M
Tq-.V as Dist; Guimrg.
% 333% R. Malipaiil, Adv.)
Assistant comisasona and
Land Acquisition 0&1',
IN THE HIGH covm' OF KARNATAK§i: K
cmcurr BENCH AT Gtmégmg , % AV %
DATED THIS THE lam 95? 1 A
PRESENT; . % T' %xV k
THE HONBLE MR. JI}:Sf1fICl?2 .fV{'{'
THE HON'BLE MR; 35%}.-iENi\EASE GOWDA %
1) L '
3/0. % A
Age: Abo;ztV5Oyea1fs'-V" ' "
2) .....
Sic.'
Agé a'bc_>:1t; ygazjs V
. . Appellants
Gulbarga.
-
2) The Executive Engneer,
FWD Gulbarga. é ” % *
(By Sri Jagadish Mundargi, Adv.,[*for=»R1 &R2 )-~ _ A. ” V V
This Miscellaneous ~Appeé.},is’ files} U/554(1) of LA
Act against the Jutigment AWaI’d_dated; 15.07.2005,
passed in LAC No.832j2000–onothé-.f11o of IE. Additional Civil
Judge (Sr. D11), allowing the reference
petition for enhanced’ ‘%oom;;1é11s.ation and seeking further
enhancement for oompellsafion. ”
This ‘V ” coming on for
admission day, I{..;.__ RAO, J delivered the
following: ‘ ~ii__ ‘ ‘ ..
I.A.I * for of enhancemont of
.fro1.’o ‘Rs–.~~}5’/~ to Rs.28/–. LA. I is allowed.
the appellants] petitioners are acquired
” for of formation of Ring road around Gulbarga
x fIfl’1is”Court in M.F.A.8022/O4 for the lands acqu1rod’
“ciijfferont notification for same purpose has fixed at
_ V[ 28:/~ per sq. ft. considering the lands have got commercial
residential potential Rs.28/- per sq. ft is assessed after
ganted after deduction of 20% for developroeiiigifl
also the petitioners are entitled for _
per sq. it. along With statutoxy iv A
3. The appeal is
above. The appellant to fee within
one month. The regis’V»fi”y:tI_;otii~ until deficit Court
fee is paid.
4. learned Government
Advocégte, file his memo of appearance within
two » V h
set!-
‘Judge
Sd/<5 %
Iudgg