High Court Karnataka High Court

Sannegowda vs The Special Land Acquisition … on 28 March, 2008

Karnataka High Court
Sannegowda vs The Special Land Acquisition … on 28 March, 2008
Author: Ram Mohan Reddy


BETWEZE-N v %fj: . ;. %

find

III THE HIGH oomrr or KAIINATAKA.

DATED mas mm 281'" rpasmr     x
mm"  AA , _ _ . .  .

7.~:4...- !!..¥'BL_ mt;   

as-= -%-M  ;!..:.e5c-,f
 * g:LgI;'~._ %

n:.”w.A.fica.7*a9a,*?gafr. 7″:i,f’i’=s’ig”i:’:’. “l”””‘uou’,
7937. 7033; 7c~s9.jV7o9aJo94 mm
‘ ‘

iii(1;fifA_’3’=::w’*:°éaMu’;V 5

SMT LAKKAMMA’w’j~Q KESHAVEGOWDA
AGED MAJoR;«vrjqov4:;ixMf£.sAMUDRA
HALEKOTE HOBL1 ..

H_0LENARASIPUR)=§ TALUK

__l_£_A’SSAN I)iS’_I_fRVIC]”

1;

APPELLANT

,’ NAGARA-.JA, Sr 12. _JA_SHE!{.AR &

A’ ” _ ‘S D{)DDEGOWDA, ADV )

” . [F “iii n}mé;’;;i.§’7o9e or 2006

SMWUTTALAKSHMAMMA

.A T WJQIVENKATEGOWDA

~ ‘ ‘AGED MAJOR

* R’/0 KAMASAMUDRA
I-EALEKOTE H031.-I
HOLENARASIPU RA TALUK
HixSS:*\h’ msTRim

. . . APPELLANT

M s DODDEGOWDA, ADV

(By Sri : K NAGARAJA, ST’ RMASHEKA” 65
) WK
‘ V \

K3

SR1 RANGE GOWDA SIG KARIGGWDA
SINCE DECEASED BY LR’!-3 .

1 MUDALAGIRIGOWDA A

LATE RANGEQLJWEA

AGED ABOUT 61 YEARS

2 RANGASWAMY S/0 LA’rE’RANGEC%OwDA’;
AGED ABO’u”‘i’-:51
ALL R10 HANZ.IN}ANAHALLE.__ A . _ ‘ ‘- A . A
HALEKOTE HOBLL _
HQLENARASIPIJRRTALIEVK ‘ ;V ..
HASSALN’ D_IsT;R1c’I’- _ – * APPELLANT

(By Sri K ‘TNAé.<M7?AJ;A,.L_ST RMASHEEAR 35
Fri 3 ix:-..DEEEG".J.'3A;– AD';-1 "}

In,iiEA"i€¢€»fi2:i"§,6E'awn?' I

sRIV' i2AMAN.–JE' Ego VEN KA'T'EGO"W"A
MA.JoR_ * _ * '

Ego KAMASA.MUI3'RA'"

, }}lALE1″””‘E5 HQBL!

1’8′-I I

~ -1-i’0LENARASIPU”§EA’ TALUK

% 2 , HASSi’xN’-… AP- ELLA .T

‘*i(;3y’si~i,,; E5E’AGARAJA, ‘ST RAJAEHEKAE as

_ .M’:_s*DoDDEGowDA, ADV )

!!vE Lug; no 7035 or 2006

V I ER: HARADUREGDWDA
‘ .3/0 SANNAMARIGOWDA

SENSE DECEASEE BY LR

1 SR1 H. SHIVASWAMY
S] O HARADURE” “”vv”‘A
AGED ABOUT ’71 YEARS

I53

1:1 RAMASWAMY hi
7 H

{IO

3,’ 0 LATE HAEADURECJJWDA

AGED ABOUT 57 YEARS

3 SRIHKRISHNAMURTHYV-“”””~.
s/0 LATE HAREDUREGGWDAT j; ‘
AGED ABOUT 51 YEARS ~ ”

ALL 12,10 1£AMASAMUl:’)R.A,

HALEKOTE HOBLI,

HOLENARASIPURA
HASSAN Drsmicr …APPELLAN’I’S

{By Sri : K NAGARAJA. A
M s n9DpEGe3w’DA, Ar)? 1; A *

IN

SR1 S__LAKKM’éNA GOWDA S/0 SANNEGOWDA

AG,-ED }.m.;’a3-R. 0′ i§£*.L?%.%SAE&UDRA
HALEKOTE*HQBi.»I,”‘«v__ _ ‘

H0LENARA:~§i Tfiifid 5+:

