High Court Karnataka High Court

P Giddu Sab S/O Late Ibrahim Sab vs Assistant Commissioner on 26 November, 2008

Karnataka High Court
P Giddu Sab S/O Late Ibrahim Sab vs Assistant Commissioner on 26 November, 2008
Author: K.Sreedhar Rao& Gowda
E

IN THE HIGH coum' OF KARNATAKA, cmcurr BENCH
AT DHARWAD. J  k 

DATES THIS THE 26TH DAY OF NOVEMBu*E;'R g 

PRESEN3, 

THE HON'BLE MR.JUSTICE"K. ::s*REE1>HAi2  _

THE HONBLE MR,J:JsT::::Ei3.sREEN1VAsE€}owDA

M.F.A.No. 12 18 1/£2606    182/2006.

MFA    
BETwEE§:<%%V  1  M
1.

GI{) I’}U SAB s;é”LATE IBRAI-HM SAB

% -{AGE: 45 Y’E=}AR__$ _
0<:s:3:'AGR1cULTUI2£-3

' " % . Rj_(}YASHAWAN'1'HANAGAR

– SANvD’UR.TALUK

% * ‘~v%D1s’r:’%jB§?3LLARY. ….APPELLAN’I’.

my F V PATEL ADV FOR APPELLANT.)

1; ASSISTANT COMMISSIONER

CUB/LLAND ACQUISITION
OFFICER, BELLARY

2. DE?U’I’Y CHEEF ENGINEER

6%

GUAGE CONVERSION
SOUTH CENTRAL RAENVAY
TIRUPATHI

STATE: ANDHRA PRADESH, °’ .

(By Sri. cs. PATIL AGA FOR’R–i-.§TPs:;1\I}é£3~.’S’E?A:I:’Q
PATIL ADV FOR ASHQK .ASSTS.

ADV FOR R2) V 1 = A

MFA IS FILED U/s 54{%13%%’oF%kLA ACT..A(}!iINST THE
JUDGMENT AND AW_Ai?D DATED_:2_8,1Q7/2006 PASSED
IN LAC No.124/2002 ‘(:24 THE; Fiifi: OF CIVIL JUDGE
(SRDN) KUDLIGI, PAR’I’L_’§z’, ALLoW1Nc:THE REFERENCE
PEYFFTION Fog EI$IHAN€3E:D%%A%~..cora:1?ENsA’r1oN AND
SEEKING E_I€}IA;I~E’CE1VI?EI’¥_’I” 01?’ COMPENSATION.

MFA a §
BE’I’w7EEzv

1. V MRUrHmI§JAY}s;%% %
. S/O. CaA:m\1AP:>A %

37 _
o’CC:””AGRICULTURE

‘ ‘ A . 12,z<), YASHAWANTHANAGAR

S~Aiv'€DUR?5'ALUK
DIs?B£«:LLARY. …APPELLANT.

M (gym. F'.V.PATIL : PALLAVI PATEL ADV.)

ASSISTANT COMMISSIONER

CUM LAND ACQUISITION OFFICER
BELLARY.

«V

2. DEPUTY CHIEF ENGINEER
GUAGE CONVERSION
SOUTH CENTRAL RAILWAY
TIRUPATHI *
STATE ANDHRA PRADESH, % «.RESE’ONE2EN’IfS ]

(By Sri. c.s. PATH. AGA FORE-LiE;ANDE s’;2i.’AJAY% %V

PATIL ADV FOR ASHOK’HARANA}%AL}L1
ADV FOR R-2) A -E

MFA IS FILED Ua/’S 5441; VOF..’_L_A«.ACl’ AGAINST THE
JUDGMENT AND AWARE D.A7’i’:f::D:28[V0′?/ 2006 PASSED
IN LAC NO.123/2OO2_,V_QN,V ‘ME Fi’LE~~.fQB’ CIVIL JUDGE
(SRJDN) KUDLIGL. _PAj_R’I’L’f .:ALL(“}WIN(3« THE REFERENCE
PETYPION iéfom VENgHfi;.N7CE_I).. “COMPENSATION AND
SEEKING «:39 CQMPENSATION.

‘These éoftzmg on for hearing this day,
SREEDHER RAG, a.r[,v,– deligmmd the following: –

anmm

” A :’:”:}fé3+’;F’atil Sri Ashok Haranahaili takes anoficc for

V takes notice: for R« 1.

A of the claimants in Yeshwanthpur, Sandur

z District is acquired for consmzction of the

quarters. The L.A.O has awarded the compensation at

h rate of Rs.14,8{){) per acre. The reference Cour: enhanced

the same to Rs.1,G0,000/~. The claimants are fin appeal seeking

%/

enhancement of compensation at the rate of Rsg2–,-2.§,{}0{I:__Vper

BCJCB.

3.Sri (LS. me}, strenuously l

for enhancement is untenable, ‘Fhe4eQii1pensa1l;ie1;l§’e1*¢va:*:led

just and proper. The order of ‘sale of
plot: measuring 30×40 fet-;~t__en The sale
is prior to the notificalilolnll feet would be
RS579 per . vlafter deduction of
developmental be Rs.4.5O per sq. and
the llR’sv.V1,§6,O20/~. The appeal are
a}}owec}:l’.._i’B appellants are entitled for a

eompexzsafic-nll of – vvith statutory benefits as

_ lR’st1,00l;l000/__j__pf:r acre awarded by the reference Court.

-te”a?erii’y’ the Court fees paid on the appeals and it

the award unless the deficit Court fees

pm. – Sd/_

Judge

Sfifm
Edge

IIII}.