High Court Karnataka High Court

Laxman Santaji Hindalagekar vs The Special Land Acquisition … on 13 June, 2008

Karnataka High Court
Laxman Santaji Hindalagekar vs The Special Land Acquisition … on 13 June, 2008
Author: K.L.Manjunath & B.V.Nagarathna
 .. ,_7.

(C)

Smtmamaia, V b
I)/.Kn'shnaji Hindalageéiar  <
and W/0.Sandip Patil, I 
Age 40 years, Occzhouseh

All are resident of Chavat  Be1vgau.m*.V._   

3.

Sri NagojiSa11faji Hiriéiaiégéiiax,
Age 55 ycarsm  _ I   

Sri chagldrakm-.£isanaaj;V.LH3fi.:2aj;a;gekax,
Sifiefi *»1.¢c=:m3'R&. AV % 
W;  ézinfialagekar,
Ag: €:7;»'years', .Oé£:';£ia§I2se1io1d work,
TReV+.Ch4ai&.§at  

'shy: $s;i1z§sh'c1§§;:inc1rakan: Hindalagskar,

u 'gage 4'1._y'€a1fi,V Business.

si¢s.~i sun:u (ihéiifirakant Hindalagekar,

 Age 38..y¢Haxs.V Occ:B1}.si33.ess.

 'fisppasahab Samaaji Hindalagekar,
 ,_ igxgéx. years.

_ . éhivaji Saztxtaji Hinczialagekar,
 tkgé 56 years.

  "' Sri Annasaheb Sanjtaji Hindalagekar,

Age 48 years.

All are r/<3-.Ki$a:r1 Dairy Farm,
Hixzdalaga, Tal. And; Qisi. Belgaum.

.. Aprmiiants

(By Sri S R Shinde, Adv.)

 



And:

The Special Lané Acquisition Q{'1'i'éc:i*,. « _'

Belgaum Develapment Authorigy,  L   -. .. _  .

Belaum. " .V A 5 ,_ Rcvsgofiflgfit. .

(By Sri Sachin Kulgad, A'cw} 'I~2g:;r M]'s..$a$a3.rapii§{bhu"S Pati!'
Associates)  "   * " 

This M.F.A. is 'fi1eciL__1in§1er"Scctic:_n 54(1) of the {and
Acquisition Act, prayghégto:t:3f1h&x11cé*.:t11_¢V--~con1pensation fmm
Rs.'?,()(){)/ 5 ye: gtmta  Es; 1.1,0GC¥/  gunta in respect of
Sy. N0.}.:éI51f;1f1A _IlI1ii€,{§112;i;*1gV  .,«.'-»_.i.(.':I'f3 3 gumzas and the
judgm¢nt'»va13é3T:_VaWam1paxgasfiii by the Court of First Additional
Givil Lfudgé' (Sr;*--DnL}ff in LAC No. 1 1/ 1998 dated
1 3V._4_._ "bis: V accqgflizigly.

 ._"£'hVi s 7[N§:F.VA;'-._ t3qmifig on for orders this day,
MANJUNATH   the following:

AHVUUDGMENT

 E  Ther:§ isva--.+:iVe1ay of 40 éays in filing the appeal.

V   counsel for the respondent has no objection to

A cogidczxifis Afhe deiay. Accordingly, the delay in filing the appeal

is cxindexied.

‘ This appeal is by the appellant saeking enhancement

cf oompengafion determined by the Reference Court in LAC

6.

-4-

No.11/1998 ‘try juaigzaent daiedv

learned i Additional Civil .1udg§A:isr;’:3ne;’),

4. By consent ef pzfitiee,’ x!§*e”v:}:iéa§%e””i1ea’Vj rd this

appeal on merits. .

5. The land of t§)e– by the Helgaum
Urban “””i£u:1der a pieliminary
Lzmd Acquisition Oflicer
the land acquired at the rate
of f§s._3:L,'{}CV${3/ per gunta. The Reference Court

after coesiflefifig f1:e’e;1*idence led in by the parties enhanced

VI’?§§«1V,(}O0/ – to Rs.7,000/ –. Being not satisfied

the present appeal is preferred.

A ‘ the course ef argument, the learned counsel for

‘t;hxev,_§:ia1″13’es have brought to our notice about the decision

V’ » fendered by this Court in MFA No,7465/2004, wherein the

market value of the land acquiral in respect of afigoixiing

property, which was aiso acquired under fine same

6,,

, – ., lfnvijclrixz gxf allowing the appeal, the appellant is entitled

H = fee.

_ 5 ..

notification, is determined at them rate ‘ .
gunta with other statutory bsnefiis. A ‘l V l

7. In g View of the };”.zicl.g111£:;:lt,: iii:%”a:’a”:of the’
opinion that the _ ent:’£tl£:<§._ :9} claim the

conapensation ai the gunta with all

other statut§;ry::«l)enefi§s. the appeal is
allowed. by the Reference:

Cc)urt~at at Rs.9,()O0/ – per _,
g13:niéa:A ami is entitled for oflzeg benefits _

l’ 4″ ” l V ” 3 E{“g%Eée:f:€fi(
35 C9nt’5*33.P3i1T€€i .11fl§1€F.x_I3h€ Lari Act. Accoraimgly,

appeal ié ‘allafvedi.

Sd/-Q:

Iudgé’

Sd/-

Judge

Bkxn.