High Court Karnataka High Court

Shri Umanna Bhima Talawar Since … vs The Spl Land Acquisition Officer … on 7 September, 2010

Karnataka High Court
Shri Umanna Bhima Talawar Since … vs The Spl Land Acquisition Officer … on 7 September, 2010
Author: A.S.Bopanna
IN13H3HKH{COURT(H?KARNATAKA

CHRCUTFBENCHIVFDHARVME)

DATED THIS THE 7TH DAY or SEPTEMBEI2j,:I-2oL'3;§g   '

BEFORE   

THE I~ION'BLE MR. JUSTICE A.SI§ B'()I5!LE§fNIA .  

M.F.A.No.1o816,*.é;oo7 (mo:    
BETWEEN:  M

1. SR1. UMANNA BHIMA ITALAI§iARf:'¢'  Q  
SINCE) DECEASED BY..HIS   1 = "

1A. SR1. ALLA_P:._{.:§'A' 'u1;ALI}\§.X[3AR;"""'
AGE: MAJOR,  A.§}R'I-Q UL'FUR'E,
R /0. ZUN..JA~PJ'§WAD;--.TAL-: AATHVANI,
DIST} I3"EL<};a\HUI§;/3.  
   =  'I APPELLANTS

(SR1. B.M ANGIIDIV,  R£§irNAMALA G.H 815
SR1. MANTESH "S_»HO.SMATH, ADVS.}

          

L  JAMAKII.AN.CDTI, DIST: BAGALKOT.

   ACQUISITION OFFICER,
UPPER 'K'RISHCN.A' PROJECT, JAMAKHANDI,

".RESPONDENT

MVECHA C KOLEKAR, HCGP)

{
E
§
204?-

Ix)

TIIIS MFA ES FILED U/S 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGEMENT AND
AWARD DATED 02.11.2006 PASSED IN
LAC.NO.I14/2003 ON THE FILE OF CIVIL JUDGE
(SR.DN.), ATIIANI, PARTLY ALOWING TI-IE REFERENCE

PETITION FOR COMPENSATION AND
FURTHER ENHANCEMENT OE COMPENSATION__.;”””I-Xfj r.

THIS APPEAL COMING ON FOR ADM£S$:I’Q§\I”–:THAIS_:E’

DAY, THE COURT DELIVERED THE V .

JUDGMENT E E
The appellant is see.I§i’Ia_g of
Compensation as againvsfi theT.I-“‘st.IT:-IEu”-»awaT(Ie(i~-A LAC
NO.114/ 2003. The RefereIiCe”<;fi'GI.I:IEt:' the market

value at Rs. 1,9O,O_O€3:/9.. per:;aCI¥e_.'£: 'T1:1:e'~?1'arIdV' laser is before this

Court see1<I'_:tvir1g_' amount.

2. E~Iea’I:c_1p4′ the for the parties and
perused’ Ive E E.

. not in dispute in this appeal are

that’ ‘the iT§_v-Question situated in Zunjurwad Village

Atthttvtfathani “T.a1u.__i{ acquired for the purpose of Upper Krishna

II1″”I:€Sp€Ct Of the said acquisition, the land losers

IfIIe_TeV_e1isSatIsfied with the market value assessed by the Land

/.

5

§
3?’
{$359
fa

Lu

Acquisition Officer. Therefore, they had filed application

under Section 18(1) of the Land Acquisition Act seek.ir1é”for

reference for the purpose of considering the enhan;ce-rtj1en_ti.jo:fi’

the market value. The Reference Court after cons_i*d,er~i.n’g’_t11e”‘

rival. contentions has enhanced fthe…_fi1jar1§e’tA*vai–ue_f”to_’

Rs.1,90,000/~ per acre. Thegland losers areftiefore

Court contending that the said of iit’h.eii’ni’arl-‘diet value
by the Reference Court i.s a}iipropv”riatevfi’and thesarne i.s to

be enhanced further.

4. At it ‘erne_i*ges that this Court

while coivisideirinig th:e:isi:r1i.l.ar situation in respect of the
lands situated’ in is’arne._:iare~a being subject matter of the

notification of year 2{)Oi3i has enhanced the market value

ito–.};2fs.”2.i:l8–,”OOO~ per acre. The said enhancement was made

judgment passed by this Court in MFA

No.1l2..1__f35/2~QO:6Aland connected matters. Therefore, since

.l'”~.th»ere i.s iinoiother material to indicate that the lands in the

pi’ese1_’1_t.–‘case are not similar to the lands therein and more

if particularly, taking note of the fact that the Reference Court

E
ii,
git;

$15

has come to the conclusion that the lands in question are
irrigated sugar cane growing lands, the same market vaiét:1e»eis

to be fixed in the instant case also.

5. Accordingly, the judgment da_ted._Q2.

by the Reference Court stands modi«fied_’_’hdo1din;g”

appellants are entitled to the va1ti{‘eVa’t» /~
per acre. They are aiso entitled tQ_..ttte..st’a._tL1t0ty’benefits and

the costs irmurred in this aup–pea1.”– :\

tttt Se/Q
tenet