’V.§i%€H§ki:3.g

011 capitalizatian method kssrepingfijz VifiiW:’ ¥;h.+: iégéfzi p<;§$i§.:i:3§: Ain

{his regaxrsti. Hence, sizictc: '!:1;é._vRaf€rea1¥c€iVV&A

appreciatcii the materials a;'Ii§?é'u'_- fxfidmg of fact
with regaxri to that andv h%.s fixed tim
market value in I'€SpE§§'/$9 :10 masan to
interfere tvifh' = pzasseé by the

RE3f£3I'€I1C€€'(:{J1:3-.5 in this appeal.

3Ac<::31f§i1:{:,5:3.§;4V':3::cé"vaiépezfi-in my View is devaid of maxi?
311:} the maméa is"%1iS:§:i:~;ss"éd.' N0 order as $0 casts,

S&/as
fudge