HASSAN ms’FRI’C:1° _ ‘ APPELLANT

(By Sn’ : K ‘NAGARAJA; 31′ RMASHEKAR 85

Ms DODEIEGOWDA, ADV )

A ] an a:fiA’:§§ 7037 or 2005

* . V “sR1JAiEAi?:§iGowDA s10 KULLEGOWDA
IEECEASED ‘BY ms

_ T 1 ” ZEKSHIGOWDA, s/0 LATE JAVAREGOWDA

AGED ABOUT 57 YEARS
J . A s:.,Io LATE JAVAREGOWDA
AGED ABOUT 52 YEARS”

3 J UTTARAJU s/o LATE JAVAREGOWD \
AGED -sou? 5:»: ‘:1-zaas ~

4 J VENKATESH s/0 LATE JAVAREGOWIM.-.’44’ ~ V,
AGED ABOUT 49 YEARS ” ‘

ALL R [0 KAMASAMUDRA, HALEKOTE H-DBL}; , ‘-
HOLE-NAR.A.S!P1.1RATAl_»Ul£, ‘ ._ V
HASSAN DISTRICII’ .. Af’PEi.LAN”*i’S

(By Sri : K NAGARAJA, sr ‘R1MASHEI{AR a.-,=%j%4
M s DODDEGGWDA, %.a:W ; _

1!! MFA No 7038 on —

SR! ‘1’ RAME Gowm L350 TH.iMMfiéownA
AGED 1~.4.A.=1oI=r ago KAMASAMEJDRA ; =

HALEKOTE HQBLI . _ ‘
HGLE}€ARé’_%SI}?~”RA TALUK ”

HAssAri”D:s’rR:c;r _ APPELLANT

(_By.~Sriv :.,iK”j!$iA(ie%§RAJJ:\;«.:’.§f RA_.1A£3HEKAR 85
L M SADQW-‘EG9W.PA= ADV )

m I lFf§\”!§o ‘air-*«~

$31 T TH’fi.MMANN}i GOWDA

.. ; 0 “~FHEh1;’§’EEGG%’%’}”)A
% %1V%1AGEDMMOR% …..

. Q %. _F:,”() =m3:i:3SAMUDRA,HA’ E”G’i’E 1-i(‘:Bi..i,
” HOLENARASIPURA TALUK
‘ ‘HA3sAN’D13rR1m AF’PTJLLFL””T’

“‘%”{135,i.;;};”;:i%:”%’°1< NAGARAJA. 31* RAJASI-IEKAR 85

'i. M S DODDEGOWDJL ADV )

tr 7392 as' 9.w..M=

I

SR} DODEAPAPAIAH 0 GUN"'!'\it'\ '
MAJOR, R] QKAMASAMUDRA
HALEKOTE HOBLI
HQLENARASIPURA TALUK

\ k
HASSAN APPELLANT AD-<Y\

.»'~'.

U1

(By Sri: K reaaaaasa, Mm RAJASHEKAR 3.-.

M S DODDEGOWDA, ADV )

IN MFA No 7094 OF’ 2006

SRIRANGECQWDA 3;oTHIMMEQ0wDAT”‘%.V% .

SINCE DECEASED BY ms’

1 HAN 1.-.*:.->¢.4:~.n..—=.
W/O LATE RANGEGOWDA _
AGED Afiouffm

2 SR1 MELEGOWDfi_.” L
s_/0 LATE RANQ_EGo1v_nA ;V ‘A
AGED4ABQUT;_’57%Y1:ARs.#’V>–_V_ ~ «V

3 Sm’ §ANAé5su’Am.. A
sis If.A”l’F,, ;’¥.*AP{GECr{}£’¥DP;;

H %%AQE:)%’A1apuT%s3__vEa.R$%

ALi;Am§: R /’0. i{§MA3.4:§M.U’DRA
HALEKQTE , ‘H__0LE.NARASIPURA ‘TAL_ _K
HASSM DIS’I’R_IC”[‘ M APPELLANTS
my : K 1~;A:=A12A.;1A, RAJASHEKAR as
, M. 3 DODEEGOWDA, ADV )

