IN THE HIGH COURT OF KARNATAKA
CIRCUYI' BENCH AT GULBARGA
PRESENT
DATED THIS THE 25m DAY ore AUQKJQI' " .
THE HONBLE MR. JUSTICE}{.:SR«3EDiHfiR-- 319.0%
3379 _ V
THE HONBLE MR. JUSTI('§°E: I"3.SREENiV£;SE§'§}OWDA
BE1'WEFN:._ %
1.
H
Smvapmppa, \\ Mi
S./0-
j1&ged.about"47 yrs,,
" % ,_CiCc;A:-».Agn-- jculture;
'S/0; 'Sidmma-. ppa,
" Aged a_bcj:>t1t 48 yrs.,
09¢: Agticulture,
~ V' 'i?hii1appa,
-.Sfo. Shankarappa,
Aged about 49 yrs.,
Occz Agriculture,
All are R/0. Dhammur village,
Tq. Aland --- 585 302,
Gulbarga dist
. . Appellants.
(By Sri.R.S.Sidhapurkar, Adv. for ' V' '%
AND:
L The Chief Engneer, .
Irrigation Deparment,
IPC Zone,
New Jcwargi Roa<1,"~._ 5 _
Gulbargfi, "
Dist Gulbanga. V
2. The
Ka1natx3i{ég4.1\Iira';;#a1*i_;?sIiga;2f:a'I;td.;
Gando1'i.N'alg; P1*q}act'v33ivisionf,
Tq. And 33is€gt..__Gulbafga.. j
3. The '£..a1}d Aéquisition Officer,
Major }&..Mi11o1',II'I.'igafion Pmjects,
Pi: cw Road,
" « ..... 14 V
' " f . ...Respondents.
Mtmdargi, AGA for R1 and 3 and Sri.
: V.Y.§{unaar,’AdV’. for R2.)
‘ .. ,MiscelIaneons First Appeal is filed u.s. 54(1) of LA
A.ctVag’a_mst the judment and award dt. 31-8«2005 passed in
_LA€’.”i’~Io.2/05 on the file of the Civil Judge (Sr.Dn.) Aland,
‘ allowing the reference petition for enhanced
-, COIflp€I1SatiOII and seeking further enhancement.
This MFA coming on for hearing this da§%;K;S§REE:’§HAR
RAO. J, delivered the fo1lowing:- _
The land of the clam)’ andtésslvdis acqu’ 1 for aflandori Nala
Project Part of the land. ‘and flvof the land is
a dry land. The compensation
of Rs.48,060/-5 or “:lan.r.i:éand Rs.72,090/- in
respect of V’ *
2. :’:,’I’his of similarly placed lands
acquired roralmc in MFA No.5387/O2, has
4_.. aWa1’d.eifl Rs. 1, l5,600/- per acre for d1y land
V. .e per acre for wet land.
‘– appeal is allowed with costs.
.. am entitled to statutory benefits on the
4: – vi V ‘
sal-
Iudgfi
sal-
ludg°