ENE THE H£GH COURT OF KARNATAKA, CIRCLE}?
DHARWAD -' = ..
DATED THIS THE 26TH DAY; OF. ;94ox%fiiix§B£:'1§,%'i2at:g K V"
PRESENT"V %
HON' BLE MR. Jusirgg K.sREEI)H.é{f%«i._§<"AQ
HON' BLE MR; 'J1iI's%1f2s::E;_1s:, SR§:§N:.yAsE GOWDA
mm r¢ov--1.o375 _Q§;_',;2;9Q;§;..;'mc1
3E1*wE1:N_
KARNATAKA 'NEEIEAVAR; NII."}AM"LTD.,
m5:PRE:sENT3D":;B¥ :'3'¥::=s" MANAGING SIRECTOR,
N01, {LOFFEE 'BOARD BL':r:.:31;_~:G_. _*
41% FLOOR-, DEB.RA-»MBEDKAF:'--VEEDHi,
BANGALSRE-01. * *
{BY sR1.v.Y;KuMAR, ADV,
%%%%%
' .. --vSF,@A:;qRUDRA SHAMBU CHQUGALA
:5-.«.. §_3Ri.APPASAB saamau CHOUGALA
1C. .. SRLBALASAB SFIAMBU CHOUGALA
ALL R/O.HIREI{U[}I,
V TALUK CHEKOEH,
Di STRICT BEZLGAUM.
V' V' THE SFECEAL LANE) ACQUISITION OFFICER,
HIDKAL DAM, TALUK HUKKERI,
APPELLANT.
RESPONDENTS.
{BY SRi.S.N.HAT’FE, ADV. FOR R.1(A To (1.;
{BY SRI.C.S.PA’I’IL_, AGA, FOR 2.2.)
THIS MFA FILED U/S 54(1) OF LA ACT AGAINST THEV-JUDGMENT
AND AWARD DATED: 17111/2005 PASSED IN LAC.NO,62f2004;C)N THE
FILE OF THE CIVIL JUIBGE (SRIDNL CHIKODI, PARTLY .fi:vI}LO’WEBEG THE
REFERENCE PETITION FOR ENHANC ED COMPENSATIQE’!_._ 4′ ‘ , ‘ L” A’ ..
THIS APPEAL comma ON FOR ORDERS, ‘rH;s..’:1;§A:-1-;§.Vs:é§:§_i§:H}e:;;{
RAG, J., DELIVERED THE FOLLOWING:
JUDGfiEfl3 ‘
Sri C.S. Patil, leameei 1¥c’iv.Qcate’v_te3{eé”:1etice ‘fer
R 2. . . .. I
This Cour: ‘ appeal MFA
No.9883/2(}O££ coIi3’»i€cteg:’1:j’c’vases has set aside
the award and :’1..ren1antiedf- .. fl’i-3’4″n”:1ét.te1* to the -Reference
Court for fresh disjigsalw. also the appellant
shall aepositraig.1;eeo,ode gsan interixn compensation to
the ciai:§1a:1ts.wit1_:in’foixr_weeks in the simiiar direction as
apeelime
vb)”
clireeted Court fee to be refunded to the
1
Sd/-3:
Judge
3&3
Eufifie