High Court Karnataka High Court

Mr Donat J A Fernandes vs Mangalore City Coproation … on 26 March, 2008

Karnataka High Court
Mr Donat J A Fernandes vs Mangalore City Coproation … on 26 March, 2008
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DA. ED .!!!S

14.2 24.5111 my 9!?  

nnnnnn
£!.£.L¥..fl...H

BETWEEN :
M1-.Donat J.A.Fe1_:nandea.

at- ca I n n_...._...I__
El] 0 DuI.J'uD-l'I'u'-l1lfll.l.|l.l7'.~'3'g

é8°'_'_'_"°°"' §4_!.°°""r     e e
Reaiaingatc-37, "    
NeetiBaah.NewDelt;iV._ '   ;  co....pm-monm

gov Si2'l'.'3gd}'-"a'fl!ivl:'!\|I..%.-3.i':I'l-'i"i_'§l'I'§§l"aa..K;N;JAYAPRAKASH.
.  A .j_..c_A!.)VC¢\':5ATVI3S.) I

AND 

 c ' .Rc1»1}1~*9¢n.c".byfis

gov $i~?_I;8Jfi8HWA.Jl'l'H snmnr, ADVOCATE.)

Qiii

%V ' ?:*s;a-ioipeuuon in filed under Article: 226 and 227

   of intiia praying in direct  respondent

in compensation at the rate of Ra.6,96,500/- plus
intcxeat in respect of the lands. which was

n ‘T by the respondent and etc.

%–c*.i*.£’..*-I-.mm.2*:-.gonw ‘*-infiag-m’_’

Group this day, the Court made the tbllowing:-

“KL.

.a-ya-hi-uliin

The player sought in this is

mandamus to direct the respondent to

and to consider the mp:eaentafions».for

compensation.

2. This Court, on    as

under: 
"Learned oooossiios  is

8ran*¢diW°W¢’i1’#i’~’m=ct1s V: awards inmpwt
of wlh ‘_ ; uvis mom,” whm’ ‘*

to for d *…….’– tr-r’…..

in term of the award.

3. Afitiifififl for the r-“”””‘-t ‘I:.I’.’I’Ii|’i”.nii%5 w

of Rs.’2,9fi,266i- {rupees iiwo

i thousand two hundred) has been released

– oos which is also acknowledged.

-10 ;.|__ _.._t4.-.. _._4.I…:….. ….-_.l……

” _ this 01 um ‘, uuuuug uunuvca for

xooii.siie1atton’ in petition” and it is aooomlngly” ‘

0%. ‘EA,’

Needlcssmn;c;:tio:;Lh;a_tLh;gpa_rIi:aa_rc&’ mrt.t_r

-.-.–_–_–w– —J

1111-1111115 1- an nnvn-:1-Inn ..u..-tin!-{lg dun I-3-I.-,r-In nu–an-I-an ‘Ian-w
‘I3 RVfi.I.Z.|JlIa “I M W’ E I .<