High Court Karnataka High Court

Shri Mallappa Siddappa Holer vs The Spl L A O on 2 September, 2010

Karnataka High Court
Shri Mallappa Siddappa Holer vs The Spl L A O on 2 September, 2010
Author: A.S.Bopanna
IN THE HIGH COURT or KARNATAKAAHS   
CIRCUIT BENCH AT DHARWAD   '

DATED THIS THE 2nd DAY OF iSEPTE1~.~mE§;VV é.>.'of1e_  1'  V
BEFORE; ' " " "V "

TI-IE HON'BLE MR. JUSTICf3'AQS:A.B0l5£;fiNA'~ V' "

MISCELLANEOUS FIRST AP1$E1§{'L;v1o.1O1S_6/'2o6;nLAC;

BETWEEN:

Sri. Mallappa Siddappa   'v

Age: 58 years, OCc:«:.aAgriC"{;1tL;rej
R/o.Zunjurwa-:11» 53" _  
TC1:AthaI1i. "  

)5

...Appe11ant

[By Sri. BC.vrv1S;Ar{'g~ad£fSmt;'S'--;§a.r'hafiam;{1a G.H., &Mahan1:eSh

S. HoSme;th,_AdVSv_*v}  
AND: A

The Spm. A 0  ~-

-- Ijpperiirishlza PrCjeCt.. ..... .. v
 H J31-'n'1V<h'an CH "  A .

(E33   . K.o1e.ka.r_, H CG P)

 Respondent

Th:’s._fM12’A filed u/S 54(1) of LA Act, against the

i

and award dated 26.02.200′?’, passed in LAC
“‘.N(‘j on the file of Civil Judge (Sr.Dn.), Athani,
«partly ailowing the reference petition for enhanced

perused: the appeal _papers_

to

compensation and seeking further €1’ih&’:tf1’CZ£’.?.I’I”£’.’3.1′”1’L-it’tiff

compensation.

This appeal coming on for a
court deiivered the foliowing: ”

Juoomztigr

The appellant V seekirig ij7._e11ha1i1Voei’rVV1ent of

Compensation as against vajwzairded in LAC

No.176/2004. ‘Referen:_oe..’ C’otirtf.ha_s:f’fiXed the market
value at Rs. 1 loser is before this

Court seekihg-erijhariiéi-e’1neh,t”‘of amount.

2. Heard .the=.iearnet3.rCounse1 for the parties and

‘ which are not in dispute in this appeal are

thatUth’ei iahtvispiii. question situated in Zunjurwad village

‘Athani viras acquired for the purpose of Upper Krishna

:_PriojeCit.”»,In respect of the said acquisition, the land losers

iwierei dissatisfied with the market value assessed. by the Land

;§*””

§

dznissiofo iittii-S’: path-e it

particularly, taking note of the fact that the Reference.-.Co’urt

has come to the conclusion that the lands in ques’ti:>_”n_.a:e

irrigated sugar cane growing lands, the same m.afket.tVal’ue V’

to be fixed in the instant case also. –

5. Accordingly, the judgmeétat

by the Reference Court standsVi’*:iiodified’-holclingiigthat the
appellants are entitled at Rs..’l».l,18,000/~
per acre. They are also erititled benefits and

the costs incurr’eddifi-.this–_a1:}peal.’° V.

In of appeal stands disposed of.

§df§
PQEEGFE