:N THE HIGH COURT 01? KARNATAKA, ciRc:;1:?%;§:§§;§§§t:§:&;
AT DHARWAD.
DATED THIS THE 2ND my OF»ADPfi(;EZ'§{§}§iI¥?--;, '?'?.IV§0 S',. M' x
p1~2EsEN*3:~ V % _
THE HGNBLE MR.Jus351C§; AS?~éL:E}Q'i%fi;f§'"RAd
THE HoN%BLE MR. .%;:i}%»;';'1'1:;<9:13: [.B%. %%s;2E:«j;re1VAsE GOWDA
MFAA.3}E§._2O3fi2Af2»[ izéesé ~
BETWEEN A
BETWEEN 1 ~
1. s;aRIfaA§;%1 BI3i;UJAN.GRFaO"DALVI
D'-€;ad._byVh§~;*«£,§R$\« ,,.._ '
la. pusyzéa $HSféIBA§i§;~'fiALW,
Eb. ,,._m}§AN SH§21HA§:1 DALV1
~ 13<:£mvV%zy1AJ0R";'TR/0. KELKAR
' - . _V:BAVUC:,.4v£3~B3LGAUM.
it:.-- =.RAPI ':I§-_:. s:i:~1ié:1~1ARI saw:
A»..44_M&;IOR; R1 0. SURAT, GUJARAT.
' , V CLAEVIANTSW 1a to 1c:
APPELLAN'§'S~ 1a to 10.
é;HsR:§A1".>;, ..
PACH FAKE:-:01, §"f'I{-IAE*{A._4 *
_ CLAIMANT-3c.
APPELLAN'I'-- 3c.
VPRAKQKSTS B.HUJAix:GRAo DALV1,
. «QAGAE: 64 occ: ADVOCATE,
« 'men SKELKAR BAUG,
* » _ B%;L+ }<'lSIC)';Kf__1\_T Ass
Pr<ABI-;gi%ANAmRA§o PAWAR,
A;:}E:MAJ*<:1R,%'w% % %
R/"0: KELKAIe«BA{jG,% % BELGAUM.
- CLAIMAN'I'--8.
APPELLANTZB.
i;Ax:»m3A1§I;UJANc;RA0 DALVE,
:3'_INCEI}ECE'ASEQ BY HER LRS.
"CLAj}v£A,N'1'S DD~M 1 to 8. ALREADY RECORD.
"'(I§3Y.':SRi""N.I.KODOL1, ADVOCATE)
A , "'_RE1?f'RE.BY CLAIMANFS - APPELLANPS 1 to 8.
A ....APPELLAN'I'S.
'.J.fA'.THI§f'ASST. COMMISSIGNER 83 SPECIAL LAND
_AEvEL0PM;a:NT AUTHORITY,
V 1' QBELGAUM. RESPONDENT <
¢§;/
(By Sri. C.S.PATIL, GOVT. ADVDCATE FOR R1 & R2)
&/
MFA FILED U/SEC 54 (13 QF L.A.ACT AGAI3§Js§i*–?fH§:
JUDGMENT AND AWARD IDATED: 20.12.20Q:6;”§§{%gSSIE¥}’
IN LA<:.No.5/2003, ON THE FILE op' THE czmp-.Ji:u<3E
(SR.}i)N,), BELGAUM, PARTLY '-AT}-.:IE
REFERENCE) PETYFION T901?' .; .EE'$E_¥ANCE'D
COMPENSATION. * '
This Appeal co11'3iI1g 0;:1 fdrw da§'–,
SREEDHAR RAG, J., deiiveredfiie fpllowixjgz
Sri 8asavap_rabh1;…§3?é_ti1.takes fiotiéiifbr respondent.
T3'°1€T€'6'1:7""déi§§;*s ix}. filing the appeal}.
i.A.No. 1 "~is 1-£3 corldonecl on the condiiiien.
that the c'iétima11j;s é£;eV'~~-fiat entitled for interest an the
V' «-r:nhv£§i;ic6;'dA c£m1pe;f1Satidn.
% in MFA No.£2(}321/2008, in respect er
siziiiffirlyy. lands situate within the Corporation
'limits "£1fA'3~1Belgaum and proximate to Hindalga village
£*.g:c;11i I.?6d fur the samfi gmrpose, under same notification,
: awarded compensafiom at the rate of Rs.1tf},0{}{)/~ per
' «~ g:_1nta. in this case aiso {he ciaimaxats are entitled to
compensatiox} at the rate of Rs.1£},O0O/- per gunta with
statutory benefits as against Rs.7,00{I}/– by the ~ V.
Court. Accordingly, the appeal is ailowed _
statutory benefits. Regifily not J
thadeficit Court feeis paid. ~ 3