High Court Karnataka High Court

Karnataka Neeravari Nigam … vs Ningappa Jyoti Kanade on 27 November, 2008

Karnataka High Court
Karnataka Neeravari Nigam … vs Ningappa Jyoti Kanade on 27 November, 2008
Author: K.Sreedhar Rao& Gowda

121 mm mm: comma’ or KARKATAKA czRc%§iT”.a_.T
nmxwm) . ~ — _ ‘ 1.

mmn TI-I18 mm 2713 DAZYMOF 4:cg>1za;z§§:é~.ie’:g:2€a&-33′ A
THE HOIPBLE MR.Ji$ ‘E’ICE

THE HOH’BLE ‘B .3REENiVA8E’ GOWDA

m.F.A.ra%b34 Q. mg

KARNATfiI§A__ré:§§ERA$i§i?;I 1~£IGAn§L:}Q1rrED
(A i.[;I:\1§’fT;Q§Q–};?OVR}§’I”ED”‘i}NDER
THE:coMP9Js:§Es%Acr} . W

4TH F’LOOR, COFFEE” ‘EQAEQD BUILDING,
DRAMBEDKAR VEEIZAHI,

BAI_\¥GALQRE~,5€s0UQ ~*
(Emmy ITS COMPANY SECREYFARY

. . .AP¥’ELLAN’I’

, (E35 s§:,s.§i’.<}o0DWALA, FDR SRI.V.N.SATYANARAYANA,

,1

' . SRLNINGAPPA JYOTI KANADE

2. SRLLAPPASAB JYOTI KANADE

BOTH ARE MAJGRS, RESIEENTS OF
KERUR VILLAGE, CHEKODI TALUK,
BELGAUM DISTRICT.

AK

3. THE SPECIAL LAND ACQUISITIGN ‘ L
HIDKAL DAM. =

(BY SR§.S.N.HA’}.’TI, ADV.,,}3’QR R;”1_. i§ND 1 ‘f; A
(BY SRI.C.S.PATIL,AGA., FQR._R.3.)

THIS MFA IS 1″?1:I;j$D %’_u/.s,%5@{»1)” 0:1’ LA ACT AGAINST
THE JUDGMENT AND_T_AwAR1> 13T,*0?,*o1/2005 PASSED
IN LAC NO.64J!_2O04’QN_ FILE OPTTHE CIVEL JUDGE
(SR.DN.), cH:;aP$}gi; COMING-‘h_’6i\I’ FOR HEARING, THIS DAY:

K.s:*a-£;ED1~:AR”‘RAo’.’q.’,~m:«L1*.rERE9 ma FOLLOWWG:

2: NT

” ‘The vhf fine claixnants are acquired for Hicikal

Sugar cane crop is grown in the 131163. This

‘1Szo.420s /2005, in respect 9:’ simfdarly placed

aéquireé for same purpose, has granted

A’ct:s:x;p:¢’i1satioz1 at the rate of Rs.1,9{),OOO/- per acre. In

case aiso, the claimants are entitled to similar

‘V Wcempensation of Rs.1,90,00()/- per acre with statutory

benefits, as against Rs.3,00,000/– awarded by

Reference Court.

The appeal is allewed Without (:<}stéI'.V A'

% k&TuC1g5€%
B/IGNL ~