‘ E fir: mfianfi 1936 on 2006

” A “S}\NIiE§§3t{§;§\fDA
“AGED ABOUT 56 was

S JAVAREGOWDA

.. R] AT KAMASAMUDRA
V .uo.a:..: HDLENARAEJPLIRA TQ
A HASSAN mgr – 573211 APPELLANT

(By Sr}. : A v GANGADHARAPPA, RAVISHANKARX J)
85 M G Dofibfiaowfia, ADV’) ~”~

<71

SFE('.:i'isL LAND :'\CQU'1'Si'i'i'G:'u' 1% '
HEMAVATHI RESERVOIR PROJJIKIT'-«.
D.C.0FFICE BUILDING
HSSAN 573201 " _RESE?ON'D_E'NT
. (coggamom

(By Srti: M NARAYANAPPA, AGA" )_ 4

THESE MFAS _Fi~LEI:; ujs s=_.4(1;_oF LA ACT AGAINST
'THE JUDGMENT fififi i3'R:.3'E:'s- :23i1r.:-,'o5 PASSED
IN LAC NO.-3.116, 113, 137, 104,-j1_~o5., 93, 134, 126, 97,
135 AND 133-09 199'i,– ..REs?ECTivienv cm FTLE 01-»
THE CIVIL" JU13GE:=._(SR.–DN)*&'JMFF3» HOLENARASIPURA,
PAR'I'LY__ .VALuLQ_w:ING< _'l"-HE .._«-REFERENCE PETITION FOR
ENHANCEE: *cQ§sqREr–I:::~A'r:QN "RAND SEEKING FURTHER
ENHANCEMERT OECQMPENSATION.

T}£I?SE~.At5PEA<I¥S;vv–.C0MING ON F R FINAL HEARING,
THiS DAY 'THEGfiiififf–:)i:§LiV"ERED F6' LG"w'iNG:

% V°fehneuEHj
jfr1;e mm the land with building (residential),

V the common Judgment and Awards dated 28"'

t' . "V in LAC 97/1997 and connected matters

(ex¢e;;t%' 4' use 103,114 and 117/1997) of the Civil Judge

At 'T I-lolenarasipura, fin' short Reference Court, have

prefe-.-'red these apge.9.}s.= :1-. .–;3l1.=,-.1.1-..r_n..–t -1' -_._pe_satie11.

2. The relevant material particulars in each of the

appeals are as follows: ‘ yak
ab’ \

\

W

.. . . . . U

DH: 3.5.? Ernao. ….___£.bml..fl. Qua flaw $4.35. HEM: Wbufifl .D.3._iMU aasgnu
me. me. . . . _. …. on EU 9 can _w4 :5 um. 03:.

. . .. _ .. W mg? 33:… mm… .Eu__un
.1… w unfiom _,w96..u m~m:_.__..mH–._.n.QG£fim…. .. . _ ._….6 mm MOmbA. u_~.mom.oo .:….o..n_.oo
_ M. ._Smm,\om eQ.¢_..m_.N $mHmwQEHw_Q»u4.qm@..fi…… .. Hmmbm mwhm :m.amm_oo ww.m.E.oo

Saw . . _. ..

m .._.omm.3m =o.n<m,.u W .. . mm. . Sm. :.w..«m u_~.o.~m.oc warm H900
A 3m.w_..om m_m.B._V Lm4mndmQ8&m.mmM..E~W 3&6 .. Em mofiwm m~.o$.oo .Nmr~H.A_,..OO
m qommacm H33.» A. . an %._._….#.Np fim. R §m+5.m.~ Hm….£m mr.2._.oo 3..m H900

m ..dmm._8m 59.3 ._..q.Umu.:u_m.4.Emm,@..%nw Hm. mm. . mw .. Emma m_.omm.oo u_.mwm.oo

N q_.oon_5m min…' Uoaamum_um$r__, . WW .. Hewmu m___wOw.OO flmmwoo
m g.ow.:'om fiwmxofl Wmflmwuaqnufl S.H..m_,w. . dud. .. . .n..u.w.mo _._nm..a_.oo Dm_.MOm_.O0
0 uommaom Saxon rm.Ww..mn.ndN nxwww p H ._mo._.:. mnw.m3.oo A.m..N…….–.OO
HO aommaom Sm_§.. _vCwflm.~m.Wm~.nflwaBm_ am wmmymo nwLmm__oo mm.n.&.oo
S uomfldm :w3.¥. _mm:mmmos.am 3 WWW mm u mm …wnm.u H. ..:rum__oo wrw3.oo
~w $mm\.om nwmxmq uwmbhfi ocean …ul..MH__. ._ . . m:w.3 uw.wmm.oo

