High Court Karnataka High Court

Shidlingappa Pandappa Desai … vs The Spl Lao Ukp Bilagi on 24 November, 2008

Karnataka High Court
Shidlingappa Pandappa Desai … vs The Spl Lao Ukp Bilagi on 24 November, 2008
Author: K.Sreedhar Rao& Gowda
IN THE HIGH COURT OF' KARNATAKA, CIRCUIT BENCH AT
DHARW%D

DATES THIS THE 24 TH DAY 0? NOVEMBER, 

PRESENT

HON' BLE MR. JUSTICE K.sREE9HAR.--:§éAQ.:' 'V'   

AND  

HON' ma MR. JUSTICE B.sIé'EEr§ivAs:%~r;gcxi§f:)A5 j--~ff'

m.r.A.No.22o'?¥o§f    

     %  
M.F.A.N0._1947 QF_"3_G€J4 (LA€1__ 
In MFA2207[04   _ 

 

 

SR1$8}DLINGAPf'AA FAi'¥DAAPPP;"DESAI

(DEAD  HESS LRS)  =

1A. SHiT.SHAKU£%THAQA W ;'O.SHIQHLJNGAPPA mesa:
VAQED motrr 55 

V"  13; . _§:r:%Ar§L.$mSH.£:KAR S/O.SHIDHLiNGAPPA DESAI

=  35 YEARS,

1§:.=   W/OVENKANAGOUDA PATIL
._5c;,n;1>vABc3_~;5*3' as YEARS,

 Tm. sM'mA_¥AmxM1w/ORANGANAGOUDA PATIL

 AA TAGEDABOUF 33 YEARS,

   _ 1i§jNDAP9A SHIDHLINGAPPA DESAI

AGED Aacam 28 YEARS,
F {ALL ARE R/OJNAM HANCHINAL. TAL: BILAGI}.

 APPELLANTS.

(BY SRI .BASAV{&RAJ KAREDIDI , ADV.)

 



AXE

THE SPECIAL LAND ACQUISITION omcm,

UKP., BILAGI.  _ _--    
T  

{BY SRI.C.S.PA'F£L,AGA.) T' A"  

THIS MFA FILED U/S 54m <3?  AcT"R;w.oR3:_E'ré.i4«1...{V1;«»3cPc » '

AGAINST THE JUDGMENT AND AWARE-vL.DATED: 18-/.1 1';Arg1:3Ai>PA SHIDHLINGAIWA DESAE

 (ALI; ARE MAJOR, R/O.INAM HARCHINAL,
;BILAGI TALUK, BAGALKOT DISTRICT.)
 RESPONDENTS.

{BY SRLELASAVARAJ KAREDDI, ADV.)

BOTH MFA3 FILED U] S 54(1) OF LA ACT AGAINST THE
JUDGMENT AND AWARD DATED: 18/ 1 1 /2003 PASSED IN
LAC.NO.3860/1999 ON THE FILE OF THE LEARNED ADDL. CiVIL JUDGE

{SRDNL JAMKHANHI. MFA 1810.220?/104 1S FILED _.._SEEKING
ENHANCEMENT OF COMPENSATION AND MFA No. £947/94 FILED FOR
REDUCTIOON OF COMPENSATEON.
BOTH OF THESE APPEALS COMING on FOR oR:>’ERs;’ ~’1.*1{;x’s;_.b2aY,
BLSREEDHAR RAO, »J., DELIVERED THE FOLLOWXNG: * _ x
JUDGMENg: ”

‘rhe hmnds of flhe cflahnarés haye acq;§:e¢j;¢g,¢pe

purpose 91″ Upper ‘”ai’€ wet

lands growing sugar Jeane “Ce:4.1r£.’§ in several
cases in respect of placed growing

sugar cane of Rs. 11,80,000/–

per ak;re._– _… of the claimant is just ané

reasona§:)is_% ” the appea} of the State, MFA

_ No,.}§§??47/20054’vvgfisiaissed. The appea} of the claimants,

_/2004, for enhancement is allowed with

.. ceiepensafion is enhanced to Rs.180,000/-

g stéietory mnefits.

Sdfi_
fudge

seii
Fudge
V13]-