High Court Karnataka High Court

Karnataka Neeravari Nigam Ltd vs Sri Satyawan Maharudra Chougula on 25 November, 2008

Karnataka High Court
Karnataka Neeravari Nigam Ltd vs Sri Satyawan Maharudra Chougula on 25 November, 2008
Author: K.Sreedhar Rao& Gowda
IN THE HIGH COURT OF KARNATAKA, cIRcy:1*:f 

AT DHARWAD.

DATED THIS THE 25TH DAY QJFfA,NQVEEflB"L?TR:v,. $2503'. { ' x "

PRESENT,' Q '
THE HOBPBLE MR.JUS'i'1 c}3   .
H   L %  ,
THE HQNBLE MR.  GOWDA
M.F.Av;*E'+$>.::1032.:}:/§G(}§';f" 

BETWEEN _  

KARNATAKA NEE:?3:AVAR'I. NIGA1\.&"LTD
REPREsENTE:1"JB3"' 41T"S.A%M.Ap:AC»1NG I>mEC:1*oR

N0. 1, COFFEE _BC)fA_F<D VBUEDING,

4TH FLOOR, %DR;B.§-2;AMssEDKAR

VEEDHI, BANGALORE 0.1  APPELLANT

 - .-(By..'S}i.§5RIKAN'i'H;J«;--BfiAT : V.Y.KUMAR)

A:€D%k?fi%A&%k'% %

1.' . % sR1  SQETYAWAN MAHARUDRA CHOUGULA
FR/Ci HEREKUDI, CHIKODI, BELGAUM

% " " 9'  S13-EHAGWAN MAHARUDRA CHOUGULA
~  _ "39:/0 HIREKUDI, CHI§{C}QI,BjElLGAU1\/E

"   3."; '}'HE SPECIAL LAND ACQUSITION OFFICER

HZDKAL DAM, HUIGCERL . . . RESPONDENTS

A ‘A (By Sri.S N i+~IA’1’I’i FOR R1 R2)

(SR1 C.S..PA’I’IL, GGW. AIDV. FOR R3)

MFA FILED U/s.s4(1) OF LA ACT AGAINST”
JUDGMENT AND AWARD DATED 19/11/200§””PASS_E’.f;
IN LAC No.82/04 ON THE FILE OF *:%HEA%JVc§v*:LM”–T
PARTLY ALLO~’~§VIN’G 3735; ” .

JUDGE(SD) – CHHIODI,
REFERENCE PE’I’I’i’ION :FOR*. ‘_
COMPENSATION.

This Appeal coming 611.Vfor “~hé§atfingV v ‘

SREEDHAR RAO, J., delivered ti*1:f;”‘fG1}o$vii1g:a

I.A.No.2 is e{1}{f:ved;;A 1;)§:.fa3::VA6Vi”_:22O «gays in fimg the
Sri «f;5I””‘t}:1e Government.

land acquired for the

purpose, of §foIz su”1ir3tiGn 6uf a 4::-anal. The LAO awarded

I-‘j’__V.¢e1fi1é:e;.i::is;’~itioi3.«at fI:é””i€;1te of Rs.25,()O0/- per acm. The

considered the lands as having NA

2 _ compensation at the rate cf Rs. 1 1/ -,

12/; Rs. 15/ — per sq.ft Iifldfii’ three categories. The
Nimvari Nigam Ltd. (for short, ‘KNNLU has filed

VT : ” appeal chaflengng the compensation granted as excessive

‘ A. and else contend that the land has no NA potential.

2. The awanfl of the LAO discloses

opinion of the panchas Show that the va1ue:’_:6f’ ‘the:

ranges between Rs.25,()0O/-

The LAO has relied upon the sales

soid in the years 1997 to~’1§3-9.9

notification. The sales statist_ii:s:__disclese’– ihe lands
are sold at Rs.25,O0C)’f;”to”–_Rs;32′;O’§)(§)’4:’per acre. The
lands are dry leads. ‘1A’i1e’>1ié”3′.:1i:eA.§’o:f’ ;r.1i:1e:1:’e§st1*atio17; of the
dry lanés e:sif.;’;1x¢dM%;:t Rs.33,000/- per
acre foiijzhe __ — ‘

