High Court Karnataka High Court

M K Ramachandra Naidu vs The Assistant Commissioner on 26 November, 2008

Karnataka High Court
M K Ramachandra Naidu vs The Assistant Commissioner on 26 November, 2008
Author: K.Sreedhar Rao& Gowda
IN THE HIGH COURT OF KARNATAKA, CBQC{j.II'V:B:§ :?{CH
AT DHARWAD. "   % ~  ~ "  

DATED THIS THE gem ms' QI?bVI$fOVEivi'B§}? 1. ' 2003. i % ' vk 

PRESENT L %   _ _ _
THE Hom3LE MR.JUS'§'iQE   A'
 k     
THE HONBLE MR,  }":3:.'S$V}€:i3E}NIVfS5SEAVVV(}OWDA
 

1.

M K RA1\MLCIvi’:Al\3i3I?A.1S€AIDU
S/OM KRISHBEA .SW’TAMY SI{NCE BECEASED BY LR
M R UmA&*A1<*J1v;AIe"s/0 M.K.RAMACHANDRA
_ ._;NAII')U AG-ED R/AT cow}; BAZAAR
% BIELLARY %%%%%

:2; k' " k sAR*As§vzAs'H1

_ QjvQ"_RA§fL€'CHANDRA NAIDU
CQV}L"BAZAAR BELLARY

% & " k L 3. : 3313*}; SATHYAVATHI

. _ "D/O RAMACHANDRA NAISU
' "AGE
BANNAPPA BHAVI STREET
MILLERPET BELLARY. …APPELLANTS.

(By Sri. F.V.PA'1'IL ADV FOR APPELLANTS.)

1. THE ASSISTANT COMMISSIONER
CUM LAND ACQUISITION OFFICE

BELLARY DIST BELLARY. J ;

(By Sri. c.s. PATEL AGA Fore _

MFA IS FREE) U/S 54j(1%jeeeF LA VA£3’JI,1″A(§§¢;I’NS”T THE’

JUDGEMENT AND AWARD DATED ::’;04;2oo7:, PASSED
ON LAC NO.18/1990rQN THEe.OF PRINCIPAL CIVIL
JUDGE (SR.DN.) & em, IBELLARY, ‘;>AR’rLY ALLOWING
THE REFERENCE PEFBPICJN.’ 55012 ENHANCED
COMPENSATION 85 smaxixee FURTHER “ENHANCEMENT
OF COMPENSATION. e

‘~A ;:pe8ii-: “–is”‘e ()mir1’g””c)’I1 for hearing this day,
SREEDHAR ‘Rx’-“~.Q, Jw.e, defiz.Ie;*ed the following: –
. ‘ .

The~j_udgm*eIit 0–f ‘the reference Court refers to sale

deed! % dated ..;.:(V):.:S.8f«’:~}~ in Sy. No.640/9 is sold fer

e1%:~.~;.%1_,2s,vt)0(j;e+. The land in question adjoins the said

1″ 1′.3.j.%e1r.tvViv’§fie:eA’.§§iet in Sy.Ne.64O is sold.

.2′;VBVU3§A acquired the lands fer formaticm of layout in

V. 1990. The reference Court has grantee: the

1

in tfigisy V’

compensation at Rs.3,(}0,000 per acre. There _is_

to the gudment of this Court in M.F.A.No_.{iHCӴ?3Q/V9?)

the land acquired for BUDA fore; AV

sites, a compensation of Rs.2V,’7a5,O{)’£}_:f3er

3.’I’he claimants are of’
compensation at the of Sri C.S.
Patil, AGA stren11ous1y{§{nsta:1t case, the
reference on the basis of
the acre and the same does
not foe __ ‘FheWce1:apensat.io:1 ganted by
BUDA for granting compensation
of the material, We find that

H in the year 1990 and the acquisition is

in }§vzea’r4′.w1986. There is gap of 4 years. Therefore, it is

v»jiu’st.é necessary to apply reverse depreciation by 20°/o.

“1?he’ claimants are entitled for a cempensatsioin of

V’ ” Rs.2,20,000 per acre as against Rs.1,0(),0O{)/- awarded by

the reference Court. The appea} is aliowed with casts’ H

statutory benefits. g

‘1

%’%%%4 }udg=e% ‘ ”

N111.