High Court Karnataka High Court

Prabhuling S/O Gurupadappa vs Spl Land Acquisition Officer on 10 April, 2008

Karnataka High Court
Prabhuling S/O Gurupadappa vs Spl Land Acquisition Officer on 10 April, 2008
Author: V.Gopalagowda & Nagaraj
I
in THE HIGH OOIIRT or KARNATAKA A'l'_  & 
mrmn THIS mm 10"! DAY; dF': V' 
Pkmfim   2    A  %
THE HONBLE 
THE HoN*nL;3 

_ng_sc. n§.b02_ggéo7tmc1

nE1'wE§:z+z:T  

Prabhlllizlg" ' V ,    __
Sm evmaadappa,      

Age : About E35 years,  

Occ: A;g,rig:uitme,A V' " '

 " V. 1{/o.,_*'(i1ht:1i111;r '1'q§"'C..h,inchofi,
  Dist.  585 307. ...Appc1lant.

 R. Patil, Adv.) w

'    Land Acquisition Officer,
 _-_M'r_&"MIP, Room No.21,
 ... "Mi1§1i Vidhan Soudha,
~ Gtllbarga --- 585 102. .. Respondent.

(By Srid… Umakanthan, ASA)

This Misc. First Appeal is filed under Sec.54(1) of
LA Act against the Judgment and Award dated
31.5.2001 passed in L.A{3.No.1332/1997 on the file of
the PrI.Civi1 Judge (Sr.Dn.), Gulbarga, partly allowing

\ /

the reference petition for enhanced compensation,,._V
seeking further enhancenlent of compensation. 9′ ” ~.

This Misc. First Appeal coming on
orders this day, GOPALA »J., deiive:1fc<i'~».Vthe V

fol1oW1ng:-

JUmmEn’r_ T

Delay of 1961 deys is the
explanation offered in with the
application (l.Af;;Q?) to the
condition the statutory
interest awarded is not

g~am;e§:. I

9 .. for the appellant further

“”suVbiei:itS’t= is preferred by the owner

of compensation by re»

determi§:1in}g}.V* the true and correct market value of the

land. Similar judgment and award passed in

A 1997 by the Civil Judge (Br.Dn.), Gulbarga,

..,_(idereinafter referred to as ‘the Reference Court’; was

ff challenged before this Court in MFA.No.7-498/Of) in

respect of similar lands, which is comparable to the

land acquired and involved in this appeal. The

\w/

3

compensation amount is enhanced fiom. 2 V
% Rs.€)5,(}00/- per acre in respect of the dxfy
from Rs.48,0U0/- to Rs. A
of the irrigated land as directgq % = % A T

3. This Court disposed {fin
31.7.2007, following is
disposed of in terms of ‘

4. The Ofiioc is
directed to

3uaq”‘3*