3. ‘A 0:1 the other hand, have

pr0€11;1ee{1.the re¢¢:rds’%=:o show that the lands hearing as

451/1, 395/2, 394/213, 213/3, 328/1 and RS

viliage are converted for Non.-

L’ Agflei}§tt;efsl’ The said lands adjoin the lands in

” :q2ie’st,i{31i§” The claimants have also produced evidence to

–.T.’.~si1p*e*’AAtI1at RS 1570.388 is converted to Nor;-Agficulmral

V. ‘ “flpefirpose, house sites are formed by one Padaiale, each site

measurcing 39′ X 40’ is sold for Rs.4’7,{)0O/-. The sale deed

_ We,sE§.V

of plot No.20 dated 17.2.1999 is marked as _f1’he

preliminary notification in respect of the

is issued in the year 200:, S11i}vej,:’1:.4I”4A<;s.'23{)<':)_'.i;~3.: *

village limits of Hirekudi viilage, '§={§}¥vev€r,'

the certified copy of the 1t:;ap discloses
that RS No.38-8 is situate1n§m;:diate1y'«a;i;oming Chikk0di–
Miraj road. 'line said" ' v–i$l_téV$ Chikkodi than

Hirekudi. %r:?;e .(V'i{2e€dv.¢'31§§§:::f§%ir;:Vi1:ié§S" that RS mass is

situate __ 9%.; Hirekudi village and'

adgoms The lands in question are

situate: Afa:+41'_offfrqxjaAVA'C}§i1;i:£§di — Miraj Road to the North»-«

A claimants have produced records to Show

'.t}1VéE.:.+t29iE:'aié:;.if1ti$'é.djoi11ing the lands in qz_1ests'.e1"1 have been

'ti; NoI;«Agicultura1 purpose. The said lamis are

x V' »zi1S°st situate in the micidle between Himkudi village and

Chikkodi ~– Mira} Road. Coznsiderifig the lccation of RS

5
No.388 and the lands in question, we find that RS No.1-388

has no comparison to the lands in question. The

claimants have also not preduced any §Bat€I’ia}..’t£§:.”«5:lihQW

that in the NA converted lends any plots have.’feeeiA’1i

and sold. The Reference Court has».mainly V’

sale deed E3x.P.29 pertainirig to 1:23 eoessltoeeae£e;mm.g

the value. If the sale doeeeient isle

absolutely no credible material-~te”L_eSee’ss the”;3;1eIl:{et value

of the lands in questionll’

-j’Phei*ex’*i$*Ijeeiiixateriai either Way to Show

Whether lands do really have NA

poierniiel or conversions are manipulated

;e;e£ieiApe:.iefiv pf the acquisition. There is absolutely

available on record for this Court

[to detefmifie the just and preper compensafion.

‘lelaé.ime.z”1t;s have also net let in convincing evidence he

__’*pregve the market value. Oniy one witness is examined

‘V V heavy reliance is placed on Ex.P.29, the sale deed

of a plot in RS Ne.388. In View of the paucity of evidence,

we do not feel that it is just and proper to

fixing the market value of the lands in T’

interests of justice anti interests ‘- it

and necessary that the order of the Refe1*e1§;Ce is L’

be set aside, the matter to itemandedi. -xizhezifiefereneei
Court for flesh eoI1side1″atio_tim;at;ti:. eecordance
with law. The paI*t;iesV_ adduce further

6. that a considerable
time theWt)a1*ties are denied of the
compenisatien, ‘wee as an interim measure,

KNNE,’ ” eompensatien at the rate of

per acre inclusive of the award made by the

The deposit to be made Within four

V V’ _ weeks. are permitted to withdraw the amount

.ede}t:Qsited: It is directed that the Reference Couxt shall

of the ease within three months.

it is clarified that the Reference Court need not be

influenced by any of the factual observations made

regardizlg the location. of the lands and

petential. Al} the contentions are kept open: __ ‘

it is further clarificzd that in; féS1jt;:;t”.Qf-:

KNNL has already dep0sit;ed_3._’Sufi:-c;f=Rs.

acre, no further deposit be
Refund of Court

3%.?

iuége

nvb.