:wmm_m.oo

3. The State through its Spl. !…nd ..r:1.I,;ii;i_.i;_n..__Gflieer

– n._’ 3.-

(for short SLA'”}, Hemavathi Reseifiroir ject.

of eminent domain power, the ”

residential structures, ,»3’s’11_0v%st».V_i\otheI’Si”‘i’
Kamasamudm village, ‘iflolenaiasipma
taluk. Hassan by notification
dated 6.3.19$6 Land Acquisition
Act, 1894;’ 1,5; of water and

dwapness ad;*::tuntfi.’j..f’ fi.rr.__na__n ,1′ left bank canal of

I–ie1nairathi.{5. The S1.-..A.0 fixed R-s.3,l– per
_’l_’l.:…….

squaze Metre asvfiiie.._n1ari:et vaiue of the bmmmg, w”it.’n’-at

disclosing the when not accepted by the

—- -«reference of their claims for higher

V by filing petitions under Sec. 18(1) of the LA

ii A “V ‘hot on Ieferenoe, the Reference Court, clubbed the

held a common trial, recorded the evidence of two

it ‘iiwfitnesses for the clainlants as P’Ws.l and 2, viz., S

Lakkan:’.agJwda. skin-.ant in LAC 105,19? and another

Shivaswaniy. claimant lifi in {AC 10′–‘1r,’l99. and m;-..:’%.

– . an. 1

six documents as F}xts.F’-1 to

U3

SLAO, neither era} nr-1″ dmumentaofi .– e.’i;;en=r_,e’ i.-was

tendered.

– ‘. IO

Reference mu… fit-omed wn1t_,e*~_.9- “jplacingi
Ieiiance upon Ex.}’-,-=53 a df ‘ Cevt. of
Karnataka die ‘to effect deduction
towards depiecinfioii; of structures,
set. aside depreciation and
over and above the value

by nnpugned Judgment and Award.

~lndisputAab»nlVy’;”iiVthe determination of Rs.3 per sqant.

s._t:tnctiuens’mai’ket value by the SLAO is not based on

‘ :sales:_:’stfitiefies or any other known legal method. The

fine’ V is evident from the general award Ex.P-1

to have made a guess work without taking into

” Vi°mneLd.e1..t1L..n :11… mini: of the land. The SLAO did not step

intro ‘:33 witness box bef.-nae the R.ef’n:_n

establish either the 1net’r1odo”gjy’ “er ti? ‘aa””s $’ arfiving at

pwciseiy What flie R’fere”ce uni-rt ob-serv’u._-..

11 of the impugned Judment gpd Aw9a’ti.»– ..

Court further noticed that the iv –

produce and place befolefne the “mes,
maintained by the FWD in ‘of ofiisgeficuon 51’
building and in that of fi§efefenm Court
recorded a finqing tl1e_t_§§ee by the SLAO
we… r_1_t es »No exception can be
takers E “”¥”‘;”‘”5’,” ‘ V V

“”” H *3f1_’ “at produce accc-p*.9…le
evidenee- fuhe iand and structule but placed

re]iance~uV_ponV t:.’._1eV’ji:1dg1nent dated 1911- April, 2003 in

V-iIjhQ;:32OA[97’afiii”32l/97 of the Civil Judge (Sr. D11.)

iIole1ia1§a9§pm*, Ex.P–3 and the judgment dated 13*’-‘

V’F¢bfiniiy,2oO4 in LAC 170/2003 and connected claims

7. An examination of Ex.P-3 discloses acquisition of
lands with building in Hanganahani village of
Holenarasipula taluk, I-Iassan District, for the very same

purpose i.e, due to seegage of water from I-lernavathi Lefi

M

\

11

Bank Canal, whence, the Reference Court

value of the site and building at Rs.50[.¢__:”per’

Rs.4»30,1-

“E5

Lrniu u’rr§r’-r

the Réfei,.ei_l__ rq_-_uIa. 4…. …….–e…’..’.L..’.«L:.’»…-. ‘I.-.’1-.

