'I'HE HON'BLE K,_ RAO THE HON'BLE MR. GOWDA M.F.A.No;é§8'1 1 9812/2007 MFA NO A 1.
J
AGE:
Qcc; AGRIQULTURIST
EWOEPURA
E;E§5éURYA RAO GUTTAL
% KUSHTAGI
A D!S’ER ICT..§(‘QPPAL.
” E Sfi.}x}§ANDKUMAR.A.MAGADUM AND
SR1. c.1-1; JADI-IAV ADVOCATE.)
=. ‘A§ST COMMR AND LAO KOPPAL,
DISTRICT KOPPAL.
V ” J THE EXECUTIVE ENGINEER
MINOR IRRIGATION DIVISION
KUSHATAGI
36/
TALUK KOPPAL _ I ~ ;; . j .’
DISTRICT KOPPAL. ….I€£ESIfQNDENTS..,,
(By Sri. c.s. PATIL AGA mg R:-1~»ISI)u)*._.’ I *
MFA IS FILED U/s.54(1_)_ OF’ LA ACflv”v_A(}M,NS’T TI-IE”
JUDGMENT AND AWARD BIAVFEFED 01,106,! 2005 PASSED
IN LAC No. 166/04 ON THE I?ILE..QF Timcwn, JUDGE
(SD) KOPPAL, PAR’,rL.y I THE “REFERENCE
PETITION FOR ENHEXNCEIT)’ , CQMPENSATION AND
SEEKING FURTHER * :’EN}w:Ci3MENT OF
COMPENSATION. I. I. I ”
MFA NO 98 T I I
1. s;aTYA.NARAYANAII%V%»I__ I I
53/0 SURYA RAD
AGELSOI YEARS’ ,’ I
000: fix{}RICUL’I”{JR~;£
R/Q PURA. VILLAGE
.*rA:_.UK KUSI*I’}’.’:”a(}I
Dlsmlcr KOPPAL. ….Al’-PELLAN’I’.
_ };1¢ANDKUMAR.A.MAGmUMAND
I __SRIV._ C.}j’;IJADHAV ADVOCATE)
41 ‘I;ass1s’rA.N’r COMMISSIONER
I AND LAND ACQUISTION
OFFICER, KOPFAL
DISTRICT KOPPAL
I I ‘ I 2. THE EXEUCTIVE EWGINEER
MINOR IRRIGATION DIVISION
KUSHATAGI
TALUK KOPPAL
DISTRICT KOPPAL. REsPoNtiEi§*F:3.e%”
(By Sri. es. PATIL AGA R x–s1::)e
MFA IS FILED U/S.54(1) oi?
JUDGMENT AND AWARD DATE13. AO’1./O6/2906 oPAss1eD-e.
IN LAC No.62/03 on THE Fn,E OF THE’ .CfVIL-..IUDGE.’
(SD) KOPPAL, PARTLY ALLQ_W§,NG –‘-REFERENCE
PETYPION FOR EN__I~£ANCED_A’~..(}QMPENSATION AND
SEEKING FURTHER _ VEISIHMJCEMENT OF
COMPENSATION. ~ ; x V’
This App; i.__ is V_ for ‘ this day,
SREEDHAR F;ACi§._.Jf .de1i%(e2’ed”t1_1e*–t’o11owi11g: –
/2007 are ailowed. The deiay
of 12 _d’ays ‘1″s
A. has filed an application for
.of:..appea1 memo to seek enhancement of
at Rs.5,75,00f) per acre. The application is
‘..aiIoWed,,:__A’The appeal memo to be amended accordingly.
‘ a :f:3.The garden lands consisting pomeganate and
‘ V” lime (Mosambi) of 4 years oid, have been acquired
» for the purpose of Pura Hosakere tank . The Spl. L.A.0
ye
awarded compenset.-ien of 123.9600 per acre.
Court enhanced the compensatien eff, Rs. " " 'V The claim' ants are in appcal ' 4.111 the in parties
have settled their dise’e}.e. _ receive the
compensation at ‘Re.5,75;6%.’§§/Q.” uveitll statutory
benefits. In entitled for a
eompensetiezvjt ‘ acre with statutory
benefits :’:,es–. “per acre awarded by the
reference VTIVie are allowed in part without
_.eosts. to not to draw the decree
fee is paid.
Sd/–r
Judge
Sd/~
Judge