High Court Karnataka High Court

Munivenkatappa S/O Yalakkappa vs Spl Land Acquisition Officer on 13 November, 2008

Karnataka High Court
Munivenkatappa S/O Yalakkappa vs Spl Land Acquisition Officer on 13 November, 2008
Author: K.Sreedhar Rao C.R.Kumaraswamy
I

IN THE HIGH corjm op KjARNA'i'AKA AT BANQQQRE

DA'I'ED THIS THE 33TH DAY OF NOVEMBER   _

PRESENT Q _ V _
THE HON'BLE MR...IUSTICE3 j   .:§fgjEED'HAi?'   TM 
31-112: HONBLE MR.JUSTf€3;li:C._R¥ 
MISCE2LLANEO1iS~§'i1{2ff3;f"fll%§§1;j%§L~~NO. 165 div 2006
BETWEEN: M          

M1ni'ivenkatapp:.a"~M  
S/0 Y'-a}akkappa{"L«. j'v«..  
Major; Qesidizig zit] .. 
  
Agqara LAPanch.-agfath

 I    ..... 

1  13,33 1ga}{:;*€  South Taluk

 APPELLANT

 ~_   Venkatappa, Maina Ta: Kenny, Advs.)

  " I-. Sp}. Land Acquisition Officer

Vishweshwaraiah Centre
3Y5 Flaor, Bangalore

A "2 secmary, B.W.S.S.B.,

Kaveri Bhavan, Bangalore
 RESPONDENTS

(B3: Sri: K3′. Mahau, Advacate fer R2, R1 —- Serves?)

Cy/.

2 .

This MFA is filed under Section 54(1) ogfjmelact
against the Judgnent and Award dated: ’26. [O7 ;’~ii:~!}i1′:5

passed in {AC No-.190/2000 on the file ef–:m¢’ee:IeejeeAci;.i3;.

City Civil Judge, Bangalore, OCH» 1?, pa:t1y’~a1Ic;$Wi;1g tar;

reference pefition for enhanced 4co:_r1pe”:*1:.=:éf;;’z:i(‘):”v:_’

seeking further enhancemem of e0:;;I;;Wii$at”:_e:f:.” g

This MFA coming .»dn___ fo:r fiqimissi deagg

SREEDHAR RAO J ., defivered ‘the fo1i0x§fi:3,g§¢- V
W: U s._<s_:~__: ism:

The land bearmgl’-xgara Viliage is

acquired :for:: The preliminary

notjfieatj.ofiV’i’*.:a.Vd._ei:ed'<iL:c:ec1 I'€giStt31'C(i sale deed dated 03.02.1997

whereunder 7 guntas of Land has beea sold for

Rs.1,23,000/~. On the basis of said document, it is

3.
3 /.,.

Q?/”

notification in the instant case is aE1:i::::’:st. ” at vilja L’r::1%:i-.j0_Af’

the year 1995. Thfi date zaf -1:1csji§fi.;;.:2{€i;E§;; fir: :4

this case and prefi111i:2aIy ,11ot3’f1C:3,tj’G.I1 at is é;11f:1{3s?t

in the pI’0XiI}é§’;_Y. Hence, x§i§*’;’zf2§Eave1* 3:30:31: éssessed by
Land Acquisition basis ‘wafv Ex.F’3 at
Rs.3,53,5GG/- shou1§iV_V'[br;f §: ($I”i§>Si(if3}.5’C:5′{:3§:v market vaftue

Withsm: aflfiw’ £ji§:’j:?;3i’t3¢:,i5z*tti0:1;”« ~.

tti’1s….a3ppeal is partly allowed.
The £3-laimanf. “:13 “Compensation at the rate of
Rs.3,63;’:3C_§C:,!– V’ witii ‘«s;§’-iiatuterjgz benefits, interest and

c{3;~:i.I:s? ” _____ .. e

Sd/-:

Jude;

Sd/-

Judge

*b@1/ –