‘. ‘S 1 ” iix_uJ uu man

with building at Maragowdanazraur” Vt
taluk, for the very value at
Rs.60[- per sq.rntr per sq. mtr
for the *_~Thu:s’ market value was
fixed by the reference Court.

” tltireeqtmperties acquired are at
at a distance of more than 1%

Fires. and being 9 litfle

____..1__1’l_’. 4.1…. ..-:.l..

.»i’.éa;rt’r1er away” fdanguxaumu, Kamasarnudra by u.|.c mm:

.. from Hassan to Holenarasipura. in the

2 __ relevant material constituting substantial legal

way of contemporaneous documents of sale, or

es en ether” dependable basis. over the value of the land at

V’ Kumasanrudm village, the Reference Court enhanced the

market value by 25% over and above Rs.3]- per sqantr.

fixed by t.h_e SLAO, without deducting 25°/6 towards

M

p\

mt.-., mmrery, l”i:::-:¢P’«-.4 t1i_e:_judgrI.¢entV”« -1′ F

depreciafion of the vahie of the sh”-actums. “”*”‘V’f=’* f_V*”‘-‘-‘%f__”V”‘.-%=_,

the Reference Court enititieci the

enhancement over and above ”

LAO.

..”…_.. :.. 491’…

I11 1 ‘S “T=”i’1′”‘fl6ifa?L33E$i’f€’:1\.:I; .Ll.l use-..
the iearned counsei ‘for the Refelence

Court without assigning atntttegal basis enhanced

.oompensattfi;; “QV_Ie:¢.- ahotle, what was fixed by

as me uely ought to have E

the of justice. According to
‘ Reference Court ought to have
by 100% as what was awaltled
gas a. was. not just compensation, or

5” 1:: ti .115-n n bani.

we snvruianununnrn

.111″

..r…n..

._ ‘ ran an. Inn ….1..a..:…..
.l’O as l”l’, 15:31 3 In

t;’i.i*’ ‘T: nxcu u ‘i’.’I”1′ UCI’l.i’.i.’t E

E1}

“site ‘ings at Maragowdanallalll’ and it

AA _is “stated at the Bar that the SLAO. Hassan having

V ” upon similar such claims of the losers of the

immovable properties in Hangarahalli village, in a pzroceedingj
under Sec.28A of the LA Act, accepted the market value
fixed in Ex.P–3 of the Refemence Court and accordingly,

M

\

enhanced the eermr-=n%..Lo..i -…1′.»_ -111 .r 91′ {‘a’ndz:1*

I-I-I1.r\rJ.l _
‘Sec.2″A of the LA ‘ct having not be-‘n

“2. Ha’ “_4..4..Z’_1H_

Reference Court, did not have ” .Il0′–.CU v J9 {F-e ‘

SEIIIC.

19. The amuired pmpefi:.ie:;”–i1.1. 6; P4 jndnment

are not shown in be _1nau.et value is the
same as flleflof the nh”nee ‘f
evidence ». eensfimte a dependabie
basis nf9r_

11. any angle. the enhancement of

Jihe Reference Court wholly on the

VI’:-gaa.-*.ie.of the gnees fit-‘oric is unjusfifiecl and unsustainable. In

“‘z_>onf5ic’ier3’ it appmpfiaie ‘to set “me uh

t_- «.19 cjonxplete justice to the parties and for a

_’_1 4. …:…..

A ? in so tar as it Ieiates to enhancing compe1’1sa”‘n

V * 25% and Iemit the proceedings to the Reference Court

for re-determination of compensation after extending
Ieasonable opportunity of hearing to the parties including

adducing additional evidence. if any.

put
A

12. Undoubtedly, the owners were “of

their site bi.Ii_1d_i_;;g during the year 193(‘sgn&».has:e mt’

‘near: paid just wmfinwtion for1;wa’22.v yr_;1_i-; a.___”.c1_VV141.§:1oe the

need to direct the Ref€i7T::l”‘l.Gi§ m eeiéence,

hear and conclude the ‘oh
expeditiously as possible, day-to-day

basis. provided the a period of 3

months daiae of h Summer Vacation.

” he jhesent before the Reference

‘1=’_.3-V”’~V:”.e. 51 “without any further notice from

m R”i’*~.’_'”%’-“‘” %eg_1’§,.. ..’I’ue ..eg,i-..*:I.§,r i… to forthwith

to an: aeeoxdingly allowed in part.

Sci!-

Judge

csg